-'Jun! um nr-nu'-nu-uu--u uuvau ---w'-f;'- '-:v- -- ----- -- -
2::
MFR. NO. 503. 2005
IN THE HIGH C-OURT OF KARNATAKA AT BANGLAOHE
mrgmmgzu-m my 93
In-an-lav-aura
HUI' 'JED
umuowam
l!0l?l'!iEA3'rl{AI«?l§£1T£i'KhV.V
cnnmm. o1mcz,k%k%%% %
SARIGE samm
nnr nnntin V'
hilul J.l.liI'll\\Jl'I.' ,. ,7
BY rmVmaAa%k% %
. . ' . "
- 1 we mm manna
xk.%aa*.3r..wa'x;"r94'm
A &COOLlE,
. * --R1AT'_ HOBPET 113.,
% .._§EI..,!.A.Rf:"'
"_'f
mu "-1- In n"_1n-his I l.IlI'.l A
% mm mm ERARIIA
- .._JtGEDAB«CXIT72YR8,
I-'lTI1'T'flT I")I'."'.'I"'iT.'I'R
Iii? ' TTTKQ3'
R! AT KAMAIAFIJR HOSPET 1122.,
EELLIiR'f Eu'£fi.".,
RESPONDENTS
.,\,._..” H… …-….’.-..’.–…n ……-… ……r…_…’..’-a… …n….n..–….-. um… ..v–..-. V. …n…..n.n..–~ -=I-1r- —–…_.. …. .r..-._n..r..–1 …–.. –.p….- v. .–….’n…-‘._-. …-…. …_–…
MPH. N0. 503. 2006
TI”II8 MFA FILED UIS 173(1) OF MV ACT
AGAINST THE JUDGMENT AND AWARD
m.’:Et_1;2:.=,r Q! 2:115 PASS?-._ED 1.2: 1«zc_:_s.’:’s.3+,I mtk
um FILE on THE mun. crvn. JUDGE (8R.D!I’,.’}+_’£2:IJM-5. % x
wsmaa. iI’1′:’1C’T-‘\r”iI. Hoar-‘a’i’. *
coumuannon 01? Rs.3.5o.ooo;- {
mmnnsr @ 3% EA. mom ”
-fiunnou-w on
mwwrm ‘.|.’T.!.-L 11-r.2:
Tm rams coming on an-. X
dag, tha Cuurtdalivurad V ‘
“thin in am’ fiPp:§é1 North East
Klrnntalm chumgmg the
Ac’ldl.Civ1l mage
It-1.. I-\_|__ :1 ” ‘ __ , .
[iDI’..lJI.lj ‘1.-A-‘ ,.lVl.I”M.ai.x
‘A “I19 ‘I;
, ,1 uuvwvni
‘ on iiuupet-‘i€nmI.’iapur Road whom
Brenna was driving his tractor bearing
». No.KA-35 T 340 Imnclznd with I. trailnr
% registration Nn.KA-35 T 311, at Ksmt: .bu:a
. W
uuuusg H. van
‘~ A_’I-‘.-Q ,. ‘~
:i’0’IA1I’.Il.4I*
MFA. NO. 503 . 2006
oppositendireotinn dnahad agaimt the tractor. M” a
@1411. F4-g.__m.’;n;. ;I.;..nt.a_n.i.n.e.d. gz-iaunun LJ.n._,iu1-in;
aijiimici to ‘finapitai. iinspet and in.
was fillflhd tn Vijaynnapr Irxstituus of
Bails:-g.r whure has succumbed to
canua@ that the %
n.ann.’I\’I.A nun’!
nzgvl-I3 _
‘3-\9’|0:I\I.I-I-3-U-I? l _ . lil-
mmc”*””* inn and L and
the mother of under
_-..—-I..—.–.–..
3. (widow of the: deceased]
‘Iwo other witnesses namely
ownur of ‘tho tractm:–truihr uni
$u.na,.u-§Me5,.:l.fi*,,§.t}.1*-.e.g.«,z-.;. MI -I–rim–, Is-arm -..1.-.I.=:.*.-2.iz.\..ed .-2.-.
| Inns \aJIw-II
% is and E::u.Pi to P5 warn purotiumti
VF in support «of their ..n1ahn., The ranponclont
V. tha claim In! axnmm:ad’ tho cundunmr oftha
SH. Dwandrappa an Rw.1. Tm Tribunal, having
P
L
nu— rm-aunn-n -no uu.— uh-nun ‘curt I-hm J-Inna-‘:01. nor
‘ =5-I.’ fifilawu Lu’pI.u.I-I-nu us: lillfifll-Io! us
Q:-F.
\
uvulnl ur l\l”ul\l1J1u1Iu-I nnwns \..wu’m”.’.”-v- -u.–nu-ruru-.-. …-.-.. -…–_….. … .._1…..n.r__1 .._._.. _.__..-. -..
ef+ an Qnnfl
MFA. NO. 503. 2005
and aaarimt the ‘i'”rua
awnrclad cnmpannatian in a sum a£R».3,5a,oc:t§}e é
with interest at B%p.a from flw =§lg*€¢
1-as-..-…a :1′.-a. a..~”..a.’-r.-at-.!.e 9….-e
‘lulntltm of ” appeal ‘1
‘L I for the parties
_, __ .__f:-. .3 ;«._V.. _”_..;;._._ »_,_VV’_4;;*_~_1’_ ….. ……………1
A the leamad counsel for the
the nocadent’ aecumad in the middle’
2,
V.-+-= mm a -A of 1-..-I-4.. an eelbmlfi fl’….|lLI
3%.!’ l- \C$]’Iu’ $-I
ii
‘ in haw appuririnnad thn iinbiiity as fun
” driwcr of the m-acam-tremor also conn-lbuuud
_ to the aocidem.
