High Court Karnataka High Court

Obanna vs Shukalan Basha on 16 July, 2008

Karnataka High Court
Obanna vs Shukalan Basha on 16 July, 2008
Author: K.L.Manjunath & B.V.Nagarathna


xg $53 glaa gaaaw GE fiéfifiiéé ax gga$;§R§fa

agrgb rags was 1§”i§@&}a§_ gé;”i§3é* ; =
9R3§E§$3

TEE E$§’EL£ MR. §v3$:¥g K;L,fig§;§§g$g*’
A§§gf% =_’=-s g
TEE EQETBLE MRS,§§SE;$E_§xV.§ QR&$§A

M$E*Agfi$L§@£2§¢$*3§fi§(»m0

Bgffifififi: s. ~~-“VV
1 Qfifififié ,–. ,_;~’g = ‘W
sie @&§L&z§3″‘2. “j ._, ::*
$2 E23,’ASRE§§§T$F_S?«&_§§Q£IE

2. sAK$ma&§ {a
wfa &EAHfiA.V ._~_
£333 a4}§$ARs;4A»

3 sggiga a_ V
. . . . .

‘«2§ YR3,_’.

35¢ 0E$L§E&E
22*?ES;*”

a xA:;;’E2$ §%H%§E§ aeaexs

.. 3 §s§§?El&§;3?§’i’§

T§$y~$z:: 3 Sfifififié GQEE a sag; sgxxmz Jfififigfifiwe }

1 $3vKALA§ BAEA
file IMAM 8&3
33 YEAR£ ;’ g».

fiRl?ER m’AJ§Y Ems B§$R1fi§ “_
H9 EA as 33a,{§ L fi¢T29§§;§$w§?§=[ ‘
Rio Y m HGSAKQTE ‘p >. * 4
§AV&GAA,TUfiEfiR.B1S?$ ‘v

EQEEHHED §E$ifiv. _

32% En sgyaag s&E.;

MAJGR , ;w._- – ; ;’
Qwggg a g.§ §v§;gEAg§m§’Q;u ;

we K& e3i33§;§;g.§:RA_§a§§ “”

p&v%£Ama,;?fi§§§§wf$§?j,”

N3

?HEWEEAE§fi fi%§a§zg-

fifi?lGEé& E§$fiEAE$§uQQEQAE¥ LE3
Egvaaaa’ ” ” I

M

§§a§a§fia=V , –. 0

age a K avgflsgfifia

. fi§J§R,gfs méea as 153, JA§%EEA £92032
“._AfiEg§£A3,§A§gR

aka

5” Egg Egfififi mA§AgER
figwdzfifiia fifisfifififififi CGM§éfiY LEQ
§fi£§$3RGA ‘K, RES§§E§EET$

‘””if¢§§y,sr:*: m a ygaacaiyea R3;

“_$RI,R§fiAI§R&EA$H FQR R5}

«_ }?§zs fifia ?Z£E§ 3/3 :?3{1; @? xv gs? éfifiififif
,TfiEVJUDGMERT Aflfl Amfigm §A?E§:4.3,G4 P§3SED 1% Eve
§Q.é13ffi@ ax $32 $233 $3 was §RL. m:$?. $§§GE gfig

V EEMER, as?-1, €EIfEA§@R&%? P%R?L? §&Lafi:m ?§E

CLAEM 9§:.’1=:’§:@E. “EEK §:3:«:§£:~:* trim: _

Ei~§EE§§€§§Ei~1E~Z’§”i’ Q3 §Qi11 £325 0!:’:§e:~s .;«:.fj:i :%

:~3’§s3A§§§§1’E§1’Z.z’-1, .3, aielifixexed tha fafgiéim;-‘§iz$;gr:’*.._
Ju3afiE§$’_*, V V

%h¢ugn tnzg mmzzgg is §§s§a§ §§§ §z@§:s, by
abngent Qf §a..r%:..:;e3; v’:§:.-;1:rV”:,,”.A3T_ig Ems: final
E”;aa,:§,.3″;g§ ” .

2 . 721:5 ‘%*av’ié§{e””‘V¥i#;:La;1:raaregf;,§ Xxaing
2§3;ssat:.sf2*v,e£i énd aswaxd §3.SSi£E’:.d
by §.%.fi.§,, sfigégééuggfi in E.v.fi.fia.éi§f2Q9§.

