INTI-IEHi HCTTT CWURNATAKAAT
BANGALORE
THE I-ION'BLE MR. JUSTICE
u-an-nun-n nnnuwuwvnmmv -ml- 4: Jana nan: that In .L}Fl\
' ' ' ' . 'p
ReaZfl_~'-..H.g 2-.t.4lt.r.Li:I;.I.-.r-.!"v.*.4§, ' " " "
Nagar, " PETITIONER
' af
at
Kola: Vilma
"~'Basav.*ma, Eagawacii Taiui:
A {'jv»Ei,i;=1x§,-1_J;' Digizict
Manager
' '"i;'3:-len.?.z1 I«.n.;1.r;=.s:-.%
Con|pan3rL1'm'.tad
Bijapur RESPO'
Fan'. Babu H Iviomguuna.' ' ' Advocate for Reupmdent No.1
mi S, E-:inh_;i:_L, Ar_11nr.u_:at.:9 £2: E§ 1*-I9..2)
ammo:
T.h.is Writ &t1ti..f!1 is 1.199. '.1..fif..!l.:=.'.' .A.rfi.eles 2'25 *0 3'7 _.-V.l=f-,0
the Ccmfitution of India praying to set aside
oram dated 13.7.2005 in civil mac' eumwm00pafiam0m.00
35.1-::.er.>.»s 9:5.-.: .ts».:~.~.-.-...~;«.-awe pa...-n.e-.6. '.2; +.:~.e0 Mme:
_ .nrg.-qua.
Judge, Bijapur.
.uu.u- nun rvuuuu "mug wail 3.1.1:. rLw.I,u:um4'i'_i"} uu. sung
in "B" Group this day. tho Lfol1owi13;_A::_-5
[hi
0 0 )1: ortne peuuoner that nor husband died in a
08.11.2002 and flaat her claim for
~ ~ 'fr"' ur
CI-
El'
F
E
(1
EF
4' in MVC.No. 12433002 in whidn the father and the
ofthu deceased were made pctiuoncm 1 and 2. This
3 In the petitioner wan wiihnut her autnon" '1':y by an
cmiiar Advocate and on ieammg' of such a petition having
been lc-dgad, the petiuiom had mama yet mama:
p-eti........ .... I-.Wf.:.1\Ie.5..,.-
'7 -003 hem the
noelcing compensalim in respect of t1__1eJ;9r5' "'
The claim patition filed by me
mun';
11........._.x .1... .,
I-ll U
iuuua,
GI man 1.ruu'|'i'a.n'u"'|'-oownfifih . w"'«.u'."T"_ 5155
withdrawn on the fiaorlm poiitiono1i1oa by
the petitioner in very same
ae::i:i¢nta11d
and the the pulitiorner was
@
-r--u-¢v--- --
a......e:1 a"s,I.L+!; -J.-f by cf gr-;n_'r;:an afl_.n:I
the reapmdem_ _ were any sham'
o ajio1Vif'it'is in this bfl0k£'r0und that me first
fgvo1n?m' tho had approached the Tribunal with an
tn reopen 111.: cm and seeking her share
oompomatioo by an appiioafim Rifle 2.51
% onhe Motor 'Vehicle Rules, 1989 (hereinaflaar refimd 1:0 as
'I'i'TTI
'mo REES' $1' 1'-*'-Hmtf,-'} read seguen 151 -1' 1.31.- $94.0 91'
'Z
I3 .
. wanna .. «
Civii Kooednre' ,1§0fi.T11oT1i'buna1' atwr" mung' note ofiixe
cimcrunintarwen and the manner in which the
EJQVVVTVC
1-\1-nnnnrhv-ail hag pound a gt-|tvlifi_n;l__ Q ;1_I_1g1ij'ri'_'_1*3 ~
application ofthc am: respondent hol;1ing_1ha1_:"n'he' §1§;v afifir1ga%% ' AA
to Rs.1,80.000!- and that aha fir-~ .
jg. mm; ‘.5 ‘ -‘*.5
came: award and iaauad in
which the arncmnt would he as well, to
secure her §i1ai1m1ge in tha
muqn £I}ad. :.:n ‘.11.! _};G_g2;11nnng urn: 1:n’1′ nu
and therefore, ah: filed yet another
claiin and the same
~ % Gfitfiflflfliififiii hxwifli ham awarded.
% x withdrawn the earlier claim petition. The
at .._s: – 1:: mo mat
men the Tribunal has sought to do was without jumd1′ “cficm.
