R3″
. \Jl 1\.r~u\Har-1M’-m1\.P~’l rauvwru um ..i”«:|’ ‘¢..+9¥«”H¥\J%-‘&!$.,Wi~’aiI4’flK.f»\ 1-fI€a’H COURT OF KARNATAKA HIGH COURT OF KARNATIAKA HIGH COUR¥ OF l{A%\%f«Wm§Q Q-HGELE EOE}
— % ,§j£.:s§;§%:w§e~§é&€!flEg
“§$h%L 31?? Cwgus,
E E! Emci, ‘§’wh1r.
21%»: 1% mag mum er KARNMYAKA A3″ % R
msrm mm THE 27′?” my GP AmUs2*fLi[[2acSL%
swans:
my: mmma MR. .§’U3TICE_A2€§;2§_i’:$YRARV.,’ Emj m%ri%’%% ”
. %s:e.es44g;2sgg
1%~e?’eimm%g,¥a}a’£”aiufL:Q V
APPELAIKW
{$35 mag _’f;;
~ A. ..... .. "
Eazmm "
Eiagixjsggfi
t -"Lu -12.:
~ 31:13 B
msmmmms A
zffig: .4§ Kama, Amcma fer Rewdm-1,
%;es§a%21»fisn§—-;.’E zzméce é Wiih}
fifflfiiflfl
6
mum OF KARNATAKA men CQUKI Q!’._i&AKNA!AKA mean LQQURE 0? KA§<NA"ma<A MKEH cam? OE KARNATAKA HWH £OURT OF KARNMAKA HEGH COURT
:;~e:'i
fiiéswfimeeas First. Apml 1'3 filed V.
1?3€§} iaf the Baiatnar Vehiaala Act, $88,» $351151
15fi§3.E§5 pafiaéin MVC Ne,496?f2G§4
the % €3ffE§%.c HI Afiflcnai .I3fig::, kimtbjm V
I ' Cam af Smfi Cmisss,
§mga§:sm:3£€E.1"€G.1S) gmy aurwmwms»
and ssckm
Apml ccazfizg on fog Ceurt
figs fa 2- "
Eézzmfi téaa fa: fl .
2* ‘§’§’s¢ the Mom: Accidmtt
Céfirg is $ ‘the Tribunal.’ for
. yam 2§&$- H: Wm ageé alums: 21 a
mzd mm ta he wesrking as a
cf the mfim ma the mgms ma: he
a amen; he mm {mm with a fimbifity.
‘ mg mam ma ?E:$&eé :3 the man: 6f 29% md he
. wiéh 3 dis&§h£}>’ is his mgya fig” ht arm is the cxteni
§:éf2S% mm hm§2fi2%h¢h$c1a%m&efim . A
gsméeawéagiz gxwt Wfic 273 3&3; ia have mdfi cvidmcc in
guwegi. 2:? ciém siafim éhai éhe aiaimmfi had suffexed
=: £3? 23% $9 Eés Ezeazfiig and 25% £5 time right wpa En}:
3
OUQT 9?’ §(ARN§W.£?t.KA HUGH C?” I
ma” ;€2r=..mRNmA:<A HIGH COURT OF KARNATAKA HIGH coum' o1= KARNATAKA HIGH coum as mawsamm Hams: :::0UR1
has Qgfirgeé mg the whmma-,.« aémmty was 3egs.% %%
awmé f¥:L:"§g'fia§ mamas mm the
gush aé Rs.E5,fi%%I)f- Tmswds
wwmé;-t: afieficai axpmses,
&s.sw§§:L inwards we £54 {me
mmfiies mi Rs. 3§Efi–€§{'«» érpcnsas. 'The:
aggafim, fb::i'%_~1;f:x:'::t§§i§ mhmmm. sf
3, éha there: am 3 whale»-body
aisfii 32.1%
swag :.1ve§Rsfi,¥3$#§- whim hm notbem mm ha
:2 mwwds 1&5 sf imam: or ether
'.~ ..
%:€é:§§é:s§§1ém. i
‘ af ‘Eh: mfld hm swan
Eaaewgvst hm mgmd the gang: mi
ZOLFRT OF KARNATAKA HIGH C0URTA_0E:KARNATAKA HIGH COURT OF KARNATAKA &~!§éT§vH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA FEIGH COUR’!
