High Court Karnataka High Court

Bangalore Metropolitan … vs Naresh on 18 September, 2008

Karnataka High Court
Bangalore Metropolitan … vs Naresh on 18 September, 2008
Author: Subhash B.Adi

“””-‘*-W”-‘H H-V” ‘I-vulu vi” :\m<NmAKA H155?! COUR'

'O.

‘ 3,

“”mmn::3ar’3.2I2ao5 FASSEI3 IN HVC N(.’3.3’227f2005 on

3»: mm HIGH man? as KARHATAKA,

Ewan “:11-ms mm 13′” BA! GE sEPTmEa_;’_’26<é.,s_ ..'..jj

BEEGRE

rm Hmz'E.LE rm. J'{I8'E'ICE T

I{.E'.A.Hce. 3564.43? 2965 .

BESIWEE'?

1XH&1 K1

1 B3§NGALORE 2£ETRQPGE;ITF:abE7′
rmmszesnzr Ace:mc::~1za*r;r<3sez.% V x .% —
BfiNGAI.R.€3.'E _ _
522?. B'? ETs%%%m%ms~m$ Lvxazmoa
33?. B: I373 c24:IEF*v.'.La§vA"oE':?IcER
<<<< . * avfimmm

fay' Anvmam 3

–3»*’€¥4V1é’fi”I~13#;LI I-EDEN»:

-:-1.?->,;C~.;-a1:’V–.,§;3=:jz.v: 23 ‘£115
1 ‘:e;,«*’a.’r ‘1’~i*;::..$ 09? TO
“‘««iflf3f1§’§%.’i*.%;Ea”i Lmzzxczxz. smnss
mmgoonmr mam Bmemaas 15
afismunmr

. :;;§y .:é:.:~.-L : EKJHIYAEPA B mxvgm, ADVO-CATS}

‘EEKS 1-ma EILEEJ’ W5 :E.’:3::1> or 15*: Am’
mmmtw mm AWARE

TEE EILE BF Tim IQZIQER; I*IF;i3T; HETEBPOLITAN
AREA; EP;N%:C3RE; (SC{3H”’20} , aPs?@s2§.}}I}T$

‘ ‘-V’-‘”‘ ‘-” “”””‘”””‘”” ‘”*-“‘ ‘-VV”*,.– *1?’ ‘WW~|VHiH*\r* HIV” LUUIU vi” I’\I-\l||’lI-\il’\l\.H ruurl %..uuK: Ur IKAKNAIHIVFI Hibfi K.UUKI Ur” KAI(NMhfi’mfi Nl£;aH {.(.}§.M”

. «E a.n9:.§il.¢1t.a§

caxpgusarxau GE Rs.5e,5aax~ wxflfi INTEREST §l?$

P.A. FRGM THE DATE 03 ?ETITIOR TILL PA2g§gT;§ a

THEE H.F.A. cumzwe SN ran 02333 Tfizs fiat, fl

£33 £333? DELIVEREB THE FaLLo§1nG:v~~»j»

Juneusnr

T233 ia an aprgeal 1:_h&_V$pj.;§§e,fi’l»a1″it~

Carpcratian against; t:h9V_…_’Vj’,1’12__d;jg%;;;¢:1.1:.:’ award
dated 06.12 .2305 I af 2005
pamad by i_.

23 that-, on
2E.a4.2QQ$; rag _§§¢§§a§[ p% the rash and
n5g}.igr;é:.;1’z: driver 0f the bus

§a3.s::ng 112:5 ” xiia ‘2:rsgfipéndent-Corporatian, he

az:;at..:§;rL114e’s5; gizi-mygsua injuries. He claimed

315.3,. 59,003.!- by way af filing

bamre the Claims Tribunal,

In aupgxori: of hia case, he

K got examizauad as 991.1 and prodtmad

12%} P’?.

3;; Tim Tribunal. head that, the aaaiziant

‘ was vfiua ta the rash anti nergligant driving by

the drivar :32’ the has halanging to the

“”-“F ‘”‘-“‘ –vvvw VI nrcnmnanrxn NIUH LUUKI U3” KARNATAKA H559 COUR?

has mat exercised raasonable care ta pnsvafit

the amcifient. In my spinian, the fi§aifiga§fll*_

this asyeat flags net ¢all far intaxfaxénfieg.

?3 E find as gxaunds {Q jh@e%f§£a;witfi ‘

the imgugneé award. Efififirdifiélyg the §fipé§l
is dismissafl. . ‘ ‘t

‘3’.’h.e amount in ?..:ii;;*is.*:<.:teci ma be
tranafarraa'toLfihe§§%§¢%1fi§é T#i§fi#al.

A sd/…

Judge

KER?