M?A.r£a3.fiG?*3v.2!&=.36 mw im.*'A.€.':r.=c:1': 74.2667
...'l...
I1'! 'T!."If§~ l"I§.(':'é:I'I QTJQURT OF' KARNATAICA AT
mmza mm THE *::*;.m¥ new 012* mrzcn, 7 k %%
BEEQRE
1 ma rmaazzmfi
mm m a1*m*%%I:Ism§AI:z:E% FIIIID
wwn Hum-I %
.r....w_a.r
OFFICER %
2 ".E'HE- i'>13?m1£jHAi;.&:C5:¢i*i'iéoLLER
HWKRTB, VCiu'£EEAG»_ DWISIOH
rggnnnn '
..wnuxhu «
é "RE-E¥i?:E'%NTEIJ"E§Y ITS
% 1,513 OFFTCEF
APPELLANTS
_ may 55;»;-, F.3rjA3AL1, ADV.)
nnnnwnrn-urn 1-an -main?
.I..aN"I. £IIl'l.-Ilka'
1'; mun wnruza
W,' O MOHAMED JAFFER HESRUR
AGE: 31 YEARS. (FCC: HCJUBEHDLT} WMW
'E?! {It lL.AX.!.fi.ES.H§IAE
DISTRICT: GAIDAC}
2 I'$J.}M.£'LRI HEEHA KAUSER
EMU MGHAMMZEI} JAFFER I-
ER
MFR. NC? . 60?? . 3005 5.3? MFR. CL'. GD 74 . 200'?
-2'-
AGE 12 YEARS, NHNOR REPRESENTED
133 El 'l"§P'\'I'l"l'\'I$ 'I.'I""l" 'II
Eflif HE.-R fi'l"L'fl.Ifi'fiL R11-D.n'."kl.|.'I J.J.I2J.l.'I 1
E3 MINOR GUARDIAN '
9:mms*m1c:.'r: GAIDAG
I'mM:°tRI mamnm KAUSER % T _
flGE 1:: YEARS, mom RE.PR1E'.-.3E.N'l'ED" %
aw' HER mmman MCJTI-EEIEE RE&'3PONDEEi"Ef;fi«_t;§.1'_j';
r:..nI.;rA1'-zm.A.b.r
we mmnmwm, n1s'rm~;:%'r;;:aA:3m3T% % ;
PEUMMR 1»1c:H:x1~2mv1*::t:: %
0 MQHAMIMEEI JAF?FER.vHES£L1%'.LTR
3 m..t-a+..I2.L.=2, jP.F3PE!E5EvN1'i;!;i
my ms NAMRAL raormaszk RESPOHDEHT Nc>.1
as A , 1*
123,; ch Mama 5;HvéAF:,&T;:m1s'~Tmc:T;kk:_:ADAG
" . . ' . I
K'fi1v1§J:€I'£fiI}"a§E Er'-»'..c'-3M.-'%'.F-..
rrzum l'*:£GH!:i's-iZME'E} JAFFER HE SARUR
ME « rs 'fEfiRS,._fh:HI~I.I;)R. HEPREsE1~I*I*ED
I~."1."".E' 1?.-ETUREAL RE5-PONDEHT NCL1
as Gum:=z1:am;w
E*?i--';v'CJ¢L""'"s..=n}{E*u'ié'1"*l'r'.£é.E"f1'w" ER, I.%'i'RIflT: """""'"
-»E§LF!'.fifl?+.R4 iu£»QHA.m.mn sauna
-.T-:¥'£»;!"¢IH';4.!'E¢.'.7.i!,'i;-*'+-v.T%!5.L?~fll'J ~.J§\.FFE1'-'. H..F»&_RI_IR
% mm '-¥;'1'E:fiRs, MINOR REPRE$ENTED
E*.7iI'.:§VI.5°iV.*'i'I"1JJ'T-EFIL MGTHEE 'RE3"r1'"."31'iDEiI'T i'v'u'I'."_'.r. 1
.FhE3 EHNGR (3rUARE}IAN'
. U'IE'.s'I'RI{1'I': GADPLG
' --§.iamLs..raH ago RAZAHSAB @ RAJESAB
; Hfiaafiimt, 53 'mam;
IZTIEIC-3 15111..
