Karnataka High Court
The Managing Director Ksrtc vs Sri Subbaiah on 17 March, 2009
on the bus driver is just and proper, the sazne
conclusion has: to be taken into aCCOuntV.’.ii1.VVfl:{e. .,
preeent case also as the accident is one and ‘%
but the claimants are difi’ez’ent;.; S_uc:i1,x,:_”
question of inte1’fi~3I’i11g with the of
recorded by the tfbtmaldoes .
4. As far as me the
tribunal has téoiiooensafion
and the ‘fiot _ ‘ higher side.
Thereforeg» oomyzfiisafion also needs
no hztefferenee. V V
3 ._;jCTi:e fikmfefore stains dismiesod. The
fiiie-poslft be transrermcz to the MACE’.
sai-“;.
Eudqe