REP BY ITS GENERAL MANAGER
JALHALLI, BANGALORE 13
‘ RESPQFJDENTS
(BY SR1 U ABDUL KHADER, Anvocgrey’ A’
THIS MFA IS FILED U/S 173(1) op p,gxz%fa.;:;-?v’eT,;g(;p.;§;s’yV%’
THE JUDGMENT AND AWARD DATED:19.7.03–.PASSE.D’%IN
we NCL1836/98 ON THE FILE oEe.Ti1E:.cc MAcT’~x-._cAI.)_1:)L.
SMALL CAUSES JUDGE, BANGALORE; (secrme) PA1;m,Y
ALLOWING THE CLAIM ?e’r1’rIo;~¢. F01? ce:u:ps;ns4¢;r;co:e»y
AND SEEKING ENHANceMer~fT.cF COMPE}NS_AC1’IGN..
This appeal coming “v–fGr.L_ heafirlg fixis day,
SREEDHAR RAG J..,_ _kf}–eli\feI’t;<iL"i:!.1_e. _f0IIOWiI1g2
7 ~'
The rider of the motor
cycie, bus. The tribunal
hasx on account of the
dI'iV€I: ' negligence of the
eager of c5;c1e. The negligence of both the
,' ' Vxgehicies .13 «assessed at 50% each.
of the scene of the accident discloses
tfxat vtiieeccident occurred in the area of intersection of
" 13th erase road and the main road. The bus was meving
the irltersection area of main road and the crossroad.
A
A
Rs.150(}0/- is ganted towards loss of
in ad}, the petitioner is granted a total '
Rs.210000/-. 50% to be dedu<31;ed;'_'_teéVa§rd$"' %
negligence. The compensézfiex; payajgxie GEL'
the bus weuld be Rs: i.1?1ter6:st.£=.t 6% 13.3.
from the date of as against
Rs.25000/-‘-_ M Accardingly, the
appeal is above.
is
Sd/-
Judge
‘A …..
,Tu&ge