R! 0 }LA}flvIE $HW£'i.R
flififl-'~".I%'.'3'I": {}m.....*" '"'"='%.C..'-'-
MF.F;. NQ1 .. 50739 . 200$ *:.1-H' MFA. CE. On 74 . 2007
«.3.
{By Sm: s.HR1mnw.LmBH Assrrs FOR R1 T0 R6 mm
E'Jf£<::.¢EE-fifififi, .'f:'EP.B"
25-..3.@m7u
R1 TC: R6 v.c:.c:a
'.rm$.. MFA FIT...-ED um 1'.r3{:.I.3 my .:=«.r.:fr%%.4'=;a::~2n;!;1Wr T T
1
VI-an
«.'It_JII3tt.Z}MENT sum AWARD %mfi'mfi: -3I';1g200_é, %
m--e"ma:'.a iii' Mm: mt». 9s~;'2r:u*:»3 =c::»::s:_ "rt-13
CIVIL JUDGE {3R.I:nN) AND %4.VcaM,
ADDL«.Mm;T:'l", GADAG, AWARBHSIG &A.vCDMEEI%'.%_fIIOJfi '
rum.' ma:-. -:1 ml: nnm- mrrm: rn~;r-'1~a=¢#,'n;$i'.: am rzir. .»==.m:. 125-. 3. '<.m:"vr'xM
"u.n"Jl- TI'.|J.4I.J. $.11 .l. .l.4-'I'-I'.I. Iw -I.) -I. L_';lJn l'.'l'u'ulJ.I-
J."v. IN"! 'IF §'i..'J'I.v' F\.l""c.-"'."f _ -I-'1 ail,'
*r'm.;m~1**E«:. -DR E=E.*m*10N 'I."IL'L RI€i1=!'.,1,.IE?u,i?t'I'I(Z'H€..é E
nu,-muu'm'|:eII-.. .
1 E3-IuE7l"'hII.;9..I~$".E$i;3:: J %
W; C: Mflflfilyfiuififl J5.I3'E~'EfE I-IE SRUR
A153-E%M;%a mg: H:3_IJSB?:HflLD wcama:
1=-%,*; -1.! n*,x:M*e*. a *
:n1ai*,~'grma";'1?: G,&D5fiG'..
I»::L_x_r«.aAm-21 ':14:E_E1=:
mc: mihimmmam JAFFER I-IEESARIJR
'n;§r~u1"-:31 rm 1;-r1-i jngm I.I'"I'I'hP"'\l'.'_'ll raw rsnnmtmnrntm
~.¢.7"!1~_"1-..I'.l.'.'¢' _'.J 113:' 159, liIfJ..fi..|.'Il..Jl['i .|?'i.E'u'1".lI"UI1rfl|'.Elr1'l 121
é %m' HE-REEATIJFEEL MQTHER RESPONDENT No.1
_ * A33 Mama GUARDIAH
A .I:3Im’1=-!1c:’.T; GADAG
JP-1|
arm n. ” 1′ «n 1- -I-Jr .I ‘1-1’4-‘5′:-n
*-Hi: %’rm1=?1-T’ $;..EE1v1 nnu afifi
.””,,f(Z}rufl(JH.fi1ufl£uIEI} JA.F’FER I-IE 3a.Ru”R
.% _el:.GE~– ‘[1c::a YEARS, MENCJR RE-PRESENTED
u ‘ HF,-I-13 m”.’I’i..II1£.A.”£.« MCEIHE-R E3E$KIr1′!Lr..-!~’!’T -.CJ.1
‘–»%,% mmaox’-‘rs GUARDIAN
ma :”i”‘I-Wifsic’, J.”.’IrI:’5″I”E<"I"-"1"': -zmrmfi
II.-": V
1-mmam mxorlmmnxsamq
Q: 1!:!I*C}1'~;5t.1\.i".'.*'L»"'..ETI.'.'l JAFFE-R HEA&1'-ERLTE
.:'-'%u1'.'iE- 3 YEARS, MINOR REPRESENTED
Hifi NETUEEL fifi'.TI'I"'t'IER RESFNUHBEHT R'C3'.1
1'"':.'5'.":u Pumifll? C3'rU.PtRDIfiH'
39231? LAXMESHWAR, DISTTEI-ET: GADAG
MFR. NCJ. 'T507174 . Z006 CHW MFR. Cr. OD "T4 .. 2007
.4…
‘ ‘E3 – £Z’!«I’.” ‘Ml’Il”.|II”I’C§
Ehd
13:! O MCJHAMMED JAFFER HE SARUR
J’-‘k.-i3~E- I5 YE-ARE, MINOR REPRESENTED
QR
;F:m* I-11333 m’1*LI1e.A,L. MOTHER RB,$Pc)1mE;a1iHc:;%1%%% A
MEEMMGR cmannmu
wt: L.?i’J1{‘m”E3’i?fir’FsR, :.”.T’u1’a”I’RI~.”Z.fI’: = k
as mama Mmnnmxumn manic; , _ ~.
