High Court Karnataka High Court

Yallappa vs Dastageer Iiahis Kolhapure on 5 March, 2010

Karnataka High Court
Yallappa vs Dastageer Iiahis Kolhapure on 5 March, 2010
Author: N.K.Patil And A.S.Pachhapure

I (by Sri Advocate)

IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT
DHARWAD. s

C DATED THIS THE 5″‘ DAY OF MARCH gs” _
PRESENT %% A
THE HON’BLE MRJUSTT@E,:IA?,,E;.’i’.A,;?II;.: é [T «k A
THE HON’BLE MR.

M.F.A. ,2o23/,2oo%%7ss; C
Between: “W. i

Yaliappa s/o KaI1ei§I§a«,:PI%iafi:;~_, ” ”
Aged about 29 ye’Va1is,..Occ:.__Co’oj}i.e,~:. V_ ‘
R/0 Venkatapur, Tq; _’DtV{“BeIgaum,?

and

Dasrageer I1alTis’KQ1hapure,

* MajOr,..Qcc: Driver,
‘ ,.R/o.K11n;rR1_I’v,. Chikkodi,
*- D.i’st., BeIg.aurrI;v .

V V _ Gafar GLila’e” Zadawale,

,.u.,\.7 A ji

_ Age: ‘Major, Occ: Business,
‘RI’Q_.I-I. No. 1071 Kummar Gaili,
” Chikkodi, Dist. Belgaum.

cfls

‘ ~ ..’i”he Branch Manager,

United India Insurance Company Ltd.,
Branch Office, No. 24, 1″ floor,
Ashok Nagar, Nippani, Dist. Belgaum. _.

— ..~«~~Resp_on:1_ents
(by Sri Laxman. B. rnannoddar, Advocate for R3, 2
Notice to R1 & R2 is served)

This appeal is filed u/S l73(l}__ againstfilie ii

judgment and award dated 30.09.2006.__ passed
2687/2002 on the file Of Addl. iCi’-all Judge Pa/IACFXT’

Gokak, dismissing the claim petition”compensation;

This appeal coming on For A.iS.iiiPachhapure J.,
delivered the following: ” ‘ ‘ ‘ A 0

l. The in appeal challenging
the passed in M.V.C. No.
2687/2002 petition for compensation for the

injuries sListainediii1._a incitoriivehicle accident.

‘ .:The._fa_cts that on 30.08.2002 the appellant with other

‘–A…,»,passengeirsi was’tr’avelling in the maxi cab bearing no. KA–23/A-3641

Venkatap-ar Cross to yadwad. The driver of the maxi cab drove

1*-2.2’thev.ehi_clje’ in a rash and negligent manner and ultimately the vehicle

ii”.ITl€.’~5i…\’75.’llCl’l an accident. In the circumstances the appellant sustained

ti.