High Court Karnataka High Court

The Asst Executive Engineer K P T C L vs Smt Sangamma W/O Mr Bhimanna … on 22 September, 2008

Karnataka High Court
The Asst Executive Engineer K P T C L vs Smt Sangamma W/O Mr Bhimanna … on 22 September, 2008
Author: K.L.Manjunath


I COURT OF KAI’-INA’¥AKA H¥GH CDBJKTOF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HfGH COU

evidence let in by the parties in er§ei”tegaz§iVe

at e cenclueiem whether the deeeeeed Vdied_ Gee

acceumt cf his ewe. megligee0ee_QreIehO”aceeueee of”

negligence of the apgeliangs.

22. Se far as thie peifit is Cofieerfied, it ie
clear that Bwl wfie hag dfifififigdgbgfbré the Court

by predecimq Eg.Di ie net e_e§e”wifieess. He wee

ea: preeent it “he_ti$e of ieeident. Hand sketch
is prepared by the Qefiertmefifi after the accident.

By mere lookieq late thejhand sketch, emrked as

mX.Dl, this Coast zeehnet eemsifier that the

deceaeefi_died {mi eecouet am? his negligence. In

7 efdef”te give a finding on this issue, we have to

eepreeieieetfiesevieence ef Fee. 1 to 3. Se far as

V” the ‘ev:¢ence of PW} is cencerned, she was not

“«fiepresent”ei the time of the incident. fi%erefere
Omuefivimpertanee eennet be given to be: evidence in
niexdeh to seaside: the negligence of the

AO”aepellants. PW2 is Rueregeuda Eatil whe is the

owner of the land. ficcerding te his witeeee, few

?f

;;$j€ié$i§3ed.

Iudgé

12
in tha resuit, ihe appeal;

costs.

15.
Qarties to bear the

5300 I-91 5_<..<zuS_ mo .5300 10.3 <u_<._.<Z¢do. $9 u.~_3OU $6.3 5.<.–<zuS_ $0 .5300 $0.1 S_<»<zm$_ mmu.,.–..#3OU IDE .5.§w<Zx¢K LD .233…