3* wag figlgéafifi :§§§$ axe: that an gig 2999
‘gag fi$cs’;i:7gE5z::3::é::*’:1 52:5; was Qrmging an autariiashaw

b§§rin§_r§§iS§ra§;en §a§KA.1§ ?a35 fixam challaxere

bus” s?’a;§:=_at*.1°25. 333.3223; at abazzaut 3&9 §az:1..

:«::’,.v em ” :»r§S: meat Cézitradurga tail gate in

1 §h:11ag§r¢”a Qua beariug Ragistxatign $3 EA $3 333

V~.Vg:3§é,1:*§’ :’r§:r: xfihitxafiurga 515$ :22 a rash and negligent

riiazrfifier 352$ rfiaghedi agaimgiz tag aumxicxghaw, 3.3 a

ragxgit mi” wiziciz Rgja sucmimbed ta $2.13 injuries’

%

Qafitanding tint the aiaimants had 133%; ‘:’i:;:g52_’i:..::;..¥7.fQ:*’:,3;;*
bread winger, they fiieé 2v§.??.<Z.§~'fe::.4§"i5f§§'£}{3«§VV'~.§:§é:E§';:e

the M4A*CzE.Chitxafi§:§a seeking gamen3g:;¢g.%

=3; Gr: rasizegigzt sf szzmzmng Lféragsz '§Er§;};;é2:§';:.3~','V."%:}'%e_*:.SF' '

raspendant Enszgramcg S$2i2;:;_an§ rgzggééézr-emf; ia2";. éi.

fzaiefi 31:3 written sé=:a*::zaw'&:e1*;%,:'V.A_L::§,e?:::*:y3E.z:*:;g *£:1irée égver-1:*£z'2:S
af the filazm §a:1t:¢$ and $tét;3§ that the érivax
of a3,:t.Q3::a}:sEf:awV zjid, §.,=~f»<.::5';$€~'$~aj ..=:ra§;:§ éxivigg

liaanme amé tgegggggg ghé é;aifi=§&t::19n Qught as

be §:sza2§.;':s$$£i:{,"::, '

5& afi, tbé .é$§v§' glfiafiinggf the Tribunal

_.:3=:.r:}:,*:;2:3..,?…<:?2s,*2E';&éas1v§, the ':7-::l_§;§sr:;x;¢§ isguag:

Vi§;..}V »¥;s3Vi:*;e.a"§:;e:1.M _;§e'?:Z%,.,'¥Z';;i.®2"';&;1'f$ grave ma zsaé traffic

" %;:*:"at tfifiii glam gear a3::"emz:22me:2.t
€;'Q;i,_;&«§a~_,._L'4j'..f:i:aila§-zerewfirzitrafizzrga rzergaai at man:
'u_3.46~p;m& $3 G2+§1§2§QG; Wag dfie ix: rafih afié

" .. fiezgglgént éxivizfig 9:' EAG bug bearing

£é§i$txat:Qa E®%K& $3 333 fig its fizivar?

E"2}WEEether tha getgtieners grave that aha fiaath Qf

fificgageé was cazigfiqgmnt 122$ the ahava aasififimt

ané that tiim gfiatitignérs ara the iegai

&

'm

:&§resentat1vs §§ the égcaasefi Q Raga afi&f:§§§a

are entitiefi ta c$m§&ns&t:Qn f:Qm_Rs3§fin§§mts?"a

3} Em whafi wrdar?

In supyatt; fit’ tha alaimnts :ea$e; ¢§l§=,§fiEfi<g35

examined 33$ EX; §§ ta E? weéa marhefl in &§id$nae{'

fihiia an hfiaii mi fihg zxfipégéénfis fihgre was ma
$ra; eviaenaa and Ex Bi $3; $3 $é§§V@axK¢d¢ fhe
Tribunai an §@fi$id&%%%i§nL §§, £§§V matariai fin
raaard gzanfiéfinK$5fi§énSa%i¢§ fiE,Es.i,§§,§%§fw wifih
lfit@re$g a§-#§%.§g:¢ §E $% §9%* Exam the date mi

§at1t:§§V :i;1' §a§mfi§fif;]u,E%in§ agg§:§vE&,1y the

5aid gnaagréx *QQm§ea5&fiiQ§ the aiaimants hag

;§r&£eE§§é fifii3 a§§a3;e

€t=§fqEa §gvévh&a:d the xearnefi aaunsei iar the

.»p&:tie$;

