V-__ 7 - ...mn.-unm-n ruun LUUKI U!' l£AKNA'l'AK.A HfGH COURT QF XARNATAKA HIGH COURT OF KARNATAICA HIGH COUR
V. mmanv. ma may
mm; HIGH comma: or Kamfmm, "
mama mm Ti-IE lam my 013* HaV;3$§§£'5$EIi'_.'~2xbé9
ms: Hszxzmm Mg..Juér:£:12;"H.x;ir:;§}m,<. "
»m~:« _ é
my H€)I%"BLE EP;.q£J$£jI£3Ei{;§§Lm8H2a*JAr&fi1§AYAln9;
1.
3239 ALEbBE,?1; ~ _ _
sfG.SYEI§¥ amen ‘ . V’
28YE£.R$g=, H V ‘-
Rf.AT.’§’G’.5§li5 1 1m.asxa;-
:5? smG3.1m-%c;wm%yA
mums GARBEK, ~ _
aaxemamaacoaa. .. apmmmw
at sx: “‘~ GEJWBA, am. 3012 sm
_R.B§SAI};§g%EiAPF£, Amt) V
1.%§z9v.a}tw. §€33né éaasfsvmca co.::m.,
REG€3P§iK£i; PFFt2’GE err
‘ ~U1¢*rrsrI«..II…m:=.=.n., ”
léfifififi” Q 4’
.f . , .3fi.H{“§a&I$RE ggz.
” *
T;BJ{}QRAVAHIfi’AGAR mar,
‘ ~.E31i’GALfiRE –~ 563 cm. I! RE$PC}fi’Bm’I’$
E? 3% G.fi&EAYAK.’§ 21%), 33?. F132. E4 531} 8% G.V.I”.
A
:
– av: I uuunl ur l\.Hl([\l£|ll-\|\I-\ HEUI1 LUUKI UP’ KAKNAIAKA HIGH CCU!
flflflflk
mm mm. Is 1711.3}; tI{S.I.’?3(1) or my acfif Vmfi»
mew? mm AWARE m’;’£_’3.I.2.,’?i11;’§é6$–:’_’;v?é§.%E§ ‘-_I§” _
mvc.xo.sa;aaea cm’ was m.E:;’o§*%_f:£:g”‘yE.:A’A,Dz:z.girgn»¢§E,
‘ nmmm, mcr~v, cam’: 91? gwm,
AREA, BANGALGRE BCCHV’:_Ii’£?..5), swag”
pmmtm ma ccn¢mrm’z:afi;
THIS ma ce m:4’G fag.’ V}’FQ:: “a3ame mm my,
x.N.xmm vamxamxa mg mLL:::ma»a-
:_v V. . V on the: _' sf Smfi Cause,
aamazm-e my», _fm.’ dkm : am 1%’ 2 and
award 7:13 the aafici chm’
main am the claim mtmn
A 155 af the Mamr Veh§z§aa Act mam
3? 33.5 mm fer tbs pawns} mam
lawn sustaizwti by him in the mm wrsmse
stated ta have scczxrrw at ahmzt ‘2’ pan. an
mama rm: mm Fem-cl Bunk,
3,. Amdjrg to the amllant, an tglfw
accident, has was an his
beam Ragwa.KA.-15-s-42f;:ao ‘mi-a:%%&%
arfi W’h81’.l he appa-cached:
by the seoater bearing by is
ridw it: a rash the tram
direction, as__a am! sustamv.-ad
griewus am that he was
immediately when he was
gismz ‘ he was a1%d fin
Mallya mpiml, mm as fixpafimt am
vizzspihysjjiaf. hm aufiarm t
…..n – uuufll ur Isa!-:NA’l’AKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH CCU!
_.- -.–v
.’ ‘ Eiml p-ei;i&n was rwhtmi by tbs imam
infsr afia on the gamma that tm mid
4’ mt mm m ma awident and mt -cm
as a rider sf the zmrmr cycie £511 dawn an
-flaeaurxt of that swam of ms am mama flue ms
3 ” su;ddmapp13r’@afbr%n3at:aid asu”a3rd;.ogma:::mm
(3
‘rt!-I1l\lfi mun uuunl ur muumnunnn !’l£GH COURT OF KARNATAXA HIGH cou:
the read and thwefarm, tha appelhnt is net ”
any mmpfiation from the Emma? 3f the ‘ T
5. The Tribunal :21:
docuwtanr evfim,
that the claimant has no
ooaurred as a rank cf cycfie
and the scanner. tn the
dacuwtary cf the F.I.R. at
Ex.P.1 arm the
appellant mister eycke. on amirg
a atray h%, as 3, rmult, lm
V”I’iia:?t5f¢rc:, um Tribunai new that
“»f.=;n:h’t1ed fir any wmpexmtiwn fiem
agf Bfi
whfle mczordim the Fmdizg an tm iwua
rwdfi ‘ acfianabla nmlm’ rm has nat Wm. ‘mic
S iszxnsiderafiszn the wnmmm 9f the mpg; sf clmm slrmt
5}?
