N THE E-HGH COURT OF KARNATAKA
CJRCUET BENCH AT GULBARGA
DATED THIS THE 29"' DAY OF JULY, 2903
: BEFORE:
THE HOWBLE MR. Jusnca N.K. mm. %
BETWEEN;
'E NORTH EAST KARNATAKA RC.3i\Q.._
TRANSPORT CGRPORATION _
GULBARGA D£V{SE{}N, GULBARGA» "
BY-ETS DiViS3GNAL CONTRQLLER 3
REPRESENTED BY |T$*i3H§EF LAW €33'.-_'F¥CER._
7 a,, PET1T£ONER
(BY SRLSHEVAKUMARS.BsAD1"§'&*€»%9F@€, A€3V9CAiE«}"" " '
AND:
1 NNGAPPAV . -» '-
are DEVAPPA PA'?._. 5i,R 4.
AGED Aaeur :'2« YEARS V
RIO H NG~3~3'«3? KQTE. "
NEAR NARASIMHA TEMPLE
.»t}2A!C§~§iJR H A
~ ' , """ " RESPONDENT
uTH*:$’&%£§i”:’f Pgferlow IS FELED LENDER ARNCLES 226 AND 227 0?
THE CQNSTETi}T€O¥i£ OF NDIA, PRAYENG TO QUASH THE JUDGMENT !N
MVC’ NO.?40_fG6″?ASSED B'{ THE MACT AND FAST TRACK COURT iii,
RAICHER, fTf.24. -azzma WEE ANNEXURE A, AND QUASH THE AWARD OF
[THE MAST my FAST TRACK courzr uh meme, ::rI.24.1,2m cm was
‘ – _ __ NOi?4Qf20(ifi__@iNNEXURE 3.
” V’ WRIT PETETHJN COMQNG ON FOR PRELIMINARY HEAFENG
-. . fT§-i!$ DAY, THE CQURT MADE THE FOLLC-‘W1NG:’
W.P.NO. 5497 cf zoas [GM-AC1″: Z; A iffjj T _:
-4~
campensatien under different heads. The Claims
Tribunai, after crftica! evaluation 0f the oral and
documentary evidence and aftar etaborategr d£$au’e$_ing
the same in paras-16 and 18 of ‘awe
awarded a sum of Rs.9,163!- and rounded K V’
Rs.9,2%i-, under different heaéis
injuries– Rs.4,mcz–; iowaysjs-k% nsed§ca: éx;5e”nses– A
Rs_1,1%/-; towards nabzifishfiiénéfijé a¥$d “‘at{§ndants
charges~ Rs.2,Gmi–; 4’ ff ; a;f.2d suffering-
Rs.1,0GOl– ant; Rs.1,000l–. The
said figure ‘t:;,.”l:£’a:;”rV1?§*.~:’;””l’:’ib1.ir1ai is just and
reasen:a§%lé_v graunds ta interfere in
the same;”M§r ihé made eat any good grounds
V to irztggtere. £3 {he .. and award passed by the Ciaims
fiT:§t»;;;’i%;?;i. “ii§ri§:7e%_’the writ petition filed by petitiener is tiatase to
of merits. Ordered accordingly.
Sd/-9*
Judge