High Court Karnataka High Court

Sri Abdul Razak S/O Late Abdul … vs Sri Felix Christ Fernandes on 9 December, 2009

Karnataka High Court
Sri Abdul Razak S/O Late Abdul … vs Sri Felix Christ Fernandes on 9 December, 2009
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

THE I-IO'N'BLE MRJUSTICE  

DA'I"ED T1118 THE 9"' DAY OF I.)ECIj?,MI:3l5:R. 2009

: PRESENT:

THE HON'BLE MRJUSTICE N.K.PA&V'1'.I_i. 'V' ..

AN D

M.F.A.No. 10096 . = %

B E"I'V\/ EEN:

Sri.Abdu1 RaZe1i~§,~..' . "  
S/0.Lat,e Abdul "Kh"a_dclr. {j V '
Aged 41 years. ;  
R/a.I\Eea.r_ Sch00}--,~--. _  V
Okk(?E_11Li§f:  I 

 'v'it4E.21_1V'I{as'§étba V'i.1.1age. ' "
 D.K.[)1vs_{rf1p1"..V --. '

{By Sri L  . K§1E'1i r1:'~., V/3\"d.y;0':':"2711.e)

ME

353-1'1 .'"F..eIEx C.1i'i*'Eé1 Fe1*n211'1des.
_ S«/c;:.74V\/'aE¢:"ie-11% I*"e:'1"1anCiGS.

'2jMmm,'

'V Rf/»:3,.S:_iV1'é No.27.

§_\I.it:h;;ad11ei1* Naagar.

"E361: n'1a1'1n Ll r Pos 1:.

" _ ?v"Ie1nge1i0r€ 'l'e11L1k. E).K..

The Uniteci lnstiraracte C0. Lt.d..

E3re1n(:h Oi'fi(?e.
K.S.Ra0 Road.
Ma1'1.gz1E0re. UK.

A

 ~w

..J-Xppellanl



Represented by its I'31':em<*h iVIa.1i'1z1g§(?i'.
...Resp(_)I1dems

(By S1'i.S.S1"ishaiI21. Ad\-'<)e.a1.e for R-2
Notive in R-1 dispensed with v/0.8.7.2009]

This MFA is filed U/S. 173(1) of MV Act &1g£'1:i..i'i'SL the
judgniem. and award Dated: 02.05.2006 passed'~._Vi"r1_¢_§\/VIVC
N0350/2003 on the file of the 1 Add}. D1's11'i.(_:.f;.__Ja:dgEj~ '3;'r}d

Member. MACT H, D.}{.. NIE1I1§_.__{E1lOI'€. disiiiiss-mg ..ci';:i_11'i.V

pet:i1'.ioi'1 For e011'1pe11sa1i(_m.

This M.F.A. (toniing on f"Oi'MI5{e21riI:--3g 
PATIL J. delivered 1.heE'0ii0\vir1g:'»__ '  - * "  

 .

This appeal is, vj.I.i1dg._ig§’ment and

awarci dated 02.05.é’00E3 N0350/2003

by 1::~arhec1″‘Vl_.f]3xdd’i1;itma1 ~0Dist.riet Judge and Member,

MACT ‘FE, “D.K; _1\)i.a1i1;§}§;ei()re. [1’1ereinafte1” referred to
“l’rjb”L1 11a}’ for ., she rt.) .’

0′ By it.sj’ti’d§:;ment. and E1’W8.i’d. the Tribunal has

the céiaim pet.it:i<m filed by the appeflant.

by the said jL1dgfI3€¥}t', and award, the

21;)__pe:1V_!v21'i1i'fhas preser1t:ed_ this appeal

" _3:.. It is the case oft.I.r1e a.ppe1I211'1t that, he is aged

2 é:bQut." 38 years. '1'hat. on 10.12.2002 at about 8.30 a..n.1..

