31 THE I-Imi COURTOFKAR1lA’mKAATBANGALORE …___
DMEDTI-m’I’HE are won sammm, 2010 % 3 5g
BEFORE
11mHomn.naa12.JUs’ncza.mnrM-53.. % Ak
M.F.A. no.11o5/zoos; T
REEL
mmmnatmvannmcrm, ~
K.s.R.’r.c.,c:E1rmALo1rmcm,’ L «
KH.mm8 ,
cmpzmmmm –
AGEDA BOUT§?YEM.E. ‘v_
z #16 “””
mmmmnam
%%TT%«%%%gqnna2
c munmm,
– %ongj
EBPOHDENTS
K.R’.HARI8I-IBAEII &ABS’l’8.AI!V. ma R1 To R3)
fig.
WA FILED U18 173(1) 01-‘ IV ACT AGAINST
JUDGIIEIH’ AND AWARD DATED 31.7.2007 PASSED
xomasmoe on ma ms or mm XIX Am>moxAz.%segkza
nmmsn, mar, Immopomm AREA,
m, AWARDING A coummnon or m.4,12,5a9;»%%-vmH%T Q
Ill’1’ERE8T 6 6% PA.
mmmm. comm on rokmumzdzz j’
COURT DELIVEREDTHE FOLLOWIH{}:- _ _
ignglggl ”
11:’. appeal i. by flu an and of
the Tribuml both onzhe an won an
quantum.
2. pm , the pause. are
refiarred ho the claim petition beam
_ am» case:
the deceased, was riding the
regiutraflpn Ho. cans-2403 from
mama, mm mm mu, . Kama: Bun
}%fi§m$m&mmmbmfififlhmmhmmmmmfl
and dashed ngnirnt the aumrickslnw. A: an
% damned sustained grievous injuries and died at the
GD,
3
spot.Henc>e:.hhpa1-e111aandeI:lad’b1’othertoget11ed’fiVha¢la
clam’ petition bafiam tha MACT, T”
eemeneaden er Ra.10,00.000l-. The Tribunal A ‘
3 compatzatiann ofRc.4,12,500/– with V ‘
4. The hm-nod Conrad
oubnfiu that the accident was ‘ of
the road due 1:: ‘Vvamclau i.e
autorickahaw and Bun;
Tribunal ‘ place due to eele
nqhgunae’ eethe bus is not correct. The
claim pedden the deceased driver of the
163m) in not mnintninnble. He
the quantum cf oompemation awarded
rt-nuazuble it in on the highar aids
% _ for anewm the appeal by reducing the
ewuded by thn’I’1-ihunal.
Flat contra. learned Counsel appearing hr the
eieienanuaubeueetheztheeeiemenorsntheaedingerthe
05
4
Tribunal tlnt the accident was occurred due 1504919
mgfganoa on the pm of the drivar of the Kama
further submit: that the quantum af ”
by the mbumx 5. just and n
for reduction. Hence. he prays: for dhfl1i5M1_ ._ V
7. The olaixnanl: in was:
was manned an PIl:1}’1′. £_I-Ie the accidant.
He hu Itnhad ‘m was occurred
due to tho driver of xsmc
ofKSRTC rm.” yappm ofthnir conmason that
to contribuinoty mglfi on
L driver ofnumrichhnw and the driver
u 163(A). Hence. than n no mi: in the
ofthe burned comm Ippaaring my xmmz.
%’
6
11. mm, the cxmmm are enfitled. ibr the
mzr1pemz:t:’nn.:-
3} Ima ofdepfinénc? ‘ V&,~4.32;GDt3: .” » ”
bjcomrentslanal head – “Rs.’_¢$~,;5§Q L.
m’::a.L _ – * K %
13. as the mmpanagtinn
urfler all the mag is amm there
is rm amp-e for heads, the
14. ‘me. int’ he be transferred
to the terms of the award of the
Tribunal. % %%
is directcacl to dcposit the: balance
R-m:mai¢gt 6%wit1:in two mnzztths fimn the date
gr of this csrder. Out of which was with
interest is ordered in he mvas’ ms: in fixed
A the name cef second zxlaimant win is the msthcr ef
in any Natirmalised am; Scheduled Bank] Past
VO:,’§:¢eforap¢fiodof6yaaraaI1drmmewa1oneei:13yearsand
$5