£3 1Mi;1H_A.M_.MF.._.¥;1
.FaGE- 4 YEARS, MENOR REPE§E$iEm–D % %
1’~Ifi.«.”i”x.r'”E’-:’:’«’xL HS. 1
Ms: rmor-‘-*. G%;.IAR1:j1.5H’ % %
W0 ELNIMESHWAR, mm*RIQT:L«fiAnAG
‘3’ flBm’.FLABFh._H« 3; in R.azAI:s’mB’@ am
R;GLAxME3:gw.m ~
k “‘-v._ «~.-_.CRDSSOBJECTORS*
{By mi: 9.1-«1″m%::*:’=*;~.ra,1v::: *t.*ALmfi:£@LssT5)’
nun-tn. ‘V
»% ‘= ;yLs2i~i;a,c;1H{3 DIRECTYJR
‘kk«%T.L~w«.m:z@%*.:’&1a.*:*sk$EL1»’ INSIJRANCE FUND,
4 €%~mKULR13AU.
-}_-‘;”»;JfiI..~E_
F£E{}F*?%E§E e:=:Em*E.13 31: rm CHIEF LAW
X kT::JFm:H.ra.
« DIVISIQHAL {IOITPRQL-LEE
aw:-::R*m,
IGADAG DIVISIDN.
{I:’r1FLDflG.
SE”1″1″IE«1’_’3. E- 1’I”‘£- Q1-QEE
LAW ICJFFTEDER
.. RE SPCJNDE-NTS
1’°!1″}’:.[‘J*C|- EEIWE9. 2.73055 *7.’-.W MFR. Cr. 0!.) ‘M . 2007
.5.
[By an: F DABALI, ADV.)
“TE-HS MFA.C*.R.C}B IN MFA.Ho.6o79.r
FILED U1-mm GREEK 41 RULE 22 DF’ CFC
DATED,
PEFLESSE-D IN 1w~.m.No.95mCv0a 0N FILE ‘t3!%f»’1″I-21:;-2,
r…*I’v’IL wmxnwaa 533.31%’; Ar.’ }vEBFBEE; ‘ T_ ;
GADA-:3, man? ..fiLI..4Z}’WII’IG ‘I’1-IE’: *E*E’mfIeN«.%%VT~%%
FDR IE.T’;DfieI1F’ENflA’I’IC3N AND ‘
my CQMPEHSAHGH, A
“:’E”hi:s Ev1’F’w”~i Es r¥iFfinflV’i'{}BV” &r
ADM;I:;?mIcrIq on this day’, -‘_:_n.1g.”‘.:11_e f:>]loWing:-
nnQ§gL
wow’.
