High Court Karnataka High Court

B Shakuntala W/O Late Venkate … vs Sri B M Rama Rao S/O B S Muni Rao on 20 October, 2009

Karnataka High Court
B Shakuntala W/O Late Venkate … vs Sri B M Rama Rao S/O B S Muni Rao on 20 October, 2009
Author: N.K.Patil And N.Ananda
 Mfiéfiffifi mm? 0% fififiwflflthflk MEQE9§€

 

%
25¢
§
.3
Q
Q
3
§
33
§
2

 

WWW %..;€.Wm' aw %mwWm%fi'%'-m5~wt1T:c=¥JW fiW"W'.%%fiz?&m.'"§»§WW fimfim' WW2. 

IN THE men COURT 0? KARHATAKA AT mfimmm
nxmn THIS 11-12 2cm-1 my 09  

ma norms me. Jtxsmcs   " 

um Ho1mL2    

 

1    
  A

9/0 M13  QOWDA


%s;mL.m*E vnxxarm (3%

AA  mm

%  msmmeA'rno.13.59-A

 

m42;1,9rnmmRo4m
amcnossnom,
RAJMAHALVILAS
mmmmsmma
(By8m'i8 8 , (mom;

4

( "M M___ 
r 5

Z



%
§
g

  

g
§
Q.
Q
3
$
3
$3
§

 

. flfififl mmm? 0?  

 

xawua "nus-'uw1F¥ord!fl"bLE WW Wflfiflfiwflflfiflfifififi Wliwfi 

 

 

K
3
§
fig
Q
%§
3
E
E
§
E
E
5%
3
2
E
E
&
3
§
§
E

£3

1. smamaammo
smssuunmao
REsmmGA'r1:o.1749     
BMROAD BEImmAGRICUL'.!'L'F.AL.   

  *  

130.2240/4,
CQHPLEX
OHAX1¢AP£_;’l’!iA»5′?591_’.« ; é

nsumaesa msponnsms

Raspondggat

at

ofthe mater Vehicles Act, 1988. mm:
mm: dated 23.01.2005 mm in

mwn¢.;9o6/200+ an the me of the XI Adauoml

43:33.12), partly nmwm the claim peumn fir

‘. Ewmfiafhen and smug’ mhnri of

oc1z$uarmnn’cn.

1% Afilaawm anfiradfiiinn thh day,
n.n.rua1.r..dn1i;m:-.ha£unmv’:m

:……W.fim–»_–»~»»~«

mm Emma? W mmnmm mot-I qeugr or KARNATAKA man COURT or KARNATAKA men COURT or KARNATAKA HIGH COIJRT or KARNATAKA I-mm t

Admit.

33-5! 3′

2. max appem is directed

awaré ciatad. 23.1.f290fi

an the fiia gr «:2-he imam x*:%5raaifigngz%
Awfiants exam
re°fez’rw m as me far ‘mm }. The
cztazm Trauma; award has
a.wardad:_ E’. _’~;:fv t hands
mm mm the data of
the if @1’1mficn§ ‘The aymlfi
ham T an the gmmzd. {hat me
an Shim Tribum as mmmm

‘ Vjznd; ~ am wfifiad. far mimncerrmit cf

t Kai 31$ firze fife af the dessamsfi

V §§1:\?en1mt%$wc’£,a and &p§@E.E.I”i$ 2 ané 3 are ‘€£mr’*
; €323. 26,i§.2§§3 fit abut}: 133 gm? whm the

éewscé was pmmsdém as a filkfi zfisr an the metar
Ea. Kfififi E43 $5 3::

%»WW

mm QQURY Q? KARNATAKA i-llGvl-lb.’;(3«’ii’):K§iRT OF KARNATAKA HIGH COURT OF KARNAXAICA HIGH COURT OF KARNATAKA MG!-i COURT OF ICARNATAKA i-IK.-EH C

” imam appmig

B.M.Read near K wlafly, at that t2’me_,_____ a car
baarmg’ W’ txatisn fi9.I5:wI3 wme ax-w ‘ 1-; by in

a rash and mkmt marmezr dashfi
cycle «of The . D1″: fificfilifllf-Qf j x

mstained “m the aeemnt, 2:; L

On account of the am}; dgeaged;
am a claim petitiatmg’ 1*:-imzzaia claiming
a mmpmzsatirrm agaimt the
z’mpm:1d.«mt,5.’ game up hefere
the cm QBEGLZOO6.

The mluazfisn cf thg am}
am mfi mam relavant mates:-iai
922;.” wtitimm its my’: axfi awaréfi

% _Q§2::s;1:>1é:;2s{Asu2″:§;¢z2§f§#.3,?%,G($,i«– with mama: @ 6% pm?’
man the am nsf’ mfifiozi as the am af

‘§’}.& appgiknw Eaw §r&az:.te&

mmwmafiam an ihfi grau@ timt thé amsuscxt awareie/5.
by the Skim ‘£”m?k:.,:m is mfifinaw,

€934

fl,,

,3
L.

