High Court Karnataka High Court

The Divisional Manager vs Vasanth Singh on 21 February, 2009

Karnataka High Court
The Divisional Manager vs Vasanth Singh on 21 February, 2009
Author: V.Jagannathan


5
impact between the two vehicles and the place where

the accident occurred which is near to the bus stand,

I am of the View that the tribunal could not ~. H

the entire biame on the bus driver.

regard to the fact that the busietes’

speed and that while appmachL’1§fi1e

both care and caution sheuiéie»
bus driver and fllemfere the
riders of the twp vehiefllevsfi at 80%
on the beef: rider of the
metomycle. the finding of the

7. CQ11iizt_1§to quantum of compensation,

exéieeixtykalcsng 10% dieability in both the

e eases medical evidence revealed that it is

Hc.1Viljy’° lower limb. Therefore, under the

ef of future earnixag capacity, the trial court

V’ * “ta have gven the eomlwnsation taking the

evereli disability at around 3%. in other wards, the

amount gven under the said head needs to be

:1»

H 9