GR COURT OF KARNATAKA HIGH KARNATAXIK HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH COURT OF i(ARNATAKA_ HiG§-I C05
B2?
»”()2).-«
Thiz fififififii mmmiag 2%: fax admissian thifi
flay; Zfié fiaaxi £aii$$r§fi tfia fallgxingz
J§B$%E§T
a1t’::”‘”sE:a:L 27.3 film’-i””‘ 5%;h;g”O-I.”E,’éx:1.i.lf;_ar.*iu’
&r I .’, _ _ _ .A A _
Staza fizfinfigart S@rpar§t§§fi’ »3%§émVOO%£§f,
gafififiififiifig the §udgm§§% gag aa§£fiXé%§é fig ihé
?:ibu2&§ §ei®w_OO?h§j”§$§§§&a:OO§a§’ awarded
cmmgfiggatgfia Qf Rsi§§€;§§§w>%§O%¢§ding that the
dri?&r mi ih§<?S?§3E"§fi$*%a3=zfispafisibla far
23% a:§:fi%az.3a qn%$iiéfi; 1
Qg E: .fi§*.$%fiiéfifi£§ fifi hahalf af th&
a§§$§;amt7iha:f:ie"a5sida§t dié mat take piasa
"%a¢a§$é2§fA:i@"a:2%g%§ nagligeaaa af the driver
1«fiqfifi<f%:§f§§: fieagusa mi £32133 Sf fiaianaa by
{Eek fiiaififimi hiuaaif. Ea further sabmittad
"Othag :33 ahaxgasheet iiéefi agaiagt tha dmi¥er
O;$fi":%@ $23 :3 2%: §rsfim$a§.§afmra the ?§i%u§a3.
E; fliaixamt hafi §zafimaaé FIR and tha same
ig §ar§%fi $3 Ex§Pl$ Eawaver, it may be
u»/'7