mm by me poliacse agaiznst the may 01′
beibre the tn-ixninal Court plmded
which he was esnwctw a am t{m *’I§’>i’.’:s§L1r1alV Txm
committafi an ermr in V.
6. {Ipon afil, the
rmpondamt No.1- im learfi
*2′, We . ” ‘E . éaunael appw.r1tg’
on both V
S. the appe1m1t ‘velwsmenfly
has failed to mmidw ‘(hm
xmrd rmmljr, copy 0f the eharge
_,_g}:w¢ t’ that film mm’ af the semtar wkm was
– by the paiiae ha. mg af the 33-
guilty befem rm mm ‘ Ifieufi,
. ……….. mun -..umu ur munnunm I-mar: LUURI 02- MKNAEAM HIGH cuuxl U!’ KAi{NA¥’AK.A HIGH CDUR
%% 9. on the 6mm” 2mm, harm acrunsel fer the
— respoxniem R13}. wught in jusflfy the
.. 5,)
…n..-nun mun nuuuru Ur§l\Ai{NAI’AKA HIGH COURT OF KARNATAKA HIGH COUI
6
judgmmt mm by me ‘Tribunal and my
irzherm-erase in cafifi fin’ fifim 1:153 ‘ % ‘ 1 V’
13. As cmuld be seen ”
charge swat mm by ttxe’ £h:::__
hwrim Rag:1.Ho.cA§-75Q.aé§g 1:92: the
ufleme pmxiahabh 333 rm and
Secticm mxwevm-, 1:1»
TribunaI!.- on Ex.P.4~ to reject
the mpy of the cawlaint
mag berm” éghé rwgaeet of ms accident in
qmwtinn could be awn fiem tm
c»mmm;%%erA§;x.pj.4, immumxy am-
jm syaa Ejaj has met with at:
. mm: P%tre1Bt.1n.k and an enquiry,
– ‘Emmi the chiwm while ‘
aflm mm a attay deg, mama’ rely
brmk, as a result, he fieli dawn and mmsma.
to ma had me: that the injured was sigma as
rmpimz ma wmmaasaaexy he went m Sindhi
f’
Hoapitai ‘smears he war the ingfixzmd but the ”
not in a position to sfik and the:-w% ‘ V
aimed to Manya Hoapital. 1:
wmwsirlt lodged by Syed
and afiar ixzmttagazazm, be} mad.
Frau: the mpg: :21″ the wt
fercrmnam as tx:__hsow an-, poiica
cm in km was mm’-
sx; the not omm ta
mm.m11m’ _’Eja_iVWa.u. no haw he saw
ta know abo«.::_ in ma eempxaint,
has gigs)” mt eye wimws tn the allwfi
to nurse that the chknmt
has am madam magmas mm smdm
ad my Iy he mm mm’ * * mmmmzg If
….u~ur-nan ruun \.uUKl U!’ RAKNAIAKA HIGH CQURI OF’ KARNATAKA HIGH COURT Uf’ KARNATAKA HIGH (SOUR
%m~mm fi*-am simizi Hsspitai ma Izem
mm’ had to the: meta: fix swam Haapital. In
ahwezm nfthm rna%1′ dwumm and wfie’ m,
in am aansidccncd apinisn, tbc Tsibuml is j’us1::ififi in
-. ….1….w-..nnn rman uuuru Ur RAKNAIAKA FIIGH COURT OF KARNATAKA HIGH CCU!
8
placing reliance an Ex.P.4, ‘mm mm fact
fimd the charge aim: summtnmb
tha smoner in questfian azmi
baium me mam: Cotuft,
to coma in the eamlxxsion’
in the aecfiumt. eonuwlizmd
by the ‘mama peman am
against swam’. In fnw af
thefact man; the any mm
and j 3% whim
coon:-radon the gag of cm
mm Tribuzml gig jusfi’1ed hrs.