-flwwm vavctwrrwvxmm wt mwmwswmmmnmm !E"'¥i"€u'3'!!E"'# '3w'mai'*%»#¥%$ Vvuetfflw Wflfigvfikfiflfifi
IN IRE HEERWCGHRTW2FBflEfi@3fiK3.E?£UDRflU9EE
mm: rm am 39*' am or mam20:23_ '%j%7%f »
£HFURE
1'1/m HW'1'3I2E' r2R.Jv3m"c£
!~£.F..A.I~b.4418f2£?£i;'f..
BETWEEN':
Dr S 1: Jmm.m+mr_A V AA A.
AGED 14.30111: 48 mass
sic Lm'E-s P ' "
aim: 1*Ij-*E3i'.."'?.Z ."*3.- =-3_";;EL£>CX
A
""" Amr.,J
I*m'I'EOPCiLI'2'?§1'I
_ cmmsmnr cckmrenrxoze
V 'VIC H_RQAD';«-._BAR'GAI.ORE-2'?
X 1a£?R'E$I§:mD%
fB¥;%«x";£*.s"_~V',1;zfisr§:3sE1a .. . nzspannmr
,.j ;:s3L¥ Stat H R mmxa, mv.,)
.2»zI'*.§. 211.39 {US 173:1: or am? ACT AGAINST
'1'§_1E"w.JUD|3!'-EMT Ann A'iU?sF.D DA'£'ED:11..1.05 Passsn IN
é1~zo.2246ioo 01: mm FILE 0:' mm Imxn,
~1.~m:"::, zmto I-ELL, Bmeawzuz, sea; 143.29,
-- A . .1'.'!Efl-KISSING 'mm cmzn '£'E'£'I'I.'I£3N ma
commsarzw.
THIS APPEAL CGHINB QN FQR FINAL HEAREMS
THIS E3; Tfifi C903? DfiLI?ER£B THE EGLLGWING:
J6
JUB-311535'
Tha appallamtftzfiamaxr of ths M
hearing registzaticn 1'¥o.KPs-O§v¥i~i¥'5??v3«._i:a
this Court urxdar Se<:t:.i.c::rx_1'73 ('.'!.) '--.;:r1f
Vehicles Act, 1988 prayin'¢g:"for .s'a.fé_t~iiigéV";gV§icie
the irgugned Judgkaagnt V "-23wa::éiV'" fiatad
11.1.2095
made in me’ ma fiila
of Court of Cé_._u3_a$:?3c3.§.fii.i;’–.. Accident
(:1 aims ity .
2. the appellaratl:
asul:2mx.’ta that -of the Mamti
cap in q:;;;s’tian mg.a aviclaim patitmn seating
50I.’):’– to-mrda the dosage
cm2aar£i._ ” _+:_¢e £25; 5f.#?i9J:1:i.c:1«a due to rush and
%’;geg;igen£’%%– dr3.#’i’iig of the mrz.:~c., hue: by ice
A
In suppart: or the case at the
‘ he got hisnaelf examined :33 W1,
bésides examining one Ganah Kayak-PW Zfgamga
wt!-1Vot.h’M0″‘m mllwhfllfltfi Mwuwm mm m»mmIsw.$m».v*’mm.&’% SHH9%£&F’I$”fi vmwwaw wrmMmwm1.Mmm awemgws MWMW
h
in this appeal. ‘1’hm:a1’£ore, the
Judgment: may he set aside and the
be remitted back. to tha Tribunal w:i.i:h_ %
to the awnex: to adducza fuzzthcfi:
any.
‘2’. The ‘1’ribunal__ has ias§c11a.,_’A
holding that on mm.
dad: to rash arzd 4::-ag_;.’1ig;ai:iif; bus
bearing regig4t$§§:§§:? ., by its
driver, is _ ragi st rati an
n¢.Ia;-c5~1i£+5′?vA ‘*zea§’,a§§§;aga¢:. But, in the
inzgugnad Ju<'iég'm:g::!;' held that the
nfizt ~ 1?. C: En-at at any
shcaw that he was the ownez
of tfie-_ Gate of the accident and
71' t1.$erefm: é' wj e'¢'§ed the Claim Petition.
Txzibunal new not determined the
' V'V:é2-aé';'g an':3atioz1 payahu towards damage caused to
The Claimant azppeatxas to be undax a
vfiuonfiide belief that he has pxaduczsnd the copy
ef RC' as mentionad in thus affidavit filed in
mwwwtw -em mmnammmmmm mamm mwwm mi' ¥"'EE?€Z%§-§ fimfifif Q?» éiififlwfiffififl Hififi flfiufi
lien at examizzatian-in-chief and 5.13:: the
lint: of dcscuznenta but the
forthcoming in the: records at
Hanna, it smuld meet the) 3
amt asida the im@ugna§_Jud§mént
remand the matter to liberty
to the parting! e§i&§nca, if
any and dispa-as ct' tw; .–'«:i1i1vAA-'.I'g.v;::?4§c:1ra, the appeal is
alloéggd. Judgment and Award
dated. 11.1*.kk2oes 319.2246/zooo an
the £i,:I..L§ “ax: cefir1:V Vc£ sma11 Causes/Addl. Master
K¢¢é.defit __’I’ribuna3. at Bnngalout City are
set matter is remitted back to
thy ‘ ;with a d.im::tic>n t<::~ afftz-rd an
ta pxoduce doctiments and auckiuca
f=..:f§;;:th§'r' evidence, if any, and dispase raf the
accardmca with law. No costs.
L
Jt”””|!£’OAdl”% maczwrrem wwwmmw Wm; amwuwmvw:r”\ws.<w&mma**a_ meawwiw 'Qum%é"'3in45'ii':'£.L§ MM' iZ'¥z.,:$””€’¢l#”§.é””f(\ s2″”€9kR%$¥'”‘$ “‘w%¢5’%&’?}’\’c.
10. The parties axe ciizzacztad to
before the Tribunal on _:}m3__.___§M_.?0mm§§
proceedings without nctiae.
11. The Regiatxy is:”:.di[;?m{:téd. “ta.
the LURE f0I’ChWJ.th. ‘