High Court Karnataka High Court

North West Karnataka Road … vs Mr D K Dashavantha on 5 November, 2008

Karnataka High Court
North West Karnataka Road … vs Mr D K Dashavantha on 5 November, 2008
Author: Ajit J Gunjal
sE)iWs3:"i"€;"E§mE

.. .....-. . uwuni wr nnflwflfiflflfl HEGH COURT OF KARNATAKA HIGH COURT OF KARNATA

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE saw my OF NOVEMBI:3;'r€'*2Q{§._8_'V'1'   _

BEFORE

THE HONBLE MR. JUSTIC;iEA»V.5»k:§}f}f 3,GuNq'A;,.. k ' 

WRIT PETITION No. 6oa_9,!.2oof7{:.K)%

North West Kaznataka  _ .  ~ V A"
'I'ra11sport Corporation," "  * __  A}
Bijapur Division, Bijap:;;',"   a
By its Divisionelflon .A.~one1«,; _  
Réprescnted     4'  
Chief Law _Oi'£'ic¢ir_._ " ' A'  v ...PE'I'I'I"IONER

 %%%%   fiezéésh'-£3...--P%afi1, Adv.)
Mr. a.K.&:;a3hava.:t::a " '
S / o Kedari%'Deshavf.afitha=,"
Sizxcrg 'deceased  his LES.

j " ,?p'+})11;_)i";i{iiba Dashwant,
  45 years.

M  . 1(b)'''''~--Pu.iha£.éi

D 6:. Dhondiba Dashwant,

 AA Aged about 22 yea1's.

   "Sheba

D /o Dhondiba Dashwant,
Aged about 20 years.

% " 1(a) Kavitha

D/o Dhondiba Dashwant,
Agéd about 16 years.



 .......m. vr nnnwnlnnfl muu COURT or KARNMAKA mew CCJURT OF KARNATAKA 1-:'i&;W

H(

S / o Dhondiba Dashwant,
Aged about 15 years.

R~1(d) 85 (e) are minors
Represented by their mother
Respondent No.1(a).   

All are R/o Post : Telsang, ‘
Taiuk: Athani, s
District : Bijapur.

(By Sri. R33. Anneppaiiev’af”for R¥’1′[a-»c}jV§

This Writ petitionis filed :,1nec’ie,r’ ‘zirftieie 226 of the
Constitution of: Endia{witho:a.4praye1* for a direction or
order quashiiig the Ai}:rai%{1″”date<i "07';€}3.2006 passed by
the No.5/ 1997 (Annexure

coming on for Preliminary
Hearin_(,1_itz' 'E'_ day, the Court made the

foilowing:

onnsn

Tliieivespondent is a Driver. He was drivixig the
iVehi’eie from Athani to Jamkhandi. At about
V V’ _ 15.15 hciitjrsiwhen the vehicle came near Yanakanchi, it

, ., ‘ — .,inetiwit1i”an accident.

2. The case of the petitioner — Corporation is that

» ii the vehicle was being driven in a rash and negligent

manner as a result of which, the vehicle went into a
F4 5% ‘r

i

__,a’