IN THE man coax? 0E..KARN_A*IVAi%.§.» 4'
CIRCUIT BENCH A7; B35.-;ym_g . - 'V
DATED *r1-us THE W 9AyA:'0¥;\B§§3°:¥1V.AQQAio R V'
,_ 1 _ M
ma HoN"sLE rem. .xz:'s*1*.z'ir.*:;..-iijeé-sfig. Béémfin
m.F.$.
Q M-M fi<?+67?'5i2¢°5%'
BETWEEN-_. 51,. '
I . Bas.av;_a:aj; (ii ;;DQd<i_a?;1_asappa.£ iosamani
2.35 years; T'}'.r.ia':*<_jiic3L'I' Regiascntative
R /' 09, Kaiamangi; .. Tq; Sixgtiihfiaur
Dist.?Rai::hurV
~ APPELLANT
% -V (common
:12. Bgmm: KumV'a:r_,VS/0. Basavazz-aj
1,3 yezars, Mina?'
" « _Uf' g i1ai31_rés1_ father appellant No. 1
" ...APF'E1£.,£.AN'E'
A an MFA NO.6'775'/2005)
(35; Sri. Chafidxéashekm P. Patii, Adv.)
V V' ' ' ' V \{ej§£rabThadr:ap;3a
'Age: Major, Occ: {Driver
__?R/0. Hasahaaiig 'Tq: Yeibura
Dist. Koppel
V :2. Sharaaafspa, Sfo. Shivappa Haiiur
Age: Majar, 0:30: Driver
R/0. Hasahaaii, Tq: Yelbura
Gist. Koppai
-c
JUDGMENJ. '
The appellants in these t1xm '«afSpea1s zéfe : {3e'i"o1*€7
Court assailing the judgfl16B{V"e<{£Ei'§fiCi 02'.{)%E§;'2f§-€);'S. v;_passed in
MVC N0.118/19€--}5 and 156/ e1"§§bfi;'j'
Q. fIISOf31f._&1S 1 in respect of
the aceidenfi the '§'I'ibuI:ta}
has held eeiiieie ts be negligent in
Catlsiigfg' has been fixed on the
driver. ..?%§:'Si'L'1(3Ildf3Ilt I'€I3I'€'SC1}tE:(i by his 16:88:]
rep1'esentatiVe$ 3{a)'~ mid were made parties to the claim
* ---simte acco'15':':i'inA5g to the claimant, they .3 ;{e the owners
'~.t(;f« bearing N<:).ADB.659'? wh.ich was
ifisieified accident. The Tribunal while Comiflg to the
conejeusioqa vthat the liability cannot be fastened on the
V' "..:e:e»1esT;§e.ndents 3(a) 311d Sfb) has recorded a fmding that the
' eig.i§az1ts have failed ':9 prove that the txactor-trailer in
" w'(}'"ilE3Sfi0El belongs to the 3"' respondent.
3. The learned Counsel for the appellant” wouid
contend that the documents produced befere the Trihtmal,
J;
an
more gsaztictzlariy l?3x.P9 was sufiicieni 1:9 ‘i;’;§.at ‘
S1111’ Sangayya was the owner
learned Counsel for the resp§’i§1Li.¢nt, however: that” V
U36 said (iocument. was not ‘aS ‘I’ig}’lfl}”_Iii0ti{3Ed by
the Tribunal and a.paiz’f:. :froa’}= L $&i.{§ :’§1’3c_um€nt, no ether
documents havtivbeen ;p1*;:z.j_1;}€:e€:1– to pmve
that the and as such
the ‘£’1’il::un€z.;§eV. : f V H
$11′ {ha appeliant has filled an
appficafiéix.__$t:~–:§s;§:1 for the respondent Wonid Cfllffliflfld that
said v{iC*{;{11’fi}36!I1iS ccmlé not be iakexi on I’6€’_,0I’d since the
gifoduced before the Titibunal. Insofar as ihe
s::1i€£’—- d*£_)C.l}LZ1E3I’}.tS to be taken. on I’€C{)I’d, theugh the
H’.-gxpgjiicaficzrszl has not intiicated the canect provision oflaw, the
” fafict 913: the additional documen.1:s could be fflezi in t€I’f}3S of
VM .,Vth§€: {}rc¥,er 41 Ruifi 2′? subjact to the conditican l:hert?:in being
VV satisfieri cannot be in dispute, if this aspect of the matter is
kept: in View, at the ftmt insfance, the c1aii1:z:a11ts have
contencied mat the 3″‘ zresponcient is the owner of the v€:h.ic1c:
i
W
as on the date of the accident, though E..\.:a’:i V
Cfllitéildfid that the 2%’ £’iEiS};C)0I1(f€§I1’£.1:.”iK?aS’fi1{‘3 ‘é}V5§’}’i€Ifg.:
ta pmve £313 said con?;r:11t:i.o§1,_ the €i”o¢ij3-.ment
been relied on. The said is” t§i:1.<:V_ éenfi
which has bean fl1I'I}iS}i'1"'t";'i to -Q'f C;, Y€lhu:€ga
while taking interim <:1:é'i';éci_j«,%V which was
involved in thg isgg/;V};cst 3 sass as if no
decument "'«§::;fi1;6;13,rft=:d by the claimant.
§;. E1E;: "1}%;b$€rvati0n of the Tztibunai that
{ha RC ijée_t§5'pr0€i11c€d is kept in view, it would
&_ be _<:§£a;f z}1a't t.héi'~'z3:V:§§:_:;V:11e11t flamely, the RC baok which is
~p;r0?1:1c,ae%d«.pr:::Aé:e1;t1y along with the appiicatican for additional
'do};EL1mé't1t".i3._ sdocument which is relevant fer thfi purpose
eitfiér Court or for the Tribunal to come to the
cozkglusibn with regard to thc Therefore, keeping
_' 'ms 'zispeci in view, the elecument proiiuced aiong with the
"'–a§p}.ication in LA 1/20053 is taksn can record by aiiowing the
said application
é.
6. Having now taken the said égscumezafi v.1§t§€?Ii0f(“1, if
is Iixeeéless to mention the saié d3c:;me_11t}:v’ih1. mgard~~ t3:%.__.t1a: A’
appmpariats transfer of ownéx-gpip ‘the ‘of {fie
I’€S§}Of(1d€11’f,’ No.3 and such fizfgfiname of
the 3m respondent an of ‘is .aV’I;”}AI11.’:”;’V:t$.€”;I’ to “be
proved by Way of gviciexléifi Henca {of the
said purpose “z; uL*::«stio:1 of fixing the
liability, ihé tim; ‘F1’ibunal. The Tribunal
shall recevfid iééidfincc fl”:;éi asfV3é:i:Vt of 12116 matter and
thereafter ht3«IZid€I’V :’rt’$ ~ mgaxd to the flxing of
iiabiiity fQ1j payLiixe1V_1 t a>f’§i:0fi;péii§’aafion.
said cbservafions, bet}: these apycals
the paxfies are represented by their
V At}:1ey shall appear before fhfi PVLACT as {ha
ciate. ‘c;~–i’; apmaraztxcti-: on 19.04.2010. Themafter, the
shall provide ogportnnity anci conclude the matter
VA a»1:=..V¢:t::%pe€¥itious}y as possible. /.
JUDGE
gab