la .
THE HEGH COURT OF KAi'{N,-='~\'I'AK.='\ AT BA1\E(.}x'\lT,(')Vl?':1;fLf
I>A"1"1i:::) THIS THE'; 13"' IDAY ()1-I U(_1}LEST :20 $9 ' T'
B l7iI"(' )R Pi
THE H()N-'131.1«: A/IR..]US'1'I('L'1§ .'5',';:i'I;1)<:;1_J My-.§i1«:.fl'?__
M1sC15I,1,AN1;() US FIRS T A1é1'15A1, N();~7}.34/20:35: 'm,4~v'j. ' * --. . "
BC[W"L'-CI]:
Smt. Bhav:-mi Bhul.
W/0 Vi_1ay.:1 Bimt-
Aged about 49 yceira "~ V V
No.'2{"). /-'xii Asl<21:"l{0:.--r;lv.
Bungai():*c. ' :
('B,V Smt. P.Vf K;'1§.1I3':t¥lai, L-":r_}.\/'f'\M.': .' :
And :
1 1.42-lkSh'i1'}.i_ (€.,=.'«=. 1,4-Ltk-Y's'§Tl";,]_£1:l"i'J ;j1?1'a1,
;i3f0 _ H . D; B.<:)_jCg($\a-!dz=2,
' Q .__4:3{)V4/[%. St'. ;\«'.[_;_1_{}s7 .3 Road.
V ?%m"'C'\':'}S'.'*L'\?.R. M0i'1:1||z1.
. 'The Ni'ii1j3:I.§c1'.
"['l1:j__=°:"\I::.w indie} AssLn'£1:1<.
V n §\iai'yi'a.t1'ha.1c| Rfiild. A-'\:1_\;';x'(_)1"c. Rc.~;p(mdcn1.~..
'<'t3.vy's1-1' <3. §\/[.21h<:.~;h. Adv. my R2
Notice to R1 dispensed with}
This i\'1i5'L'-Cii£111C0iI(\ 13-7*ii'si' :'\ppc.a11 is iilcd umkci' Scc.173{_Vl-}___0§.'
the :\:'lolo1' \z"c§iiclcx' Aci, 1988, ilgélillréi ihc jiiclgiiicnt '¢L11Li'§'/i\"t3fi'1li'C]_V
dated 4.9.2u<_m' in wvc N.2()4¥()/?,(i)(")4i on me file of l.ii_ci.M(?ii:{?l'
x'\CCi(iC:1% (.'.lz=1im.~; Tl'ii"5l_lI]éli.. Bziiigzilorc, etc.
This ;\/1i.'HCCii'dl1C()l,IS Fim AlipczilWpc')iiiiiig'"011---_:I'aii*"'Fi1i;1l
Hczniiig {his ciuy._ the Cour: c%clivc1"cd i'i1<.';vi;()iii.)iW
gL*I)(;Mg_5___i_3r_1fi
The £l]T3pCii'dI'1¥. is the ()\'V!1€!'iififiiiflfiiii. i\/it.-'Li1*0"* lfi0I'c!
:\Jo.l<A~('):i :\I«94(}9._ \-"v'i'§i'1L'i]iIiEl']{'..§'. \.x.~i:ii'i}i;ii' 0:1' i1'5'2.2'i.i2(:)(_)4 at
about 3.15 amn. at 1iii'z1ii11"y lncomc Tax
ofiiicc. Thc El;);')C?iiLii'ii:::V..iFiiiVl;'L'i hc§"<ii'<': ihc. M.0L0i'
/\CCidCl'1E:i¢ RS2 iilkl-15 towaucls
daimzigcs caia..t_§;cd i<"ii1ic_i'ic:.ii-- i_')i'i---:1_C'c0"i.i1iL of the 2EL'.CiLiC1]I.
