-var: -. -.mp1;-$.11: 'aw -amp-'rug 'y"iIr."':\pIII .. Q.-'
u.=-urn. .. .-var nu-u\I:*w-¢.rI-Inn-u.. rnurrv \.='\.I|.iI\-v Ur l'\r\I\l'l0|ll"|I\rI- fill??? I.-'i'.'i"Jl!'l til' I'!-IKIVIIIFIKFW 1'I'l\.13"' 'J75 KARNATAKfi C4
INTI-E EEG}! Cfi}R'I' GP' Kfi.RHATAKi'L.
mrm ms 'rm 2&9 my 95* 7 %
PRESENTv_M-H
um H{3H'BLE ram. Juszmfi
Am 1
'mm HOFBLE rm. §IL?$IfiCE~"""$:.-E'. 'iS..aTYAimz2;éAHa
Mm, r:#:;i.1_g_5
H L MARh& %"Z§¥I~I,¥:>§ Z, A [ T
AGE3_t_'.} 32 YEARS,
" .R/AT'fi:£5.LL£§R
HEEL}
am: P'*.J%>'f»fI'.Ks$.1"- (VIA),
KC}La%R'B§$:'l_'Ti'?€3T. APPELLANT'
(gyms; S %sHIva%m¥ 85 SMT. KALPAEA P V, a.1::v.,)
j xf 2%' hi :3HAHAPaL,
» S]Q Ki,
% " mop. mm BUS samcg,
PARARDAHALEJ E)CI'EKf5§§G§,
Rasfiwmaxmrg 1:49.52;
1/
"-' "**-*' '-'-'--H VI iv'-minumnn ran-an LAJUKI ur KAKNATAKA HIGH C1
'1..°§£,1¢:i'}Zi§h.A1~'_fi.'T._
bi
KOLAR .
2. THE ORIENTAL msummca co. 1313,, M
VELLGRE BRAHCH, aranzgm,
Tam. HADI}. A' %
(BY Sm V NARAYAHA SWAMY,1§1')V;;Ft3l?'R2,.:§"v
121 smvmy
BETWEEN
HPRAKASH.,~_
S[ONARAY_£RAf'?$,.v
mm 35
R,rA'i' HALIAIR---'§§.£AG~E;'V.' « ;
BETI~m1?m*!Gg§IA?iHOB.L§.
xo:.aRn;sT2zzcT, A9mLmm
(BY SR: AV'Si~VS§fl7s§%.R }3:f3E*§£' as am. mnyam. W, AD»/.',)
3/Q Mummrxnxsrma mama
?Rc::P. rim) BUS 8ERVI<."}.E,
% 3561333193,
.« ,;-.I20BgR*I*EoHPET, K.G,F.,
_ gamz.
j %%%2§ TIE omxrm msumrms can Hm,
VELLGRE BRm:aH,vELLmE}
Tam, NA%, ..,RESP@DfiiiTS
{BY SR1 C S$ REIEDY, £D'u:'.§ FGR R2,
«V
»-arc' 1-1-r-urunur \a- -uwunaup-sup-3;';-
NCYFICE T0 R1 I$ DISPENSER WITEI}
man. R0. 135.12% is fiIn:."M.1r.1~&:sEi} "
of MY Act aghast tbs: judgmJ;:t¢n1:..
11.9.2333
passed in mm mafia; (5:53; _
file af tw Prlg Civil Judgeyifir. II)i’:.1_.}’& MEKCT,
Kohr, parlzly allcwim cm.m% pfifiiiéfi ‘ for ”
wmpemation am seefim; cnf
mmpem&&n. —
M.F.A. Na, 134{Wi.’§4 173(1)
of MV Act against _§%.tdg¢mc*fit award aamd
11.9.2%3 pa3a&te;gi’_~i12 (51%! $8} on the
file of the Fr: (_&1*;- mn;;”& cm: & MAST,
Kevlar, ‘claim pctiticzn far
mmpemgtk:~.;’1’~ faesfigi mharmmnt cof
c>ampe;fial;t7a3.:i. ” ‘ ”
far hearing this day,
‘ “”-“‘ ”*”’.’-V._”’ V’ “-“‘””‘””‘H’\~” “Iv” I…-uuvn Ur Ixnnwulunfl Hlurl LUUKI UP l§.AKNAiAKA HIGH COURT OF KARNATAKA HIGH C
smmmm me follzswing:
%
arms mat araf tlm mm accidmt.
V H X L Marknmiaiah am the rider and
. V thus zmtaorcyela rmpectfiabv. Tim baa hit.
j motsrtzycles. Ridm” and pfliicn rider
inguxm. ‘rm tribuzml gm scum that the
baa aczzurred an aawunt af n@Ii surf the
A/
.- .. ._……. .,. ……………….. nlun uuuln Ur mmnmm HIGH COURT OF KARNATAKA H36!-I c
expe11sc:s:. It appears to be sotmd a:1d;”‘–.proper.
R3,1t’..3,00(}/~ is awardtid for loss of
{lisc0n1fo_ri.. Rs,10,0()f)/– is awarded _f()_rv i::}sé§.A.T.:;f’_1.1′}{{:’c:1};p.§:锑__
:.3. awarded from
the dat¢4.D§f:, 2 I
sal-
Sdf—
Iufige
4-um»…