2.. MF£a..I*I-:$;’fiQ?9f predferreti by the NWKRTC
and Award dated 31.1.2006
Gating, in M’V£3.Nn.95{20£)3. One
1*–r-1~..-a;,n-‘=r%~.~ mar’-«w am an ~«——-‘ -r-«.~
Col-1–||u.l:’I.l.|5:.I.»a. -1: Ian.-
AA he was as a p1mo”” n
A mazmzr bilma hvaaring mgiauatinn No.KA*-26 I-I
%%%%k2a-£3, a mmwm hua maxing mgau-ation Nc-.KA-26 F
airivan. ea rash and negligent manner by its driver
.11…. Ju|.};.._
::ap::u:aai*€: uxmvu ii arm} fiaahaci u_:._.;,uu”””‘”;at am
mater bfluaa rmar fixtjuman Coflege resulting in the tieat1’1
6/
4. ~ .;.7i’B.31dgm;r1.t ” has
MFR. N*:|. fiQ”?’53’ . 2006 C! . W MFR. Cr .. (an! “M . 200”?
“6.
of Mohd.Jm’.Iar I-imrllr £11111 as aim the ridar of the
hike. 17115 uziependnnhs arznf tlm deceased namely ”
.56 0f ; iutmrr Vehicixas am’
ha!»
3… ‘E312 wife of the zimeamed
and vzsnra @.r’:=:witnws waa and Exs.P1
F
.1 . V –
– with-r.ts.’am..’~a..=-nA 33.1 Jae m=’.1….~’*e1′-I-“‘-I’-*v…….
4″ In is Tribunal rewarded
tL%flr1I31I1atnI1.:V£?f1d€1ts£?.;§§%?§V’:L;;’2..(If the two claims prefer:-ad
Q1 M”JI3.ifi;u;9”:#%§QC§33″2flG3 and a common
-Fin.”-.-ul
J»VJI-I¢|nlLI-
J3
J33
~3-
:1:
2?
ci’
55
1.
‘-r
63
**tIs1e3«,_ ‘¥a£s::.i éiaa:1t. occzurracl dues “I211: the actionable:
part of the driver of the bus. has
‘ ‘rfiegaLrd.§a2 .. vimgmpenaafion. the Tribunal has talnm thfi
Hizma’:1nJ.=. sf ..11e at F:’s.3CK}QI~,
._1 “‘Iii<.=::ii;11:m':'i11g; 1;' inwards hifi peraczziai nfififfiaa am';
;'a§pl}r1'i1mg_' thsaa m111'tiplinex' 1.5 halting the age: of the
azlmeamtd mi: 33:: "years, the law of ciepmxdancy 13 arrived
at I-2a..;:<.,m?mn;-. In aclditimn, a I-sum of Ra.1{},DDO[– its
111.,
L7
l
MFA. W2′! . ‘E075′? .. FSUT36 CAI? MFR. C312’. 010 74 . E00′?
…_'”‘7._
awranfiad mrwarfiza 1::-as of esxpuwtanxgr and a.-notller sum’
I¥s..’Li”.?gl’.fitIl{Il,fl’~ towards has of cnmsartium
.e.tx§_1¢…«t:3 cf – and <§f T'
tisaauzi 'midyr M; I-<"a.2'iI'K."'n"JIf—. in all, .93 fijuir:"1_:ffi;" '_£7s'fi,.";3»;S_5%–,,_""'«..as"'.–3.fx";:'V._:_'L-V f
ia aw.:4:.1*r:ic:d as mmpeensation akwpg "
pm Ewan. Erw date of petitinn V' 'The
twang 'A1'"~e:;or¢iosdVby the
..–.~'V… .. .,_,.._ J'_.,__ _
In-vi 1J11I}-'n.IZ'v!o1'I"|,$lIl7'l1lFII'1_a'i'§;'E'P'1l'I'V't. the
cf' 'cm chrismr _»c§:.f izsrxia éiid _,-93 'Ina.-2'"
qum-mam filed the ixmtant
appeai.
U1
%’
E!
E
.”s’ – .
:1!
1-
:1
§
‘2’
E
t
E
E}
C
“:a;gg*iee1i£s:-*:c!. __inadeq_uam comprcmsaticm awarflaci by
seeking enhancement of the same.
_ ‘Bmh anti arenas’-olqiecrticuna are Iward together
‘. _._.11r1_._…:.;t1:.1 Judgment.
