am: §'%&"E§5a¥{i§;é¢ &§"%%%*¥'%
mums) THIS 178$ 28"' RE!' 9: HIGHS'!
I-EBE
ma: aorauzn. .ms-new H. '*3: -
x.r.a.Io.11.5a Qua 4' ' V
mM' £Q.°££
Bfifi:
._. ..._ W. 'l|l'V| ,... »..«_.... aw. wulwmn wme:mws"mIwK"?$ .-E II'la'oV'I'-"3!-Qa&1sJ"ViJN.'f ' VJ!'
3. sin: NARSHIHA ,
3/0.33223;
AGED PsB{}'UT__ 55;mAm~3,
LN'£z.=Ei':i'bR,'
NC'! . 9&8 ._ '
. .... '*4... " .A§9ELLAN=r
{By é.:.~2.= B Ammsrzsy
A gm: "USHA §2}*'i.':'> CI-IANBRASEEKARA
3j.i'Q;BA5AVRRAJE.PPA, G 3 BASAPEA,
-Aeaisn 233921': 23 YEARS,
:a;'22fi;f,A:saALAGER.E, SI~IIMQ€;'§A TALIIK.
2' dmmm msvamca so ism
"a?;3:myAI<A commsx,
sqzxam I1R.;E'A,
5 .
. nzsmz-spnms
V' {By 51:3; 5 P KULKARNI, RDVGCATE FGR 3,13
§%£"%£""§"'°'% #...WN§£§fi..L& 'L,.fl.ma.4mu_ma. mm
'mm mmm
WWW W mwmmm mm mmmm K
B?
nxa EILEE v/s 173:1; or xv Aer ggaxnsw
TH JUEGMENT AND AHARB DATED: Nc1,io;2@o7
gasssn IN Mvc $0.53?/2904 my wns 3:33 5? ix
A3DITIGEK£ cxvzn $893 :sR.pN.) & A@DITIGRaLu
MACT, SHIMDGA, AWARDING A csfiyaasarzag ,er '»
Rs.1,oa,o0o/- WITH INTEREST 3.6% 2.A;.3gaM $33-
DATE 0? PETITIGH TILL EaygE§w,;
nx$AmC303.lfi.2B2[2o08:
BETWEEN
Smt. Usaa V Aw_ x 2., '*. «;
DfO LATE 3a$A3ARaJAp2A.g<j,V'"»
5 9AsA£2A{ f;gv.aAa_" ¢ .""""
AGEDA A3flfiT_2$[¥EA3S*_""
R/O ABEAL&§EEE ","A ""
SHIM§G%_TALUKg. 2..
SHIEOGA nxgm3rsr. v,
3, :" 'v§,'« *,'_ mcaoss OBJECTQR
{BY SR: 5 §. 33233331; ABVQGATE}
.....
A =2′-»’ Rae,
,. A$EE”EBQ3T 55 YEARS,
–‘«xaccswH£ALrH IESFECTQE
\_ gmgzfiafiw AT ERILHAY_Q§ARTERS,
“gh,9sa, snzxaaa.
;a_GfiiENTAL xmsvaamcn ac. LTs.,
AV. gvaaayaxa caxyagx
Gfififlgfi AREfi, SHIMGGR.
mRE5?OfiBENTS
EFA.CROB EH MFA N0.l158/G8 Ig FILED UNDER
GRBER 41 E3LE 22 Gfifi CIQC ASRINB? THE JUEGMEHT
ARE AWBRB fiATEB 1.l$g2GQ? PESEEE IN HVC
W%’WiWW3§W\¥ Jn aummn ..a…»..«w —
IMWWUW -mwwwumttmrrt -W. ummwmwfimwmwfim waww; wwwmm «mm maammmggagmm §e»m;,,m §wg,’,,%g¢g§fi’ mg; 33;’ ggggggfig flwgfi
aux.’ s saw 7 1′ V1 um’! A.,L,.u…: .3. .&.J…I&J mu. .:.J..i.a..’.£ ..i….|. &”§.5.r1l.I.J…rl r’ ‘l”.L.£..i
JUfiGE €SR.B§.) a MEMBER, EAST SHIEGGA,xE§EELY
ALLOWING~ THE CLAIM’ FETIiON’ FGR. comygxsazxas
Ann SEEKING EflfiANEEHEKT or coHFENsa$xa$;j«.fi,~
THIS MFA AND MFA.CRQB_ agfiiwéfi QM .FQRV ‘
Anmzssxmw THIS nay, THE caux: EE£I?Ex3fi”$fiE
FGLLOWENG: ‘e :”»* “»’~ ‘ :a’i*
:épannrfwV:’
This Appaa: is giiéfi fig fihé éfinék cf the
vehicle involved %§ §fi§;§ccQ§é§%flt9 set aside
the impugnEéfl*aw%rd :br%fi$fi*,§§e: alternate ta
reduce 5i£%é[* E@®§é§é&fig$fiE*’awaxded by the
Tri§&fi$1;® VH V M l
is filed by claimant
fo§_§nfiéfl¢%mefit §f”fiampensatien.
