Karnataka High Court
Anand @ Neelakant vs Mysore Minerals Ltd on 6 August, 2008
IN THE IIIGH COURT.flF_KARfiA'F.;$KK" " CIRCUIT DATED THIS 'I'm:'_6:1_g. nfi ..OF m.;us&r zilgsii 1. HONBLE I'»L_e;1§mI;A CIELLUR HoN'fii;E. 1\4Rf3I;;s'1'i;(:I«i' K;NiKES}i£AVANARAYANA i:LLA1*;EeL is No.s2s3:2oo3m BEiwi:EN: i " ii Anand , S?/0 Vasudevraa Neaiakantrao Deshpande, - yam-S, ' » * -. Qcr;;Civfi_(?or_;tractor & Supervisor, " Rfo.,_B1%ga3I<ot,I*3agalkot Dist. .. APPELLANT A Rangareji & Ravindra, Advs) ii * Mysore Minerals Lick, By its Chief Administrative Officeg No.39, M.G.Road,Bangalore.56000i. 2. The National Insurance Co.Lt(L, By its Divisional Manager,Be1gaum. .. RESPONDENTS (Sri R.S.Siddhapurkar,Adv for R-1) (By Lex Plexure, Adv for R-2) (W. and dashed against the motorcycle. As a rest;lt,_V:VVE:eij'*si3stained multiple grievous injuries and iinrnediatelfijlhe Government Hospital, Bagalkotattd Dr G.S.Kulkarni's hospital atl'Mii1"a'ilV_A. as it inpatient. 4. The dl*iyer,oWiietihe ofthe Tata sumo vehicle were to 3. The petition as against; sumo vehicle came to be 'efmitlie:.:1:1e1no filed on behalf of the peiitieafgsy. 2 lass Veontested the petition. During the h'.iz1--I,'« the elaiijeanta-teetitiener examined himself as PW-1 and _ _ two "ivitnesses i.e. PWs 2 & 3. On behalf of "Ne';2, its Senior Manager who was stated to be hi hi' -- the Tata sumo vehicle at the time of the acident was as RWI and the driver of Tata Sumo was also Z esmnined as RW2. 5. On assessment of oral and documentary evidence, the Tribunal by the judgement under appeal, held that both the claimant and the driver of the Tata sumo were equally @ , a regresented through their learned Counsels. ii ' A i" could be seen fiom thejudgement under appeal, responsible for the cause ofaccicfl_e11t._f%:ilie the claimant was guilty of to of 50%. Having regard to lo-fl by ilie appellant, the Tribunal lassesgeaiithelbompensazion payable under magi heaclsfatii "Rs;3,;':k5;25o/., in view of the corrtributorynegligenceieoifl 'appellant, passed an award.' 'V i payable with "ll-.iei_daie of petition an the date of 6. Being and awand, both op. _tl1e of negligence and on the quan11xii1=ofi'§clairnant appellant has presented -
7. ofnotice of this appeal, the contesting
_ = heard both sides.
the’l’i~il”»unal for recording a finding on the question of actionable
negligence has taken notice of the fact that the police after
a
afibcting his functienal ability, the by the
Tribunal under various heads, in is East.’ died
reasonabie and there are noscopg f{_?r j
under any of the heads.’ , r
12. In this ‘the; no merit in this
appeal. Amordkigiy, thfé no order as H)
sal-
Iudqe
sdl 1.
‘judge