% %%’k%k:5.} EnL1mel.fa1” the appeflant rsubnms that the finding
rm:-\rv:§i’mg anflanahle rxcgligence recorded by the
‘.E’Trib11:.~.:w.u1 in unsuustainabha. He aim: makes a feebh
M
U
MFR. Wm. ‘5C*’Ji*}. 2C”‘..’.’fi c.w MFA. Cr. 01:1 74 .. 2007
…a…..
attempt; tn challeme. the quantum of mmpmmatiénj
fixed, mu-hexwaaa c.~m1nse1 for the ”
while: -5~.L1nt*T.T..
” “-” ” “.l.”J;” ‘-‘-1:-
mrti tr f1___._._,nditu:a rgnmrgicgi by 3
af the: 13113 mntends that t11:aV.TT:jibufi;*aI.I fi;’aa
taking ‘the: mnnthly incoxue af –
deagitm the fact that ms§:fi’c’~–.g:1§6vd.11ced show
T=”., TJpa;;_m__Vhear ‘ for the partiss
and rm i%m~uaai%~:ijme on reccznrd 1:1’1e paints
that arise flair
i:’hr.=:fir1dings remram by the
actionable on
the Q?” H16: driver of NWHRTKI bus is
H :2’. Whether rim Lwmpmmafinn mvmfied
IE? ‘ ‘”””
L ~ ‘ fiver me ‘.I’fr1’.3;J14.r;«:.:1:l :.::s_,a*=_;.;-5::
_ 3-av. Tribunal hag fauna, upan apprmiation -nvf the
“aw;-:.’I;v.~::e1a=.”‘:=.=: vn the ,n=.wEwim.-2;!-:.;r:-: 1=”c.;L’.E.I- 2:. 411 also kagnina
‘W “””‘ J ‘ ‘—-“‘_ ‘r– £””””‘I3 ‘”
mm’ d ‘I’rI1’w eapot m,a1′:%r {amuse of vafietwe
E~J¢:.P3», that time am-ident nccurreti due tn the actinnable
W
V
MFR. W3. fiC”F9. 20015 G . W MFR. t::r. 035 74! . 200’!
.15.’…
rmlig-exncrvaa am the part -of the drivur of the bus.
penmmifl of the Efifiidfiffit-G.’ uf P:-Ir.3 and the scene ”
,…1:1..:3: mkas int. _.1-ar th..§1_t 3
‘mus umu nesgiigaI1i: and it is can if f
a-:.-mw :11: had umumawd. V
pBmm.d (ma record by the to
aubammfimta its mxitmtfifi;
an 2-.,c.’.-a::.*:*..*-…..k nf ..}w ‘
ma rrauzwmr’ mzeé. ‘ met the
av-i.c1¢e:m:aa Vq9f__Vt1 ‘1e. the name did
rsutnt 7 Therefare, there is
abw}ute1y – with the findings
‘::’:’_’-f
part at the cldwr of thc NWKRTC bun.
‘ altztzurdzixigly azui the
as rcmfizia quantimi of ::’:ompea:m”””‘”ati6fi the
110.1 who is thssa widow vi’ the dewaaad
exxammad hesmelf and has: produced Ex.P6-the
um-“tifia:.at.:=.a issuxad by the Meghan C-onsultirzg Engiruzaem,
134:.”
(J
HFPL. Nil. 607$. 200$ ’12i.W MFA. CE. till’-3! “M .. ZDUT
-10..
Law:t2rmhwa1- to slmw that her dweaaed husbandvVw§;aT.
as a ‘barbemder and Canning Maatri. A’
u 4
W.-a ».:~Le.::m=..r:1t has met 9.’,-,:,=.r.v1.i:1-.-:3. 1.11′-..-5:
zixaceamd, fact rcm1:air1a ‘thra r;ieé;a£is.ed4’*wa__sV
wmrkirng my a alcillad -‘Ike
aka pwdumed E’x.P’f’-R’I”C
of Hmlarkmtti village at’ time:
5″
s
L
3
H
7!
3
3
I.