7,
V
Ruie 251 0” “*0 ifiuresaid Rifles does not pm far my
much meamre. The claim of the fiut respondent
u-up -I-r wvunnunwwvwuv
q=.:.«.a..=t.~i…wn -1′ £1.19. c.m.gm to he aatmninad by re;se=.:.@% % _
a separate pmceuadings. There was gm ”
Tribunal to have apponmuoa the a11¢rgu::i%’ai1af¢?%gar%iiireiti%
I!
1-!
I.-J’
nae
ffi
H:
ans.-runnuldanvuf
‘W. H’-‘nun fin’: norwéhvflinnfi nae’-Inn ‘|1i~-3
idln\l’\.4,’ HR]!-Iii?!’ &_.\vIflI-V’?
unnnrluun
LWVUIIICU
-if
:3
tbs Rules which provides f’m:_a In
mat, in order to . t of cla11n’
umer’ seouon%%i4fi¥ There is no
scope fiar as has been done,
a.;.n.r.1_m: t.-§saifi ,R_;1,.;% mag mm:
junul1′ ‘ co Com. it
potltiomr is living away from
_ ‘V , V’-I * n’ n I
er efit’.-axial’. …’.’.::.’.1e 2.3-… :3 4′”-“4″” ‘*”” M
I
fimt mponaem an the other mum is
olhar caning members ofher fiamily and hence,
” nu-«,3: aniiiiefi to ifiy if! ‘she u(nIIp””‘”‘:’:I”1ifiTi£JIL”‘ any uv”‘t.
.u. i’nmtl1e at-smce of a full-fledged eenquiry an to the actual
mg ‘m_1.aI_:..n_n_1 did not mo to
1.1’. mm.
(3
app-mica’: of éfllfifiériifififni ifl fi”ri.if cf ‘”fJfI’1’ t
no.1 and therefone, would iuhmit thatthe pefitionbe
‘g that 1119 :1 “$4 nng;’
Illlulbnnlu urn!-I oi nwvxn-an ‘ rut :——
pcuum not having been to4″°t!1§’– the
Tribunal in the later claim in
petition aflaar pelifion,
by casually -that the same was
latat peudmiiig of fiaud playcd on the
u If 5 ifl #15:: ‘I_g;t_:IrtI’r’g_’|l Q ‘HI
_&U”_’lfIll-q’f_’:1l”ialoUl ‘ ‘U a-lo’-ynaiaé Ilium Z jxrwi 1
% amrmh the Tribunal and the Tribunal has
nude.” apporfimmmt of the compenuaniorn in
“”57 flfit i””§uuuU1II. IIIIH uwuu ii nu wnuuu LUI-
_f co. The Trilnnmliunaotwitlaoutjut-iadiction insofar
% the share ofcom_1_>enu:tion cfreapm1dentno.l. It
uia noH1em’ “ed mart” ‘sheiniuemother offime deceased an¢ ‘ii
%
4-.4.&.lJ’ A.’ in. an at;-.-.-. gun It ucan.’.A.n- ‘L4. GIILA4.-.3’;-in
VIu-1lJ.UU- {U H WQIHI-‘9 UH \.r1KW”‘.I. IIHII I-IIIUUI IIJU II-IJIU-U DU-lN%I§ll.I
Act, 1956, to me estate of the deceased andtherefiora,
no warm ofjufladioflon imam as the _
minute is concern:-Li. Tm-. cmtention _ a; ‘*
R111 fledged enquhy to address
11 acans.aI-u: -i
mother of 111: deceased, to
compemafian on acgqmt of
5. In the the question of
I’
5
F
i
F
I’
I
:
EL
:-
D
…u|.
la-
with 111: deemed
an fl1_E:$ 1; g cf mm :1: 1.111.:
.. ._’-_ .__’__ ._,.__..
aim; it is not a matter for inmrmnoc by
-a
F
L
i
P
In that, the fim petition in MVC.NO.1243I2002
W311 if it had been filed without her authority, the petition-or
(is
Lf
A1… LALJAA ..
was fiifiwwfifiiwrwitfiimmmuu f
MVC1.ND.5T8!2DD3. The petitioner not having donnfap.
wllgotlmr as 2; 9: an m aclvica, 1.5 3.. _
cannot be appreciated and no xeiief ” ‘V
oftha peiitiomr on account ofme f
.*.-..;’.s..~.:.§11.p
is 1′-‘.9: :’.::-.’:li.~1.-.-d m i.-*-.2.-*:%
in the above circumstances. ii in
the writ patifion. The wzit