High Court Karnataka High Court

The Managing Director Ksrtc vs Shashikala on 9 September, 2010

Karnataka High Court
The Managing Director Ksrtc vs Shashikala on 9 September, 2010
Author: B.Sreenivase Gowda


IN THE HIGH COURT OF KARNATAKA AT BAN

mama THIS Tm cam my 0!?’ SEPTEMBER, 2

BEFGRE

Tim HDWBLE MR.Jl’_IS’1’ICE B.sRm1~mzA:3E ‘A

M.F.A. No.2757T/2oi18T%%¢LMV?A,/ f % 1

BETWEEBI:

THE MAHAGIHG I::mEc:’r:s:.,
Ksmc ‘
K.H.RC1AB,SH3*LN’I’1iH€[AGAR, ‘
REP.BYcHmFIAwC>Fr<*I{;ER;.' V '
NWKRTCGoKULs_R03£, " "

HUBLI. _k _ u _
(BY S’-MT : A§;wA.L;¥, .a-.m.r.;.%
1 arias:-rméixa” V A %
W/O.IATE.IZ3EVARaJ
A(3EI2{ 2?”1-YEARS,

– ..}_10tI$EI?§QLI)zWORK; %%%% ~

2
Bé0.;zAT’E;I)E’slR?:A.J
A _Ea.r; amok REPEY
% HEI~i._E£O’PiiE;’1i€- HATURAL GUARDIAR’
Lk assr pmmgonma

‘ ” 3;’€:_,p.’a1¢n1TH meapm,
._ Atsmwnsouw 57 mass,

A % V 4 § ‘sujksarcsmm

WW C3.BB’LGARAsI

ALLARE R%II)EET$ GE’
ADIVAIA, HEIYUR TALUK,

5 mm nzvmcxmn EARAGER %
THE NEW mm. A$3UI2&HCE co.:c:m., ~ % V
zzmzsmuaz OFFICE, SHAKMIR BUJLBIHG; ” V = ”
mvnmezm. I %

(BYsr&:mRA.rUFoRR5A1m
R1TOR4ARE8ER’IIEI})

MFA FILED Uf3.l’73{1} OF 1%
JUDGMENT as AWARD DA’rED 31;’8{290?_ ?AS§-EED” IN mm
HC).I2f66 3:: THE mm 9;? ma <;:1:v1r,. .wmE~%{sn) & mmm,
Anm. mar, BTIRIYUR, AwA'immq:'~ in _f3{3MFF,fR'SATION can
m.3,o4,2oo{-xvrrfina*;*1-:REs*r,;q_@;'a9avI9.s;. "

mm “é>n”‘ .: Fif.iR”‘-v”iFH¢AL HEARIHG
mm my, mm :1m%;,n*§g;i:n frm_mLLowma:-

Tm cha the award of

of m , the parties are

referred to in the clam pefitirm before
Q. ‘. ”

bcrieffacm Bftk Gaza:

05.05.2002, mm the dwmad Devaraj was mung’ ‘
beamg mpxmmn Ha. AP–o2–m33:3s along

%”‘

wimhjamofifiendsaspmionrkiara wattmamarxjiaga
fiznctinn at Sfmkadadu Wlfi firom Adivala to the

marriage rm: J.G.Hally an Suvarrmulcrni

bear1rg’ reg’ tratiozz I¥o.RJ~19-G-04?”? é Vk

nmhg’ mt maxmsr MEI dashed agmns =
result, the d%sed and the .£e1T..g:’:a*.=.

at the game tirm, a KSR’I'() No.KA-
26-F4351 ran over the the dfied
sustairxed griaveug Hausa, 1’5»
wife, 1.’l1iBflI’ peti&n befiare tlw
Mam: Ra.17′,00,000[-. The
Tribunal of Rs.4,05,6DG/ «~ and
afiaer 2s%%%a§k¢ax§aaBfimzy xmngence an rm part of
iiwizofi rider of the mcmorcyckz, has

— with interest at &% pm. and
the imam-m” of the afi’m1d-ing lorry and

” there is rm dispute %ding dmth of thc
in a road trafic aoczidem, fikencze axfi Iiahility of

$5′

4

the insurer of the efibzzding vehicisss, the uni}; point that

for my cxansideratian in the appeal is:

“whethm’ the: Tribunal is juauzegéi
appombnirzg the contributory
an the part of the rider cf the f

met by the drim of the ismy
equally and also appnrt1?.3nir:g “%Ije
awner axfl the of
K3RT*3 to my tha

5. The gar the KSRTC
submim that in balding that the
aooidant ;’Ei3f.i¢ ngligmce on
the part of bus, the buy and the
amsea is She eubnzits that the
acgéitient to am rash and wugmt driving
and she prays Ear allnfirlg the appeal

to and award cf the ‘I’ribuna.1.

AA the lmrned Counsel appearing for the

F the inauner of an offenditg hrry aubmit that

(33

apporisionment of liability is just and proper and no
infirmity and they pray for d.ismim1 ofthe apmx. % j f”~

‘7. The dmsed Devaraj was v

bearitg rmrmaaon No. AP-02-1:)-0333
friends as pfllion riders in a1:tet3a:1j_ & git

Shalmdadu Village: from Adivala p-}g%aeV=” mar
J.G.I-{ally on Hiriyur, i.:-:.,
from south to man, A He.RJ-I9-G-

0477 coming by a KSRTY3
him bearing me 1::-my ccming
from north am negligent mum» and
daahed V. As a result, the cieeaaaed
the mad and at the same tixzwe
was ronmmi by the Larry ran over me

sustame-‘ d g:aaw’ us and

§;p¢1at m§%spo~; % %

Tribunal camidcring the: spot mahfl EXP-

” sheet Ex.i”–6, EM’! revporxz in the mo!:o@cb

mzv report relatim to the has and harry Ex.R-3,

6%

6

rough spot sketch Ex.R«-4 and ocnsidearim the oral____ and
dnmxwtaryevidenceoftizepéllinnridms and

the KSRTC bus, has rightly mad that 121.: ama : M ‘T

mntrihuted to the amaixtlent to an mrtexttaf K 2

aonu-ibuted by the ériwr of the KSIRTC
aqually and apperm31wd’ the . I V

dc not find any valid g*ou1::i.§tr ma of the
‘I’rih1.u:a1 and mm mm as

9. by the Ksmx:

on the 9fv::Lgg’ -“.;g¢.n’ v__ as dwafi ccf mm’ .

10. aréfl to be tramferred
to air taftbu;-.= awrasrd ofthe

ii. ‘ to costs.

safi

«mfl

xfime