1
4:-
.:l……………-……..:l …………..”-…1 L.-..-…..2….g-..1n|«..1 ,., ,
HI:-Wu P.-!~I::zu_ Ia.nwI.1.I.’.:u. .
acrru.-am 12 V’ by the
deceamadg ____ that there was new
–. dmaased was carrying on
nnria:1flt;;;’1fl; an that the land
_. «u ,vr ..-1 I r- .1 _n- .1. 1 . _ 1 .._….1.
};t1 KNEE Iflfllflr DI THE fl 5fl 3110. “DE
ihc fiwmaed. The Tribunal has also not
an Ex..Ffi-C-er-tificate issued by Megha
Ignoring bath these do-oumenta,
..44′ “1:rt5;c%.L1-mci. the inwma m” the ecmeci 11.3. to me: take
-r-11.-_ nnririnnnu
1 1- 131- nu. 1-an rIn:r:r
I In -Ej EEJEJEQ
53
V ‘ , fat Rs..1fl{3,i’- per day.
L,
MFR. NH. 60734. EH06 C!..w’ MFA. Cr. DD 74 . ‘.200?
….1’l…..
‘W. In 1115; mmideread View this approach ac1optedVT'[53#T
the Trihamaal its nut jutstifised in the
“H.e:=.*&*fiflm {if the rm 4 a-
-u-uuu-
(,3 E :3 tug Z cm recnxfi. 'i';"nnugh f
to pmw the es:-mat. &arn.i.nga czf’ tljm dfififififld
fmm nut raf hiss awcatinn am out
of hm. amiufitiaa rm d.uw§fi:tI1¢nm
pmrlu-:’:.a-x}. *=.=.=’i,…a o,:Et11.e
1mt1;u’ar’e: of fix; deceased an -El
barbta~n:i«r§:{‘ __gflf11$; The ‘I’ri.’bL1nal
uugm. tic: »>fe;é@s»arxab1e aaaaeaamexxt :31’ the
irlmme ad? “1:@e on these ducumerrta,
W:
I
1
L
i
53.
E
E’
3
I”
:-
B
:1: Inn 91
LIE-Z§ I L
E
E
11:1 21003.. If much an exercise is done, tha
mania»: decaaaned can be fairly taloan at
‘Eas.3,§£.5:”3fJfj_p§fn. In this vim of the matter the Iona of
V’ :1__r:_.rg§ wurluad out talgim the
(I .r”\J”\.I”‘|. I .. ‘l”‘I.. J.
iflefvfiifliléfi IE1″ ‘fi’..’.”:’I’2d,l uI..r_I-p.I:’1. mun EH3-‘5
.1::V§w.~2ara:§ lzmeamcanal mtpentsmtzr. af 1115: deuzaasad, the loan of
d-sapmmianczfg wnnuld came tczs Ra.3,9<?:,D¢D0{-. 3:: far as
the aa'a.m.nu1:::t awarded agairmxt other heads is concerned,
*3?
MFR. rm. |5’C.”‘P’S-1. ZTJOE C. W MFA. E312′. GE} 74 . 2907
the male flaw mt need any illtfifffifflflflfi. Atazzordiiagijr,
the c.u:mrnqmnaa’1inrL to which the claimant is ”
.,……,n..W-. and time” a” 1=if’$r’.r,1:..i …. …. 4-..-
(mm. uni; ;’–1e’:m4th 3
V r ,[_””-“‘,;”,-“”A _
intamm at 15% pa an i;.’-:13 erfiiandgd f
date craf peatmrm. till its r-;ea1i:mticm._.u
Lil. In thus result, um ‘h3~.,%t’;t1<;» NWKRTC is
was £2_.r¢e#:nVhj£$.e¢~;':;e'§:2ae-; c1.a;m.e..nt
in nut of the
Deposit until
they a't&£s.iz1 % 'Th: amount in deposit
buesfinxm klvgzzsferred to the China
1v -:rr:;.._…..:.;'._-. ,…… 1_…….._ .¢.1…….:.._ …_……._……__a.:-_.. …,=J._….n…
.l. ;i'£!ll.'LIll1fl:§ '31,}? §.R1r'lfl,.I. Lil. LI'. 5. _Ptfl..s-|…I. I.vU|§I..I3-u
Sd/ –
Judge