High Court Karnataka High Court

Karnataka State Road Transport … vs Raju S/O Sonne Gowda on 2 December, 2009

Karnataka High Court
Karnataka State Road Transport … vs Raju S/O Sonne Gowda on 2 December, 2009
Author: V.Jagannathan


EN THE; E”§IC’xH ESQJURT’ OF’ i{ARNflT’Ai{£X AT’ BAN{}Ps.LC>f€E}_

E}atad;’?iflS’d1e 2flé(i3yT0fE)ec&n1ber 2£X}9.f. a x

BEFORE

‘THE iri(_i>N’BLE M;::.._mST£<:£«: v.JAG;xNNiA*;"&;:':A;§:~ T '

M.F.A.:s4e.2:;:0§£12:3::::8c;!=:sé* ' ._ –
M.¥'.A. CRQB.Nc.6i:31'~2G09 iMfv"}% – *

EN E\li.F',A.Ne.2G04f'2iL}08;

BEITW E E; N :

%<'AE€N,£¥"i'A§{A S'1""A'£"E'.; R.::J'm3-.*?;;:;a§s:S;i3,i;:x§?':?
iZ:L"}RPC3F:AT'Iif}N
§3HANTHI?~IA.{§AR, _:3Awr:;gL.QR.g::.5e0122?.
RE? 8? Ts ;féi.»%;*;-x_:a:z§<:~gir~;=*;G; DiE'EC'?Ci{¥:*;"'
* .«'%PPELLiX§\?'T

{By 81:? §\¥

AM}:

;’*a;ém:.:: Sj€i?,S€}Ni\€E3; G-QWDA,
“:4a*«.:;;E:::i,%_AB0:;:7:. « YEARS,

‘Rffi VAEAGERE DODBE VELLAGEZ,

. “‘..mr#:;~::;;”:«:s%..,I:~z..1:*c#~.s’:’ ANQ :»~:{:2m«:,
‘m£;u}4: NLRJBEUR,
‘~iDIs;”:’=R:«v.;

TEES M.F’§, FELED {US i?3{£) OF’ MW Azifi’; Ps,§Z&zr%ENS’T’

JUDGEMENT EKNE} KWARD DATEID ’28.Q8g2{3*Z}’f’

PIXSSED EN MVC N{},19€§3]’2GQi:3 SN ‘THE FELEL C}? “if?
A§:3£3§T’§Q?€§g§; 3:11} 5% E’s.’§A€CIIT’,, E3;%?${}ALQRE§, SC:ifff:§~Ew;2§.,

4:

,»*§W£\RDiNG 5% {§C;MPE3NSfifY’§{H’é 5:? F€:S.2,.’355{}C>{.}f- Wi”i”H
ENT£<Z~R£?;E§""I"' ?% Pfs. FRGM 'THE: DATE"; :3? PE7T"l'T'i§'_2N
TELL £)E:P{}S5si"T. '

EN M.F.A.CRO8.N0.£33[12UOQ;

BE”T’WEj;E;-N: _

:5;-“ex RAJU $10 SONNE: <}1~*:..::,i’;._ V
Massaim ‘i’ALL¥K, _
MANQYA i3::s+Ti:::<i:'?_ A –

; V . .;’;-..{T:{‘{§S3S <:':»mE::":'mR

{E3ySmt<}§{SREVII)YA, g
F"OR SR1'? N xi;s3=§grJ«.;A:~:;;§.':'I»g, 5::-%~;;;~.V"–.._ ' '

*";'=§»:§: M.:'-'3N2'%-GI f;§.R'E;L'}'F£'3R,
:~:,s.:e– :*m:L, §4;.§~§';:e=<:2A'€–:Lx
SfH:'~'s§JTi%E%ifs,G§%R;*-._ ' "

;EsA§;A’§’E”iE3

:28;e;”:a.8.2;j:se;>:? .i’.9AssE:D 13%: Mvgt NiZ”:,19§5jZ€.){}t3 9%: -mg;