. af the
w dami {hue has sf de .

mm mum aw mmnmxa men <;_o:.m as KARNATAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA men COURT 0? KARNATAKA men c

5. We have Ifmrd mm Caunsel appeaz’E1r¥___for fix
aylhnm and leearzfl Ceuzmei a

raspondmt — Irxauranm Catngm for

lexfi aft?me. A’

5. 1% pz’mar:1′ subfifiéfizn af
appearzrg’ fer the aeppgllaziirfi’ the fiijxfiafis that the
cziam’ ‘f’x’1hu1n1′ 2m.a’aVc:a»%i?=**%’%\{ é error in takmg’

the am gm a£jjRa.45:a0%;- per month. me

maggd gag and he had am
V133′ 15′ Ccmzwei a 111:: the
the Skim Tribunal eught ta

at Rs,1G,0fifi{-

‘A1″):.%’¢.*_1_’:’5<::'1:'e2L.',:"' than iaax Cemfiai aubmits that the

gmm awmtifi by am mam mam mm the mg
' ef éepexfianw is Eabk is ha maéifzgfi a.-:53 just. mg;

" azxmpmiaatian may M awwaé.

flmw.

‘ ‘ ”’T$§fi an afiant Q? t@

HGH QQURT OF XARNATAQ H163-€b.f(,T97|’:§_;RT OF KARNATAKA i-l|G”vH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

323

7, Fer mafia, mm Qcurzmi appcarm __,_£’§f the

xmpofient R62 – Emuranw Campany,

oantands am substaatiatfi the judgammi: 4_

3. Am haarztg’ rm Ieazm §§z[g9 ‘f§§g~%:t;e %

appelianm, the
mpomm: 1%.? ~ am-eful
yerusal csf the gamma. by the
Clam ariam for cur

W the Glaim
@035 sf amnamy is gm anfi

m’;£.*e:xab?$é’;3_”;’ ‘ ~

cf the j t azfl awarci pameé by

me exam Trihuzxai anszi afhmr muss; ef mg material an
is ting 6:3 éwmsad was a.

” 2* by gmfezgafmz and Ex suwizmkeé ‘:3 £323 irxjzxim

: that tszcmreé an

%.}.2:2Q33 aflé {fie fiiad 9. ciaim petiizéezz

fifmfi gm ,1: « %m%fl5afifin fiflm

.. mwarés Isms: af

HG!-§ CQURY OF KARNATAKA HIGH QGURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT OF KARNATAKA HIGH C

the rmpaaderzm. The Chim Tribuxxai has t’a ._I5fen than
incnamza of the ciacweti at Rs.450Q]~– pm’

assgmm’ ‘ any valid mach. Tim
by pmfmm and he was 2
in Adi chmwrmnm ‘Gamral %

5. psrivata um ammgawm
yaciuatsa, 1wi’x_hacIv;;’*”§::glA:f: pi-*c>’f;.=–sa£an. Ha
had aka filed aapect lug not
been havokaii and reaaanabk:
irxsxrrae all thma mpwm
into fake 23.80001» 33 his
be juat and reasonable.

his pwscrzafi; mp$1aaw§ the

mm%mm to Rs.54eeo;« am muxupzia

case an hand is 3?’ as t ‘9’

%:a§m by tlw mam’ Trtibunai. Tzmeiom, am

LA ‘. iRia’:§,€*8,%(Rs,&§Q£¥ X *2; Amemmg, we award a
V’ ‘” s2.:m af Rs.4,48$fim{- wwarés has aféemuéezm xfizish

23 just arzfi maatambie,

HGH (SOUR? 05 KARNATAKA H16!-i» (£0’l.J:RT O? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

V’ dam ef1*fi§pt af 3 mpg sf the at’

ma Hsvaressimg the amaum; awarded by
ikiiafi uxflm” the fida loss sf cxf

wpezxtarwy, 35:98: at’ estatxe and tewarda 4_

am juat aid prepm and A

mmremm atthe hancis 1 %

11. Amordimy, 21:; ajgpeflanm is
mm in pm. awarci dated

23.o1.2@06% Tribunal in
wc.xm;% hofiing that the
app<§i&iii;5.A:.§%;;1j¢ sf RsA,§8,00f3{ –
m,*¢4;mg;~% by the Claim mmm

{mm}. 1enah 'a.x@ "samg Rse1;24§@flf-«§ alnng with

. mm ma dam cxf petsifican fifl

' ticzxz.

-éiewnfi rmpczzdeflt « Iaauyaxm cempm is

A. :91 ectfifi… Z R: dfisit {IE eI amurzt with i:1’bezm’£:
the mam” % “§’r1?’b1.2na£ wiam. am emk» fram the

Ga: 9? tim mharwnafi ammtrit, a sum 91′ RsJ.,%,§€Z}fii-
sfmfi he daepaaited intivze mm afflm agpelimzl: m& in