' "é =§UNNETH'*:
A E, "HALALE posr; THENKALIPATY,
_1..
xx $3: axe coaar or xnxnamaxa AI aanayééx,
DATED THIS THE I87" may oFaa0mpS:f"20§§}»:f'
Passnxw ' ,< __ uA.
run Bfl'BLl nm.JUsw:@§m§;a3sana3fiir,.Q ,_
§sD 14A; z _ ..
was noa'nLa uR.ausri¢§~s.x;sn$:aflhfi£#£&$
MIscELLANEou$.EIRsT"A§§:§L_No.389/2604
BETWEEN: V _w ¢ "
BANpAL~gRANca.;_", .Vu .
ZNDEFLGGR, GANEsa.Bu1LD:NG
B.C., RQAp,'MANGg;QRg*_ ** ;
REPTD BY ITS HANAGER_" '
1 NATIONAL INSURANCE C5 @Tb*»m§
;; APPELLANT
(By SRI c M B¢NfiAP§A-;V¢.fi*§ééNAcHA, ADV)
.....
1 *._sm§’.’ u1~;z».x.,r,;¢x*1ii~I’:r,_ ._
w/o_LAT5’qANgADHAR
29 YRS; Rig? EAJAL HOUSE,
MALALE pQsT;,THaNKALI9ATy,
.MANGALoRg ”
“*_’s70 LATE GANGADHAR
‘ MINOR; R/AT KAJAL HOUSE,
j-MAMGALORE
3. LEELAVRTHI
W/O LATE NAGAPPA POOJARI
61 YRS, R/AT KAJAL HOUSE,
MALALE POST, THENKALIPATY,
MANGALGRE
4. MADHAVA ?OOJARI
S/O ANGARA POOJRRY
RDYPADY POST & VILLAGE
MANGALORE ~ V v_
* … RESF$NDE§TS
(By sax BOPANNA & GIRI, Abvs rdk R: a 2′”5
THIS MFA _Is E1Lfin.’u/$,3é{1j5;dF w.c. ACT,
AGAINST TH§.»3gp3R {DT,é3.4{ééfluR5és£n IN WCA/CR-
52/2002/F ax TEE Fzyg as T3; LABOUR OFFICER AND
cowmlssxosaaifag fiqsxfiéwrfiicdapausrxow, D.K. SUB-
DIVN.1, Mafiééieaé, éékrzzi ALLéfiiNG THE CLAIM
PETITION FOR co$PEMS§TIbNgj¢: .
THIS AEPEAL HAVISG BEEN RESERVED AND COMING
ouf “FOR ;’pxeNoUxcaMENT”” or oansns THIS nay,
snragxannxaag 4;, DELIVERED THE FOLLOWING:
“”‘7
* ubefiioxéff’
-7-
Further, it also took a contention that since the
accident took place because of negligence of the
bus and the driver of said bus being charge
sheeted and that as there is not even an_”*ii.:o’t_a’–_Aof
contributory negligence on the part
‘V
«v aw ‘A. 1
involved in the accidentfiurrfifngfl t_–hat”‘–.f_count’.V ‘i:.he’fi ”
second respondent refused ‘».:to:_-‘pay*,co:r£§;ens:a.tiA<;n.
The second respondent denied age' of a.the_'v:deceiasedL_.i.
his income and also thatviéihe washaleand healthy
at the time of vi'*fi.{;evvvi"~-secondti respondent
further sought leave" ._to"_Vizirgen"a:iJ,;E_"_'..grounds under
Section._ –1'vZv()i*[oif_vu'Motor~—-__Vehicles Act and denied in
toto pay compensation, if any,
to;b’e_.awairded”in the proceedings before the Court
the rival contentions, the Court
be1ow__v’fr%i1ned issues and permitted the parties to
AAleadvv.e;vidence. The first applicant who is the
uiU_”c.l_a–imant in the Court below entered witness box
Hiand adduced evidence on her behalf and also got
“V