High Court Karnataka High Court

B Radhakrishna Bhat vs Ghatge & Patil Transport Co Ltd on 18 August, 2008

Karnataka High Court
B Radhakrishna Bhat vs Ghatge & Patil Transport Co Ltd on 18 August, 2008
Author: Manjula Chellur B.V.Nagarathna
 

1
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH
AT DHARWAD 

DATED THIS THE 131?! DAY OF AUGUST  V,

PRESENT

THE HON'BLE MRs.JUsT1(:EVMAN.;ULA"éH1r«ii;LL;R   1' R'

AND R * '

THE HON'BLE MRs.JUsTi<:E:B.v*.NAGA§AT}{:§A

MFA No.é§63 of     
BETWEEN: _  R R" R
B.RADHAKRISHNAVI3£rzi:£iT 

s/0 K.GOPALAi{RISHNA 'BafAT:"
AGED ABOUT36 YEARS j;

OCLEUNEMPLCEYED  ._ '

R/A mo H.M,PUj9~!G'޴As,E

NAGARKARV COLONY, AIQHARWAR
_     .... ..APPELLANT

 _  star VSIDDAKPPFT S SAJJAN FOR SR1 RAVI G SABHAHIT,
~ . 'Amr's.,,.) _ 

A  , AM_i.s.AGHATGE 65 PATIL TRANSPORT

,. " COMPANY LIMITED, N0.-9
 NEW MISSiON ROAD, BANGALORE

H =  THE NEW INDIA INSURANCE CO.L'I'I).,

KOLHAPUR

MAHARASHTRA STATE
REP BY ITS BRANCH MANAGER



 

.... ..RESP()NDEN'I'S

(BY SRI C R RAVISHANKAR, ADV.,
SR1 L B MANNODDAR, ADV., FOR R-2}

THIS MFA IS FILED UNDER sacrpiéw, 
M.V.ACT AGAINST THE JUDGMENT Arm"A§;;fAI%'D,'_'I)ArIfED_ _
13.12.2002 PASSED IN MVC NQA.757[Ij9§5 CD15!'-TH!«3v..FiL:E .011».

THE PRINCIPAL CIVIL J_UDGI«jg(SI3.I)N)' e5"IIDIjI!I'IQISII4IL
MACE', HUBLI DIsMIssI':%I.¢§'~--..fI*IIEA'"CI.A:IyI»v-.%PE.?rI'I'I0I~I FOR
COMPENSATION.     

THIS APPEAL '§;QM1:<I§_QIIé. HEAIé'IN G THIS DAY,
MANJULA CHELLUR .3  FOLLOWING:

  ;DGMEN'r
 apfieal  against the judgment and order

 tlié claim petition of the appeiiant on the ground

'  was not able to establish that he was

"   motor accident though actionable negligence

 figs ofibnding vehicle was very much apparent.

2. So far as the accident in question, the

V' *»:.~d1:Itcntion of the respondent «insurer is, it is a hit and run

3

case but was made to look like a regular aeofieient by

implicating the vehicie i.e., truck CAM 1663

only in order to make wrongful gain.

perusal of the entire t3Vi<iC11OC of

called eye witnesses who is _e3<axnined..aS
certain xecoxris, did not enteefain tne
details regarding of eft'er"i 11vest:igat:io1:1
and what happenedépeo.' driver befoxe the

Criminal

' Motor Vehicle's Act is a social

Jegielafion, of the opinion that if the matter is

"back to the Tribunal, one more chance would be

». pwcn iippefiant to establish his case. No prejudice will

to the respondent -insurer in View of the fact that

on ; he also have an opportunity to cmss–examine the

V " 'witnesses.

4

4. With these observations, We allow thc.__appca1.

Accoxtiiagly, appeal is allowed. The judmcnt in

MVC No.75′? I 95 is set aside. The matter
to the Tribunal for flesh dispoaa1..ai’§cr ‘£9

both. the parties to had fizrthcr éyidggneé. “r_1’1e

dispose of the matter as as
iater than three moaths ‘bf of the
parties. Parties are’ U:?’=%I5P’¢4’~.i¥’ ba¢fom the Tribuxxal on

Sd/~*
Judge

Sd/’1
Ixzdqe