gs: “§’i~§ :3: E-§§’ii’}%£’ {Tf{.}¥;,E§3%?’f’ (:2? §{éE%F€A’E’§&§<;;% 53:2' _§3;xz~s{:;a%:,,:;§§}::§:'_J-.V
E}a§£::€_§: "E.'.§":§'.:~; i';?:s:: 2.3}??? {Ea}: ::}'§1j':;:'::=: '§£Z_%_fIL?;':} " ' j"
£8§%§§<'{};P"<'Ei
?%$;§E@§LEafiagugmsgfvggggfifig§gfiE _f
§'vi5}%'«z%,E'~§{}5 :é':3:_.'2j
%§§%}'T'E:%' T§:i§;E??'sé :
1 &;;w:’§*§é;é:,
&<;«%::;:3 a_§3:';:;':' 4% jgf§s:;1_§%:§;_ ;
2 $z;:':2;A.2a':*~::';:';§;;~1,__1'- _ g
g%{3z:_§;r.%;;§;zi;;;_§f§i E ..%78{;}{L?f§ ‘ § ac? ~’:{§«:;§§z$§_,V”””
§;§>§é_&:.2;;:Ja:«:f§’ 3:»: ::s:é.s: ;a»:%«é if} 52%: §§§§ z>»:s>:%e;:
§«2:::%:;:»a %:§’2=’= ii’-.:;a33.:_§;i .{}§.I-;%”i§%§§’§-§,?§’«§%é’§€f}ff’§’§ER §§§;%§’§’%”‘§%f§=
521.; £2324: §€.§é;§.’j si;»:;_§«::;;’:’;’2§,:’;aa,
§<:§;;7a§ .E%§i?*€§jEE?=f 2f.:;*§ E–i;;a%s'%;;;z§%:;§'§1=§:§
§.'}:%;;i:” ‘%;j::=.s:3§_ §3E:i%’€–5.?§ii?£§,.%&§}§§P§ ?§1%;,:§%.;q
‘ ” “”” ” ;’%§>’§5?E?1LE£§.E€’E’§
‘ 3%;-°:é:~;§:%,§»:’~:a2a;a%§§’;£::s3%:;<§ggzzia ::~:s§§2~;*:":**;: _a;§7r%s:;
z'E§'%E–.§,§ :
‘». E “&§a§§,
.__ gig} @g=;r~zza;-2% :”3{}@LéA;I2:*€,
;a::3 ;§B{}U”:” :22; “‘:*’EL%§=3S?
:~e;;={:’ :;%zz,i’§’§§’:Ts §*éE§.;§§{‘.g%§
?éE%§A§~€ {ii-“%§}§€}E-i
§ag:e<:~;s::@_2 zziamigézg
Ei.§E%§ ?zfi>»§.:{:§§’;¢
sagggs g:,:§a§;§ €f}E<';é'*€ :%;§3;u,, E»3?2?é{f'f:§€: {:2}
§§§?e£a:;,. ..~1’9.5.2o07
PASEHED IN MVC N;~~..g77′)2oQs«..o.:q””‘rHE FILE OF THE
CIVIL JUIDGE (SR. DN) AND” :v#’s(f1’,.-..§§U}m;é;r>tJRA, PAR’I’I,,Y
‘;f§j1s5″~..;§;’Pf5s?,.:gxL »tfJa3Mr}~1r3~{=>f§ FOR ORDFJRS THIS
DAY, : ‘V1″HE ‘£)%E1;«;,§?r3–REI) THE FCJLLOWING;
‘~«._JtIDGMENT
I-2i6.afl;I l)otIA1vv”$§iéc:1(:s on the merits of the appeal
a31c_l”‘wif§1 tih’c%{-_r;fé9r1se11t of the learned counsel for the
4ja§)])eal is disposed of finally.
The con1p€:r.1sati.o11 awarded 1)}! 11116
.A1’_.t1’*i–l:31m1f1al to the claimants who are the appellants
“-..V’1″1é’r(:i1’1 is (railed in (]Llf.iSU()I1 majrxly on the g1*o1.u1d that
the: ir1r:o11’1t: of the (lCCfi.’~;lSfE3d was takcm at R38!)/~ per
clay, W’hf3I’f3a_S the Cleceased was a drivel” by
it
C’