Karnataka High Court
The Managing Director vs Smt Anuradha W/O R Ramesh on 22 August, 2008
IN THE HIGH COURT OF KAR'NA'I'AKA AT BAN(}ALr)RE
DATED THIS THE 22:41) DAY OF AUG13S*1'
BEF()RE;....
THE HOWBLE MR. msncs _
MISCELLANEOUS FIRST APIEAI, No. 1 5324%0Fgoo¢i% (Mv) %
BETWEEN: A' &
ThcMa;1aging Director " $ -. V
K. S. R. T. C, Cgfitfal "
Kcngai " V.
Bang:3}0re¥:361}ivi{}27':'-3'" _ APPELLANT
(By
% % g;;:t'gt. Angrdazm, Mr A
* ' Wis .R; vR£x:§1e3h ~-.
Si'ddamafii.VVPa!jfa*"'
Kméxpanahiiiii Post
Uii7'i'1.'-':'.1H!!$$
This Misccilancuus First Appeal! és flied under Se4:{.§un
113(1) of the Motor Vehicles Act against the judgement and
award ciaicd 3.82007 passed in MVCA No. 16732006 011 the File of
the Member, Additienai Momr Accidents Claims Tribunal and
3
3
3. The Ccaunset weuld submit that there was m3___evidence
pieced on record to e.~;tabtish that the income t.>t."':
eiaimant was Rs.30{)0;'- per mentb and Further iitittee?
has also net addressed the u)ntfibt:§{i)fj; 'fleg}ig_gen.eeA fii3. _§he'f1aft. ui' Vt
the }T'6Sp0t"id6!'.!t, when she _ was v4'eherge-sheeteé' ttaeittg
eernmitted the accident- It is gi?t;211"'t"d:eV':thtit§ the present
appeal is suught to be urged.
4. nc.3itt>i§et income adopted is nursing}.
Heneeflt ientxi gxmen:.i_LVt'e1{tehallenge. Secondly, the accusation
1.31' euntri§$u.£t§:"y emly the basis that the First
Inl1>;§fiati.0n Repsgft wits iudged against the respondent camzet
reefiif being euntribulery negligeece an the part at’ the
r:e;$.}x5;’:£ie:1’t.” V’ having regard tn the n(;r:zi:1a.3 awant in
;:f'{<;)'estVe£' future earning capacity having been granted at
Rs.9I,.8t)€;}§-V, there is no intirmity in the judgement, and award.
x V' ~ Aeeerdiegiy, the appeal is rejected.
6
The amount in deposit be rmnilimi in
bcr1cfi.ic3i’£ht: claimant resgxarzdenl. «
SR