High Court Karnataka High Court

The Chairman Ksrtc vs Syed Mubin Taj on 23 January, 2009

Karnataka High Court
The Chairman Ksrtc vs Syed Mubin Taj on 23 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


‘THIS MFA IS FILES U/S 173(1) OF MV ACT
THE JUDGMENT AND AWARD DA’I’ED:26.2.03 P!.£SSEE…__}N:..
MVC NO.1125/99 ON ‘THE FILE OF THE DIST. JHDG-E.VAN’Do. 1
MACT, CHITRADURGA, PARTLY ALLOWING” CLAIM

PETITION FOR COMPENSATION. . ‘ .4

This appeal coming on for;_ orders ” this , (3_:e’;5?_,V”‘ 2

SREEDHAR mo J., deliveregifiie foi1§>wixV3g:e.’V””

Notice to R.6 and L.Rs.

One at the motor cycle
killed in ” KSRTC bus. The

e;t”~’n*1 the case discloses that the

accident of the bypass road near

‘ town. A’ ii1.._tl1e FIR there is no mention of the

‘ the vehicle involved in the accident. The

ixivestigation have found that the

bus invuquestion is involved in the accident. The motor

A “if rider is charge sheeted for rash and negligent

‘ The material in the change sheet discloses that ”

the bus in question is involved in the accident The

driver of the bus is examined to prove that the bus in

u