“3
.3
The parents had filed the petition seeking
and are in appeal for enhancementof corn’peii§;.21tiioi’1,
2.’I’he Triburial has held
negligence to the extent”lo’f’~….5O0/oi’~on the-L’
deceased and therefor_e, i.5pO0/olll’rom”lEthe total
compensation assessed 1 5 , 800/ ~
3.T disclose that the
Width of road runs north south.
The Goa to Mangalore. The
bus its/langaio1’e towards Udupi. T116
place. of 10 feet: away from the eastern
. of the 1-oad”;1m:1 14 feet away from the western
1 ‘hr-irn There is kateha road on either side.
‘l’h.e place!’ impact stated in the Inahazar clearly
ndisclosehs that the bus is on the wrong side. ‘i’herei’ore,
lgthefinference of COIi’1t1’ibLiT,()I’y negligeincte. on the part of
” tanker to an extent of 50% is umenabie. ‘l’he
accident occurred solely on account of the neglige.nce of
the bus driver. ‘F erefore, the insurer of the bus is
4
liable to pay the entire compensatiora of
assessed by the Tribur1a_l with :i1’ifc31’es&i. “as “1’L.h.<-;=.
appeal is allowed in part.
NM*