IN THE HIGH CEOURT OF KARNATAKA
CIRCUIT BENCH AT GULBA}§CrA
DATED THIS THE 12TH my 01:' DECLEMBE$:"£»€303'L% X'
BEFoRE»f»_
THE HQNELE M1:»:.JUsT:cE 3.
WRIT' PETYFIQN NQ.4i3-€5f.2O!l--2GQ8 4('c:%f2v:~§;»Ia.s::}
Between:
Shri.Rajesh S,/0 Guzfubachfaxi Z$:Ea;;1e;t:}1ar1c1.a .
Age: Major, Occ:
Owner 85 Driver §wf.r,:a_r"i;1i.!t*§+Ei;{»:a,r;? -in Vthc:
accident, R;/0 R~ai11I.?3.§?"!;;~ir1e, 'S0l.€;pur*. _ --
Pei:iti01t1€.~r
(By Sfi. Bapugcudau A
And: " .....
1.
sn§t;sa::gse:a.%:;a2,£u. ;a.;m Gandhale,
Age: 46? Work,
V-3§,,{v<:: Dhtzlkhed, D;=';$t.:" Bijapur.
As%1&§fii*;i Sm A1112; Gandhaie,
Agaz' — :2: 1 .. 333:5,' Occ: Studfilli.
” 1:-.3
S/9 Amn Gundlzals,
}X’gt3: 19 f»;”ears, G00; Situdemi
L’ S/9 Garzdhaie,
‘Age: 74 §;’€:a1″s, (306: Nii
[<3 Dhulkhed, £)is1:.Bi_§apur.
Rcésyondsnts
If»)
This Writ Petition is flied under AI’tici¢S””2.:’26:.A_T&iiiié’/’
£116 Constitution of India, praying 1_:_£}..q’+1asi_*1 than ‘.t_;1:<ii'er_' Agiaigfiid» _
26.92008 passed by thci: MAC'? Ciourtat'tB§ap_fuii i,:"i"M'€-2."I'» 4_j
No.668/2004 an I.A.NG.1 and ailew Eh:-'::,S:«.i:'.i1eTa£ "A:1_11.r.'.=::~;.1fL_*:–.1_j:::54v€Zf:.
This Writ Patition coming fer V;§3~:';é1i1::i'iI12i;f§.r hearing
this day, the Court; 11}adéL'__'f;h€ fOI1£"f:1§?_i1"1gi"–»
The:i:e'gpgx.::c:e:i£g3%%1§az:ffi1e;::%kg claim pezizm in MVC
No.668,f2§O.4, «.s.eVe:k§:1-.;:_§_j~:::i:é':31}§3ensation on acrccrunt ef death 0:"
one Sfigkrjxln C%CI_iCi1a.s:ic: in é mot-Jr vehicie accident Gcclsxrsd
{.0111-38.'1-.1L2€3£)3': ._En {h:?:%$§ zéid Case, the petitioner herein filed
._.é§;.;pfic::giE€;n as }~per Am1§xure~D to cceasider the issue
""V'vr$1ati1':gr.__t{2 vti1eimTaintaj11_abi1it§,:? of the {:},aim pétition as a
Q.-
W”‘: .”V}3¥fT€.’i?;iI§E1iI181;’§*…£88123. The Sag appiicafion was opposed by the
Ciaizziants/respondsrlts. The Cauzt below on censideratian of
‘{ii1£…riéral centemiens of the parties, has held 1:213: the question
éxiiurisclictian has :0 has decided at the stage of passing cat” the
final award. The applicatien is; kept per:d2’.ng for mnsideration