2

he was walking along the extreme side (if the road in
order to go to his shop and when he reached opposite

Petrol Bunk at Bobbekeri in Vit.t.a1. at that

driver of the Motor cycle bearing

drove the same in a rash and 11€g1ig€?i’1i.’=£fiar1I?..t3F.Aarid’=.

dashed him from hind side a4n.d:_”dJ.fie’ee.toA.Vwhieh:

sustained i1″1ju1″ies and inirne’die1t.e1y~… he ‘h.ee.1’1V shifted,:*

to City Hospital. Manga1oI’_e_.u”»wh.ereiri§ ‘-he taken
treatnient as inpat.ient– and”.Sp:§:nt “i”easonab1e amount foi’
his treatment._’0_1_1 aci’eVo’t31’I”A.th_e inj.iiries sustained by
the appel1’a1ji:t.’ iru1:?:Une”‘aaid aet:’i’d’ent, he has filed a claim
petition before t:hevT1f.i’b-L1n.al, claiming compensation of

Rs.8_.QO.0iU0V/_?..Thei’:saidiV claim petition had Come up for

c:oné;iciee.1’at§on before the Ttibunal. which in turn. after

V’ t;he_j.. oral and doetlmentary evidence. has

dis_tnissed'<j'.»*the said claim petitiorl. Being aggrieved by

enshriissal of the claim petition by the Tribunal.

it 'AA_a'pp'e11ant: has presented this appeal.

4. We have heard the teamed counsel appearing
for appellant and 1ea.rnec1 eourisel appeariiiig i’01iS.e(:re_V1’1_d

I’€fS1)()I1d(:’.I1t .

5. Ai.’t,er perusal of the nratieriai ava-.iié.bief0ii”~i’e(:V0rd.””

including the judgment, and

“1’ribL1na1. it is manifest Vti.1_i’~.t.he’ face. Qfi’t.Vhe._Vje!d.gme:1’t…i’

that, the Tribunal has eomrn-itted an”–e_rrQr of law,
i1iegaiit.y and mis(:ar1″i:’3§,e “e_ffI*j};1st’ie:eAhih.Vdismissing the
Claim p(“3Ut.i£)H*,Q’;C-_'[hfi§ apipteiiarlt’;–..witheL1t assignirig any

valid reas§0n;3″*–ah”dI.__eQt1t«:raiy_”t0’the’materia1 available on

record. of the appeiiant that.

when he was-w’etl’i>;irig_..é§’i7:,< the extreme side of the road in

order to _t:0 and when he came opposite

'Pie-E'rtzii-."vBi;ihk, B()bhekeI'i in Vittai. the driver of the

Vmr)t.i0.re},{e'ie'–hearing Reg.No.KA.i9.Q.3065 came in a

rash _ar1d_.iieg1iggent manner from hind Side and dashed

° .Ahim.'~.r:i"ue to which. he sLtst.aihed injuries. But. this

of the matter has not been looked into or

'T considered or appreeia.t.ed hy the Tribunal. The Tribtmai

witihoui reeorciing any i'ir1di1'i5_$. has C1iSlY1i$3S(?(i1 the claim

13f?l',ill()11 and the same not j1.1stifiable. 'l'l*1e1*el'ore. in

\Ii'e.w of non e0r1sidez'ati01'1 of the ctlinching eyii-deaee

available on file and for not rec0rdingj_ é'1'rajfjj'–.x__r'*¢i1l'.i___C'1' _

reasons for dismissing the peititiori._7the–.l'_'vinipu'g1ied""

judgment and award passed by°at.l1e_"'Fi*ibLm:£1l_.lt::qi"1i*1Qt°*%)e

sustained. 'E'he1'efore. we ._a'i=e of the ednsi'djer~ed–'view- '

that. the judgment. 'i:h.e7l7i1ibunal is
liable to be set "'furt.l3er into the
merits and deaie'_fit.s V' 2 l

6. and circumstances
of the appeal filed by the
appelvlaruitisl . h

‘l”hel”‘i;j;p1.1g1ievd ljildgment and award dated 2″”

‘Mg; pgss’¢+’d” in MVC No. 350/2003 by the

A ‘isV”he.reby set. aside.

l’1eA4i’rhat:ti.er stands remitted back to the Tribunal

.’ ..fQr r’eebnsiderati()n of the same afresh and to take

ap–pr0priat.e decision in strict eompliarice with the

“lrelevaiit pr0\r*isi0ns of the Motor Vehicles AC1 and Rules

and 1.0 decide the same, after affordiiig reasonable

01:>p<.)r1i.mit:y to the (']€1ii1'1E-"UH. and Ii'}SLii"'di"1(..'L' Companyi as

expeditiously pcmsiblc.

All the c0r1t:eni:i0ns urged by both .

left” open. ._

Office is directed to return i”he:-érigiriial ‘i°e_.c9.o1fti{.~9§i”—..tVE>7i_:

the ju1*isdici:i0na1 T’ribLi11a1 V V’ _

tsn*