éx”2; fiV have heard learned tmunael fax
a@pal3a3§ and learned caunsal far arasa
*, objegtfirmalaimant.
3. The Ttihunai has excneratefi tbs
‘”Tn5urance Cam§any on the ground that leaxner’$
$3 ‘L ,._’
W mm re wwwmm mew” mmmmmammw WWW €;;%.:%%§%”:’§” %a.RNMi’fl:fi% Mfifl €
tne deceased. The tribunal taking! énta
cansidaration that claimant was ma: aapgfifigfig
an deceaaed has awarded cempenaatiafiuafiflupgéa» a
one laxh tcwards loss at astatg aha alga ungéx
conventional heads.
7. Tha Lea:na§ ¢Qun$§1 fg: élaimagt would
suhit that hn5b4fifi ¢§.§§3i@%$§ had been taken
aa an ill§§§Qn §$fif#@$;&§ §h@ £hezefcre, the
c1aiman§_1¢ng1§§é§ +hngh§fifiV §#re living with
deceamed;fl fh§.¢iagm%fit gas not prnduced any
daafimenfi %b E§fi§§§”Jsu¢h the arrangfiment.
Theref5:g}_Vi ud§~Ffiot find any grounds ta
enhafice cmfigenaation.
;$L ;n*%h§ objestion statemant filed bef$xe
Tfihufiélg the appellant has hat ccntended that
* W€h¢ ¢l%imant 15 not the daughter af d$C€&B$d.
‘lfipart fram denying the avemants at claim
‘~~§et1t1an, apyallant has nst Specifically
W -xwik
§%d”%;z1P'”w% wz wrung-w n_..Iwnm M.
mu” vwwwwmm-n W mwmmmwmfimfimm WEWW mwwzaa mew m§ée.zs«fm%m%.% WWW fiififiwéi A¥iNfi,’§’mwa WWW
-.g’V.-1.4-,4-G..,.3 A-r’1…,..J…. ‘X….’…… .,.._;.,..N. _-,…..a -t – -=
J..f..£VR}.LVG§.X. ..1..£.i 1»-£1U Q4353;
9.”£’he appellant has given evic¥§§£1¢é:’j”‘.{?:€>«:’
effect that he was not __Vt.h$_ ri§3 é£*: .’;g:f’
cycle immelved in a.c<.§ic§.ef{€_1t~ ;i'i.I1i§.h;g.\' ._4,..W'-33
acquitted in the criiifiiial éasa. _fE£,.}.e' :1f""-v;e.g*a1ins1:W
him. In his fi§rth%: exaginétifigfl he has
stated that his @%fii$;§ §§é %$spred with the
2"' reap§ndent4Ifi¢§§§n§e 1¥Tfi§fipany and
therafa;$; t£§{2"§ %e%pfih@§§% is liable ta pay
c0mp§n§§fii¥fi}%§g@t %h§lHl£ability ahauld be
fasfianedA §mf_2§"%ira3§endant. Euring crass
examifi&fi§ofi; _§fi§§£;%$t has wflmitted that he
wa$ "%hm éwfifir §f vehicle invalved in the
'a¢§ide§:€*, Ha has alga admitted that the
~§fi1i¢é had filad criminal case againat him.
V 1$. The appellant has admitted that he
$&$ the owner af the vehicia invalvad in the
u'"accident. If some wne hafi taken hia vehicla
em x.
w swewwwx -» WW-wwmm «was~’mr~a.u.=w:¢’=v«reak~’w:.ts*e..a”‘t% rfiimam 3? K…»-*!a,_¢=ké> *%i’§!€’=%#5%§W&¥%£'<-'% §"§§@..,?i'"'§§ 9§
y+umpL auu¢0n tor nae mlsuae on n15 venicl$}
He had nat dong 59. Therefare, ths ccntenti$$f_ u
cf appellant that his vehicle wag not ifiv§i§ed 3
in the acciaent is unfounded;¥ $§é;é¢fifia$tia$ _ }
of appellant that he waa_ acQuittsd_wi£ fihfi V
criminal case has na heaxifig on iésnés rigged
and determined by the trihfinfiif .:F_
16. In ;thé r9§ulfi; é§fiéafi; and crosa
objections é%§:§%§§i5§§&§fl’fihgiafiouét, if any,
dapasiteci “”” : : -.V.:’_::s§}?é’§0a shall he
transféggefi ‘§%@Qf§§* 1I Addl. Qivil Judge
es:._.I..3n.; E; A9.’-‘.’~32:.V:i.”‘:;?;<::rr9*a.
"' ' '"u.Mv ….. Ehiffi
Judge