4/ –‘
MFR. No. 503 . 2006
6. Inaofarna thequantumofoompematlnn awarded
in; gamma; .1_=_.- a.-;:.1.m:a.; $4! 11.3.; eI.;m,;II.1;I.Imt $.61;-1;
fueiiee ciieeieeeti the we efthe deeeeeeti
erred in adopting the multiplier of T ~
‘1 In 1-Inn Nnlhi ‘P ‘Flinn II-I¥’I’aA’Ia,, 14:4
an ill uav Hallo «I vv:§hu..a,IeL ~.1nll.’nIi nlav
tuflnuu” mom’ a by ‘l’11B”tT’.[‘fi.’Bg’]”g1e_’v that nnle’
for ‘V V’
_ the quantum of
gnaw Le :.s.a.eI’I=enaiv,….._.:a.=: :.=.I_n 1.1..» Q’!
“-q-‘..:_q’….–_’.-…..
3′.” NEKRTC has not unnamed’ tin
% –drlverV However, the oonduotor ofthe bus h
-In dun-tuna. «agar (3-|”|’IAvn-run Hull Hm: olrhnnr HI”
uauuunans Inn In-lg mar Inaauvw vs
~. ‘ A
IAHJHF POI’? ‘P3-II-RF ‘JV?!’
comm’ frnmtheoppauite “nuuritianiy
tnoktimtraatormflwrightekleandhitflneright
porh’nnnfthab1.1u. Honao,auc:ide::1twmsdua1aathanuh
/<k.z
\_/
–:—‘. t- — um. — -_ —- – u – –:—u- — —1-nu ‘aw—–:1 – uuqyu – 1-my-‘-q
…..n….. -7. ..n…..-………… .. …… ….._.”.. — …. …— _-.- -.—- _.-_–. _- — …….
HFPL. NO. 503. 3006
andneg1igent’aotonthe part ofthe driver ofthe Iraotpr.
…’~rw’_ __._…..,.
11″; aunt un_1.1chnnm.”;% 1; at ELPB. A
fifths mt siipfwoft w fie
mark: by that cnnductnr in his V
the panohnnnma that on
1:1″-u:u.:r fall down and won» of v%
% h m m;.Le..ri.-.I.1 \J.:ie;_,v .;:1′ 9:
mm’ fury mam” -how that it
was on (sf ‘ of the
am the other mm. the
-“-‘sa-…-“*’ “””.’_-“3 5.’-.9.-.-:= :1′;-at mm
W» W r-my and ‘
proceeding awwly. Though it
witness in the mun-ammirmtion
V an he has the sums. Ii: is uni:
” % to than wiuzum in the crou–examlmttlon that
% % of arm u-actor suddenly moved his vuhicla in
rightand due to the name the accident occurred. In
1-‘! rv:1nou1IIv$1I1nI-Irndni Illnfi % bi I’ Q.” “‘1
MFR. NO. 503. 2006
appe1lant]lilEKR’I’C has not proved the case pleaded
it snag thin: ggcu;-19:1 slug
__ ._A….Hl….-.A.-….. ….._.’Il._…_ .. 4.1.. ..
oonmnuwry nugugunrve «iii the fif mu
ulctnr-tailor. Thu
v bus also persuades arm to hold me
failod to establish its A
E
Qéjfifljlifl QODT f
Thwm. fig.-4-{V*.’;%,-a-“*’.’.-£.:.’-.., ii’ —
_
that II 32 years. In the chin:
haw: shown the age of the
% Thenmung recorded mm regamby
V Tribunnl anmmt be ohn.rncta:naad’ an arbitrazy or
The: ago of the deooased found as M the:
fknrunflmnn -I-1-an “r!-{I-mm-‘I arm:
1
ll-IT I-IE-I W Alllflnifl VI’T–
__ _-__ w- -_ _,_ _ _-.. —~.. :. . —¢– cu — nun. ururunwu : uunpn – 1-my-g-q
sd./–
HFPL. NO. 503. 2006
right a.t1djuntiflnd in pcrocoadjngon that bnsin.’1’ha
n:mmu1t of t”:t_:gpm_:g;_:_;; __ nnind tnfinn t__h_n
” “‘_ ”’–_’i ””””–f
L’… .x……._. .1-‘
!–Ad_lALA—-:.A’lAfl -5 -3 …n.I-n_¢-\n-n.nu __ ______
11111115 01 1:I1c6€l.D0ufl.IlIll.atlKl.J.€JLKJ]* p.II1flI *
his employer and in than facts and ..
me wherein it in iiound that the
of 1:11: tractor cannot be %
Am-nnnmlnn. Hana; f .5 -rmkn
Ira-Iva claw-u-aw In _r\u-an-av
u . .”i.\ .~
1
nnaonciingigr anti ngamst _
10. In tl’1e;- Tau 11»
amount in no the Tribunal.
Judge
L
%fi?j_~