, *._Z3’§LE7 mi. Vi A.r::r;s;-‘NQNAL 323.5 3:. MENEBEER, MAC’:T’,

“..jL»..B*A:x:;:;A;’:>§2E:, P§sR’E”i_,-Y’ ;%§.,¥.,{:«WiN§} ‘Fi~~i£*3 CLAIEVZ P’E:”Fi’1″‘§{}N
. ‘§’f?3’E?;~”Azi:G?*«’IPE:E’+i$A’§’E{}?*é Am SEEKENG §:N;mm:”:E:viE:eT
{Z{j}&*EPE;?*~F§§fifF§C}E~E.

g§>§>E:;Ai… AND CR£}SE§ {.}B.JE;iffT§GN €ff:{}MEN£Z} {j}§’~¥
?”%”€3:?-3 §-;£€A:;2§N::} ‘T’%iiS:§ mfg; ‘i”‘§~.§§:”: {§:€I.}U}’é”°’i” §_3*E3§,fi;’E<3RE;i} "E"E§£§
?::f:L.§,{3fiJ\msz::+;

J UDGMEE\IT’

This appfiai and cross ohificticns aris<:~,*'''1m;1jt; ;.

axle and the same judgment renderaéi by

"::ribu2"1ai, Bangalora and Esfiifg

pmfmed by the I{$R'}"'€3 £:gg:fievé,{i,_ t1=1§_é"A..§i:~1§3iEi?';y

being put on it by the tribu:1§.i" Cr{iss.:C§bje£;%:'fio11s
15:3 /" 0? is by the VcLc£i:1;%_a1=:t i_'f%3f*~.'L:efih.a11ce3111e:1t sf

cornpensation.

mmperzasatiorz iuiifgé C13-i§:i8.i1€ and if}. the ceurse af its

award, 11é}.:iZ t.23,af %iIze._$.:::g}i{i€31?; waa £:au3<-:~£;§ due 31} {ha

'_ i"§§.i%1_i'si5;,c§f_LAi_%;°;§ d;'i€;erV___Q;f the KSRTC has wizen '($16 Said

:23 the: tribunal, hit the ciaignanz an

5;i2¥.':T3€3§3é3 §r@:H1€§ £i2:,2f} gm near Shivapura

Sfiiifihag Maédur. The isfibunai 23133

A '~:L_"','E1AA,€it§'-.I':3':aa3;t {ha €1ri§z€1' sf the KSRTC bug was negiigfifitt

:3, Laayned cmmsei far 1:116 KSRTC argueazi

that {ha has in C11}&$Ii(?»fl did 1302': hit. {£16 ciaimaui, mxt

63$": {he ather Ezamé, the siaizzaarif. hixnsaif daghed ix} 3

fir:

–§

buiiock Cari ¥s:’hih:=: ciiiviiig {he 111€3t0ri3fi,k6 ajiid feii

dawn and ti”1err::afte:;r the claimant gel: the Cfsififi

<::::nver1::€{2_ ints 3116 Q1" accidazt having I:)

£216 €’:Vid€2{1C€ 011 rec01’r:ig learned “»::0flr1seiTs1.1§;3mAitt€:.d

that the tri’t:21mai czyuld ha%ke_ “:1:%ad%:: the
{icrpuratilfin Liable tOi3§€iFz’ thfé c,€§fi1:g}€:f1’5:ati0n ‘§V}:};€11 1:116
sizjivar cf the bus xvg1§_’T’12VQfiv __Va§: :3;§Z{v ‘:5§:s§o11sib1e for

causing ”

.f§)i”:- laarnfiii ejaunsfii far

i;fi’3,€ gfajzizaiii °»:”_E1é;*fi. £116 2*J:’i’t3m1a1 has i’€COi’C§€d a

V’ ._§;>r<';§3é:=i..§'::ndi;'1g izssiétiééi {in {he d€}CEI1IE1€Ili'.S j}I'O{§££€6{i 332*

7<:1:»3f;V1;v$;s;_ Caiifiéiix 333;” the d1″‘§.\?’€I’ 8f the KSRTC bus; the

has pmfiucedi the FER, {fI’i§§11€ detajis and

ésiggaxfégfi Sims: at _EZ;X._E5 ,1 3:: P3 r€sp€:::’L:?¥eE3r’ and E§:’1@reiT:;;:;;”r=;

VA V. fault can be fmzzfzd wit}: {ha fii3;(iL”1g sf 331:5 tribmiai.

