Z
III THE HIGH 0031?!' OF KARIIATAKA
CIRCHIT BERG}! A1' DHARWAD
DATED 'mm um 22103 DAY or 0OTOBER__$t§¢8j_~ _
BEFORE
THE nownw unsuanczfi '- A V'
BETWEEH:
1. North West Kaxnataka .' V
Transport Corporation, 2 3 "
Gokul Road, Huhii. % _ V
By its Diifictfif "
Represc3;te{1.V.§y its _ "
Chicf1.,aw'Oiiio;:er. } M _
2. Next}; Wgstigiarnstaka
'i'1~anTspmV:g_ '
S'ielf -
Gokui R'm:d.«H11b!i Q
By its Managing -¥)ismr:_dtz:z:'r
Reprefiflntcd by
. Chief Lem ' .
. : ._ . Ma, Advocate.)
A' 1d a:$:iaf
S] 0' Jalawadagi,
about 49 years,
v, TVRIVQ C[0--Rudrappa Shivappa Artvai,
~.f"Vitiyagiri, Dhaxwad. .£POKI)£llT
'i'his M.F.A. is mad under Section 173(1) of the
agahxst the judgment and award dated 29.06.2007
passed in M.V.C.No.9-4/2002 on the file ofthc 111 Add}. Civil
Judge (Sr.D:1.) 3. C.J.M., Dharwad, awarding a
compensation of R557 1,000 I -- with interest @ 6% per
annum from the date of petition 'km the éatc of realisation.
&%% 5% " % M
This appeal coming on for admission this "
Courtdclivcrcdthcfollowing:
JUDGMENT
This appml by N.w.I<.R.'r.r.: %%%% "i's*"c1.,3I'<':C} % % 'st
the judgment and award dated
the Court of the III Addl. (sr.9_a.)Aa&1.
M.A.C.'F., Dnarwaa, by ttw
impugned judment, awarded a
compensation; fivith interest
thereon at v'.i;I1:§§':»§ré$pondent-claimant
for the A in a motor vehicle
accidenifi"*J!1atV"}6.10.20O1. On the said
date, , wt;cn ' I§ésfién£i:mt~c1a1m' am: was riding his
V. CNW-641 from Keshwapur,
bus bearing Rag.No.KA-25/F-1341
_ dazélwd the claimant's motor cycle resulting in
' H H 'T ir1}1mes' to the cla1man' t.
' 9' The sole contention uiged by the learned counsel
% A for the appellants is that the T:-ibmal had arm in law
in holding that the drivm' of the Rants' bus was
Ex '
1o
negligent in (musing the accident in question. 'She
further submitted that the Tribunal ought to hgvai VIE-{i~::1"' . _ %
the accident in question. It is
following discussion made _.b_y A Lon;
aspect of the matter.
*3. . . . . . .
has taken place due :9. dn’u’mg
ofthe Kskfmfmw have
“”” mmsolf
in case produced Ex—P-I
FIR, E:c.p.*.:2_’&c.P.a panchanama. On
gggmwql offiénejtt :s’c:éar that police have filed me
‘ the KSRTC bus. As per
Ex-P-3 m the place where the
having 13′ width road and mere is 3*
TKa”c.=;ér:aRoad oneitherside. The aocidenthas
of the mad and 10’ from southern edge.
fI7zerejbre,i:tisoleartha:accidenthasta}cenplaoe
inthsmiddleoftheroad Butfiuswhichwas
comingfiomwestemside towards eastern side
\1@/
n T
has crossed the middleportéon qfthe road
caused accident. . . . . . .”
3. On consideration of the matter, I _
the appxweciation of evidence ttiig
holding that the driver ofT’t.1_’.xe WA k %
negligent in causing the aociiie-. i 1t may
add that the appella’1$1t._.sf’-(‘ii(~i§: evidence
before the Tribunal ~ €1$’ence. No
ground to V’
4. The sit with
this am be ms mmxm
forthwith for an;»¢c¢rda:m mm law.
….. ‘ ‘ .
Judge