High Court Karnataka High Court

Sri B Mallikarjuna vs The Managing Director Ksrtc on 2 February, 2010

Karnataka High Court
Sri B Mallikarjuna vs The Managing Director Ksrtc on 2 February, 2010
Author: N.K.Patil And Gowda
 

  .. ,T_.BaVr1'ga1ore ~»~ 27.

 

I

IN THE HIGH COURT OF KARNATA}§A AT BANGMORE
DATED THIS THE 2Nv DAY or FEBRUAR'£f;:'?;€}'.i0A4
PRESENT .$TTVMT
THE HON'BLE MRJUSTICT:   A "
AND     A   

THE HON'BLE MR.JUSTICE B.'s:gEENm*A$T.€i«_§}p§WDA.it A

M.F.A.No. 58()' 7"cV>'f'2?J(_}O$"{1'J:[A\[v): 

BETWEEN:

Sri. B. Ma.1IiE:arj1;ifiét;' » _'  
S/0. Sri:     
Age :_3V}"*yei'§_rs', C)c:c.A__:"N_il,'--"  
R/0. K0r.§di.ahaii1i,._"-ff] 4' 
KQ.n_.da1"'ah a1ii::,Pos*t.,: 
l\:I0lakéh;1'vT(:;1i:1k,   .  . _
Chitx--=adurg;:jD1s»tricij.  _

" "     Appellant

5{By_SnT{. Tsmha B; H. for
  S1Ii;€'Sh..«1'v'I Latur, Adv.)

" . . ""i'hé«1\/fliT2i<:1..é1ging Director,
  C. [B.M.T.C Division},
K;  Road, Shanthi Nagar,

.. Respondent

–‘ Z7§(f3y Sri. D. Vijaykumar, Adv. for)

>i=>!4*°f=>I=

1.

la.)

This MFA is filed U/s. 173(1) of MV Act against the
Judgment and award dated 09~O9~2005 passedj’-ini~..MVC
i\§0.253/2002 on the file of the V Add]. Hail

Unit, Bangalore, {SCCI-I-20}, dismissing the__€?§laine’Vj’iE?etit.ion

for Compensation.

This appeal coming on:”‘fo’1*’he«ari11é;_” at.

N. K. Patil J, delivered the fo1lowinga:”‘e ..

Juedfififiiafiodd

This appeai    d A  impugned
judgment and award  in MVC

No.253 /20O2§~’on;_t”i1e ale;e£i’:the’:fi%?a’tAa_d:i; ‘MACT, Mayo Hall
Unit, thiereinafter referred to as

_

2. by its judgment and award,

dismissed the .e’laiH.1.._petition filed by the appellant. Being

agg1*i.eveq’»e!§3zA:”‘the impugned judgment and award, the

appellant’ ii-a’sv.pfesented this appeal.

pp p A1′ The brief facts of the case are:

it .’T.’I’hat on 9~10-01 at about 5.15 pm. on St.John’s

road, near BTS Bus-stop/Naga theatre, when the

A/~

we do not find any good ground to interfere with the said __

finding of fact recorded by Tribunal. The judgment

award passed by the Tribunal is weli considered one.”

Accordingly, the appeal is dismi4sse(i:”as “‘de\éQ’ici

merits. Ordered accordingly.

Mgn/bs*