:3f=."Tlié'..scconclWiisgiiiiiaiciiiwliisurancc Conipzmy filed 1:3
A'f%[};1[~i§iTI1Ci}1i.:'('r«f (.)Ew}"e.c[i~n1is Lit2':'1_x/iiig ihc :ivci'i1icii[s m£1(iC in the claim
pctitiziin. Oi': 1.vi]};'Ab£'1SiS oi' the lnleaitliiigs of the }')21I'LiCS. the T1'ii")1llTdi
' ii":?AlS»i'1'£1I]]C-fli "the §'01l0wi11f-,1 issL1i-35:
in
f
"t 1) Whether tho petitioner prxwcs that on l5.2.2{){'}4 at
about 2.15 21.111. wltctt her 5011 dl'i\r'iI]g 21 car bearing
rcgist1'atio11 N0.K/\w()4 N_i)4()9 and was pr0ccc.ding oh u
the left side of the mad Erorn north to .~:0uth on
1"0ad at the _§um:tion of i1tl"'a11'1t1'y road. in t'm_:1't a;:i7. '
1.
T.(“)H’icc. at that tintc. £1 MtL1’L1tl’1_i~$u.zt1ki 1’w:igz;:;ti.’;V Rf-
Bearing 1’egis’t1’£1ti011 N0.K.A–()9 Ci)§V\{I;8_”7;1t3r.?§i1″iAv2;1.t
driver in a rush and 11cgligc1V1t’ 1_14_1a11.11tc’:’1″”.1:t_Cr’>; ‘1:iIi:’i}§’@r__pi'(.)§’;3. “that due to
the said ;1cLf_idc.:_1t rm <§;i1'5w_1$=s:L:.stuittc.:..}¢ Vdzitrtztgcs as
('3) W}1c%_:}1cv1' tl1c3_})t:t_it'im._1?er is entitled for cmnpensation
..}_;,11n0u;1t. U"V.StI)v._V]'1()\-N" much and lr1’n wétont.’
‘ 2 , _ { -1:) “w»’.\x.’Et-:».1ut”erLler or a1wz11’d”.-‘”‘
TE1§’:”C}.§1i1T]21I1l vvas; cxatnittcd as P.Wl and d(.)CLlI]1C11[f~’.
_ hVEx.Pl to i§Z«x.!’l7 lmve been rnmkctl in her cvidcrrcc. The C1&liI]’]£1T1L
_ f_”tt:z1s aiist) cxtirnirtcd the Axx:i.s’t-artt Service Mamztgcr of Metro F0111
h
Ford Coinpztny. whieh tliseltinses that the total repair ehzti_tge.t”wi;tsv.V
Rs.1.E3.7l()/~. The Metro Fr;)1’d (.7onipamy’ has given 4.'(iise<:):tint:'"(JET——.
R..\'.5._78()/~ and the amiuunt paytible Z-1S p_er…1l,1_;e 1'cp3ii" "ii1'*.=.r;}iee"\~_t:s
Rs.E.,07,93()/~. P.W2 in his evidence 112157.ftt1'tIje1":LicitbmeciHthat~.itli.7«t:x t–i
satid iEF1'}0U1'1I lias been paid by [iV'§L':'vt1'P,|:3C11£:lE].V[ to wt1ie.V§%.3i'd
Conitan The reeei . ts at l:'j2.tT…the Metro Ford C(’71’1}.{7dl]y and that the
iettppellatnt “tugs =z-1 t.r;)1’a1E sum 0!’ Rx.[.()9,(3()()/W towards repztir
e%121i’ge$’§ The L<ei;_naéd respondcnt~Insurance Compzmy hats not let in
any evideriee. in SL1ppUI'I 0['it,~; plea. Therefore. the Tribunal ought to
"him-'<~:. aii-t};ti*cIed the entire Ltl}%(I)i.fl11 oi' R.\:,[.()9.6()(}/~ as ztgz-iinst the
-.._ ‘t1w’t1%cl 02’ Rs.6t),(i)()O/W. k