?é~ §n behalf at the 3$§fill&fit3 1: Ls

‘$§§a:§figfi that the Eribunal ezxed 13 aggiying hm

“‘*..:§gii3gt’;i…p:;:ex (‘sf 13., 3: m stgbmgttad by the laaznefi

V_¢@un3e; far the ap§@;la§t$ that the Eribunal wafi

mat right in égéugtimg 25% Qi the mamgengatian an

Jéég.

acceunt af the §mcea$a§ mat §es$§$5:ng”éh§9$a;i§

ariving iimeaae afid iurthgx fine Tfi§$fi§l”$&$ fi§E

right in a§piy1§§ the gmltiyiiaé Q: i3 éékgmg t§e~

age Qf tha father’ ififié, a$n§ifi2§afii§§,_ fiat -ifiat
muitigiier 1% mught ta fie a§§1lé@.Q§né:§£§i§g the
age mi aha mgthexI~ it $$;é:§s”$bm::te§ that tha

grant sf a$m§&§$afii5& ofi.fiheVfififififintisnal heaég is

meagxe §mQV§i%§§ffi;§3;h;S ¢¢uzt aught ta anhamaa
the g@m§éfi§é§$§a»q;é§fi%§R§% mgéifying the awaré Qf
tag %:zbu§§i;g ‘

$4″§§r_§9§fi%a;}fi% is $§bm;tt@fi_h§ the laarnaa

gmamséi £33, tie Ensuramge Qamany that the

‘§£ibuna;’ was righa in dgfimating 25% af the

‘a$m§e§g:timfi as aha daaaasaé. fififiz mg: ‘gassaas a

vafigéjfiiiving iifienaa afi fifitthar ta gmltigliar

%x13_a§§11ad was aarreaa geeyimg in mama the fact

tfié aga af tha fathar whieh wag an the highaz Slag

‘Hand tharefate the a§§&al b éismifiged.

&.

_§§€flfi§fi@f; x:he V Qamemfiatian wauifi we

‘Rs 5:;

§a 93 a aansideration af the evj§§fi§§ “¢n

recaxé anda the gubmissian mafia by th€ fléarneé-2;:§:g
licenme as an the ééfie mi §§§%$§a;d$fi€§J Theta :3
QQ legal ba5:$A£§r é§;fi§ $§;a Eflfi§§$ the Trxbanai
Qfight ta hav§”%§§ii§§ figé fi§§§x§i§ér 5: 1% zmsteafi

af :3 ke&§img i§ fiin§§:§g,a§g”Q£ the fifithéfi as é§

yeara.

1§+ £$é@:§;§§i§; an the mega mf lmsfi of

-s

_ .{Rs.3,§§§ x 12 X 1%} a3 tfie éaceageé
. , mflrmm

wé$ ag§¢§a;§£§ fié aism gang that the awaxd fif

-Qamafisatlfih an tha Qanvantiaaai heas 15

V’ina§gquafi$ Rafi therafgre grafié a $Qm§en$at:®n Q:

-RS§S§P§@§;~ an canvmntiamai heaés and total

“aeé$pensatimn af Rs.2,&2,§U§!~ is awarfiadu fha

enhaacaé camyansaiiafi shall aarry imtgregt sf 6%

b’

pa. gram the data mi the getitmzz t;i~;V..%~¢:%:’eT”%

oi’ degcfiit. Gufi; mi’ that §fih%§$fl§, aém§§§$§t:§§; “a ‘
gum af Rs.?E,§§§f” with p:QpQftiQnate F;$ié;ést’

312313; be fi.e§:$$,;*:fi:;e§ :2: izim ::’a:mf.._ £372′

mm gather as the: &er::ea,$é:’;:.__ :2»: i~;:=;V:~;.:?.T§§§:°i:§:;;.:§{;g;e~:a; 3a:;::»

is: 3, pezmé. mi iiva :;2′:’::i_ “Vs3:e”1.;s:2a,,:1 5%
&:’1t:?,*?:;3..€*;ci ta draw §e:*;%,.§’:2§:é,«::;:;i~ :f:;v::,a7:::ea;’es%;’;’*vv…*z=?::% balance
aamgamgatiam sfiaii u$§_:fii$fi$$§fi ts aha mther
aiagmnzsé Eng ®1′;?.:’2@:*- ¢;;:ee:§:;;¢:;s;% _:ss~m¢i, by the

§ribun&;}ar§ igffifgfidistfirbefi.

11. Thé,§§§§ai’:$;éi;$wér:m~§a:E.

Sd/~
Judge

Sd/..

Judge