$2.5 Wééie 13% fimzml far the z2sp4::n&em would H
3; am’: Ex fig: fiwam aha evifimnc af the
asjaas 51:72:; mi $331111 as be 3 madinaf
fihfi the evidmce is «is V’
§z;fix:ar,%.£:n as is him the igmivaa
3, in éhé absmaa ef the
agfiaéags isfihs There is an
hagis $93: zmmzg ém 9f 30%”
me «am; Eémyeflmf: Wauld mm
a§’3,a§$%:« mmw ,. 1’%Is§e:;f; :3f the immmwx in
?€:e§§3r§g gsga; %:V%.;i’a;:~1g1:.% gm _ % ” am 11% tsrw cw 12 9f ccmecmn’
flax ihfl accificnt was af flan yea’
is haw: mm cvidmzca: w an the
TE»: fézis ragga, in the absence of whiah ‘3
V A ‘ W H ‘%:$§f:¢}*;z3;zf’§L_E;%z:’;¢5.ra& gyecsfiafiaii in ymcesé an the bm§s that there is 9.
fig 36% $9 aha w%m3.e:%may ma shmim, the Ctxutrxsel
i’m§éfm3.§=mmp£i§madeTs1 carnzgmmngthn
u iaeamfis {$13 filcgaé 2: 33% and even
aggigzzgag {Em mama: a Rs.3359s’-3 flu: filmfi wauiid ht:
€?.:§:{i1§:~;.”§ ii: & gzximmmzfl ammxné mf mmpmsatinn whiah wcruld
3
IUUK3 Q!’ KAKNA§§»’%EWK Hlwfi hf
t-“ma w*r:_M«aKNAEAuA Hlbfl LUUK! or KARNATAKA HIGH COURT OF KARNATAKA HEGH COLERT OF Kl&R§\?é&’E7$%KA HIGH COURT
be 5rz;:ré:r:fi»§£]’ , Eiavifi mm! ia the gauze eff A. 2
§::a§:’a§m%*:i&n, am the gfifim wcmfifi be
Eyeé. §n aha instmt casefi
mag: it mum be may my
cmzgfiéamtfiam tmsrards vmruid suimfi
t§%fi .4
i Maia! an recezrd,
j . would point eat film the
mzdica-Eegai mnsuxm, when
% aisabm is to the extent cf 30%,
:. pmduw 220:: is it the am: af the
Egg aha ska wimsm had hem challenged
§V§$$~§xmzz’nm”m ta am his mm-isy ma his spawn’ ‘
gkfigmsg Mmg 3;. whalemmdy disabéfizy 3f 39%. ans, Imam,
VT fifififtfififi dam Wax £9 E: wibigusus, in flint,
.u§ami>3;1s3it2aiiw%n32s£o§h¢%§arnw§£s£h?l2npm’:3mfi%aaf
is: £115 whgle-hwy fig m-rivafi m If thus pmemagc
axgmazmé Ea gfiiad an ihg 5f the inczame at’ the Weflm at
Z
T- had Ex ifi a pm*w’e£agz: af
Hm; ccmm or-‘ mmmm HIGH coumor KNNATAKA men coum
35.35%?» msé ham mgmfi we 1&5 age, the
éemmm gizfiémi in ag —
caawcnfiicn sf
while}: 1:’; gism €?§lE’$3i2.3I1St$i£§£?3s ragga: A’ V’
gmé iawmés zm ef mam’ ‘ s £31 a a§%%F.s.a§,a9e;- %
7313:; mm acme gm gfewm’ i? is»:
@333 23;? iééfags if ihe is sf I’,’.§§,099!~
33 mamas in T12:
mse§m;_”aiiz4’fj?.§¥?;: “a{%%em¢¢§ma ms is. the
sf fir mum of
mmgmm the gysflmt wmfld be
*: ° mf R3-i,8!’J,0Gfif- with
afthe aww.
COURT OF KARNATAKA HIGH COURI CF KARNATAKA PHGH COURT OF i{fiaRNA”!’A§{A
SCI/-r
Judge