31′: {ha quegfiaim af m&g§ige:§’1C<ié.

}

' r

Q

53, §_,t:am:s:c3 ccfizzzssl aisa sought for

€311h;81"1C€1'11€'I"}f€, GI *".{}IH1J€I1S&ti€)}1 011 the gmunfl that

tribuxgfaj has faiiad tit) award adequate cc:H1p¢~m«3é::;ti§i"ij' ''

under {"116 head 0f E055 af fum1'€ eaiziing 3

ether heads as wail

"1

6. Having thus botfi siésfés, :.iE”‘:a§?€
cazrefuli}? 1:>e:*u.s<.=:d tiléz-ejzide3:1C'£:-.£§:3 Vi"+:*…c:c:src:i' A find
that the submissicara of Vcevijzizsel for the

Corporaiian <;z:a;~'=*:ji§S ehougii fo:9*C%:j_'~_béh§3ifi it. EJIIE of

{ha dagfituzzliézifiégsv pI'%;2(iU{3€:{i_. by ciajinant. bfiffiffi the
I1ibu:1al"35.;-as 131$"s:é%;§1::"1rj1""c:::'t§fi{:a%:€, whicii has been

:11arE;<:d a$ Eff tiiéz said dactzmem, me }t1isi:0rjs;r

'effifgé é;3i{:%Tug§1 :9 imaw £216 true Siam £32″ afiairfi.

;?’€{::i. {}fl§fiJ iiiié”: ijiaimami was :i{‘m1E<;¢ bu': ma 1:10":",{:sI"t:s§§<::?:

%

{E

<:E:*iv'<:":n by $1.16; Ciaimazziz. dashed E0 the buileck cart and

Ehfi éziairixam; fag down in fi'01":tT of a Stejppfifi

bus" Under' {E1656 circuxnsiaricas, n:1e1*€,1j;: b<.*:C:3§.?<.1–3£:: E'ijc§.j' __ A' V

FIR': and thfi claarge sheet are fiied agair;st:_.1;j€Vv Z

ef the KSRTCE bus, that itsaif &*.?i11»AI10:ii.. ?5<:?: S';;§ECi€:f1~::'iQ f

the t1'ib':3I1ai {:3 hold agaitlsig' the dfivfii" of £1113:

bus 'iasghfifl the c:£ai:11a:"1t'S €)V,X;[},'v'€i{}_#?'i,iI]1:i1("JI"l:;1'L.iE€J%:%gé.§I£§t tha
c1ai::z';:am's Case. 'iififexi by
the Ciainiant :0. tht: samé:

daculixent .(.:z:*§:.f;1; agaifisi mg
Qiaiméiit, ‘ cf the said decumani is
agai1″;$*{:I’3.§i1?3… V . .

V’ .E?'{::1′ «afemsaiéi reaszms, E havfi 11:}

‘%;.é=:;§;it;at§::}iT1~ faflifeptijilg Ehfi su§}:t1:iss~i0:’1 0? the iearrzfizi

::”::G2;’19;§;s€i E516: i:«{“}I”‘pC:I’§i’.C§i£)11 {hat the KSRFC bus u-*a$

‘,::0i: £31301-‘:x”eé is”; tfié accident. As such, the question af

“§;};1§=,’ ;::}A1*§ver 0f the KSETCE fins Eeing Etzfiid §*a$h and

V’ zigejzgiigfini (£0633 ma: §§:i'”§S€§ ami cezzsequsntijg iiabiiity

put on {ha appaiiaxzt C:€:rp<31'a':io:1 xiii Efiayé is ':36 55?.

agicfie aizszi $9 3139 {ha crass {}?i§}:€C€iOI}S fzifid E3}; ihfi:

fir

1:1

{ziaixxiant deszirvés to %:;e dismismd as wail as

ttiaim Qetitian itseii',

In the resuli, the appaai filed. 'E33; 1

€I:{:aI*p01'atiQ1"z is agflawsd. i;Z're3$s i;3_bj€:<:1:i<j;I1'$, ri:¥;a;i1_11I: T .'

petition am dismissed. .5x;11011i1t_ 3:': ciépggx-git; ifiev

refuilded to the (.?c=1'p01*ati0n. 'I V}

Dvr: