oF"'$M.ALL CAUSES, MAYG HALL U}'~II'i',
'1_BATi'E«GA{LCJRE, ALLOWENG ma; CLAIM PETETION FOR
* V
":f;~i.§" MANAGING DIRECTSR
=Bmf~I1reE «M» 550 02?
NOW AGES ABOLET 50 YEARS
NF). 11/ 1, 14?" MAEN ROAD
VASANTHANAGAR
BANGALURE -- 560 052
2 THE MANAGING DERECTOR
KSRTC 8:. ETS
BTS DIVISION, K.H. ROAD
BANGALGRE ~» 560 027 '
3 MR. SURENDRA Bxaégfixhazéi 1
8/0 S S BHESNDARI T '
wow AGE5 ABOUT 52 YEARS j'
No.1:/1,;4'?fiMA1N-'Roar;
¥':%.SANTHANA(3;AR
BANGAL€}R~E} -::j§5.0'~:_':_5r2_, .
.- 'V RESPONDENTS
(BY sR;’i{“T’G.{:fR{;i53vA’?§ASA’§’,”‘;éi3VocA’1’E FOR R1,
=,_sR_: :3′ S’17§A.BFa¥;fI”£”,_ADVGCATE ma R2’)
THIs’h;:.§A%%1s m;::’5:1:> 533(1) 0? MV ACT AGA§?~é”S’F
‘THE JUIJGMEEET ;A,:sJVr;.1A-3:53:29 DA’?’ED:23.:3202 passma ax:
MVC N€fJ.3$§1{96~ ION THE; FILE 012′ THE v AEDL. JUBGE,
ca:;4P;;h;As.mc}N:”‘
,. . IXPPELLANT
(BY SMT. H R RENUKA, ADVOCATE)
E!.F’.A. CRO§ 230.155/2002
in M.F.A. !’%’O.4724-/2082:
BETWEEN
MRS. MADHU BHANDARI
W/{I3 SURENDRA BHANDARI
AGED ABS-U’I’ 50 YEARS
NO. 11/ 1, 14?” MAIN ROAD
VASANTHANAGAR
BANGALORE »- 550 052
‘–., moss OE5j&CTOf2
(BY SR; K T_Q!_jRU§)EVA§EAS5Q, Anikiicara)
AND
1 THE_MANAG§i%1Q 1:>’.Rb:<,;:*1*<:r:'e.___:)1:'V
;{s1<*FCT':s:.Bf:'S §i:'v"ISi'QN _
si+:A_N3'rI-INA€;:a~1§;' 'ROAD
BANGALORE — 560 "02'?—
:2 QR:ENTA~1., if\E8URANCiE” ca LTD
cm’ BRANSE-Vi ‘r:>’1″«”1?1t:’,.E-H
v_Q’*;:,,.3E;<_,;j1~.:'3 1205]}… _____
mwaamga — 560 052
' . RF,¥-*vRE$»1::%r§TE'.D BY ITS DWL. MANAGER
:3 * MR. sL19Rj§::$i=15':~*eA £3I~IANf3ARi
:3; 0 5 s FSHANDARI
AGw1'::D4,52 YEARS
~ f~EO.1_1]1, 14TH MAIN ROAD
" v;3sANTHAréAGAR
= ..BANGAL0RE – 568 052
RESPQNDENTS
~ mzs ?v§F'A.CR€)B. is FELED U10 4; RULE 22 0;? cm
AGAINST THE JUQGMENT AND Awmm {)A'FE';£):23.{}5.02
WKSSED EN MVC NCL3861/96 ON THE FILE OF' THE V
Ai31C)L. JUBGE, MACZ3', COURT' OF' SMALL CAUSES,
%
FQR CGMPENSATIGN ANS' SEEKNEG ENHANCEMENT".'QF
CQMPENSAT§{)N.
9- cash. ‘
These appeals/coming on for finai hearing _
SREEDHAR HAO J., delivemé the foiiowing:
Jzrneawm ~-
The a§pca1s and cross«0b§§:ctior1:”s;ri s::A. out ”
accidfint.
2, The accident of collision
beiweea car has filed two
appeais _compez:1s.atioI1 and
:1eglige£#L<:?€_f "fl:1e;~: bar has fileé one aypeal
cha11enging'fi1§: £1cg1ig€:i1§§c:..:§t:xifa§ liabi]ity. The patitioners have?
V filed 9:13: Cress bbjecéfién eifinci appeal setzkzing czznhaucemsnt of
' W Cd}31}f)£fi.'[lSafi{3£3, " « ,_
I §'_1§7§.T'Vis–:"1odged by the A.S.I Whfi was an the duty
2 at .:ir£cide11t. The FIR aflegations discloses that
–. , .fna<;cid.e::.'i; has oecurreal solely on acccstmt of the negligencé
V' §I" ths_ bus. The drivtsr 9f the BMTC bus is prosecuted
.fc;;"__ei:a1:$i3::g the accifiem. in :21 rash axzd negligem manner.
..4 T'11e sketch of the scene of offence d:is<:1o$&s that the C31' was
on its axtxemc left side. The BMTC bus commg frem North
!'
Cé/
RS. 3s»"1_3"g*®38';5-~ The Tribuxlal has awarded mghcr
cempansation 0f Rs.I2,?4,480. The crab 910.1331
dismissed.
The Tribunal has directed the i;n,$u;n3:r off péfay
25% of the compensation. There is absolfimiy’ I'{‘1*”;’.é;’L1′.gff:}’.Vi%;Z~’§VV: :./.A
0:1 the gaart of the car in question, ‘””i’~£’;e
the iIiS12{I’CI’ of the car is set aside. by
the insurer of the car is
dismissed. The appea1:s”Va’i:v}.(£. V(‘:;;”k.{‘>:7fl’.l-)i:i.$I.)(;}Se(3. of
in terms maicated;’abc§%§;%pp.%i*ii¢saeggosit in MFA
N<:..;:*:S5'?8 102 3113.11 The amount
deposited by BMTC to the Tribunal far
A
gaymexztz. «_
Sd/-~
Judge
Sc!/-»
Judge