IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATEI) "mas THE 18'" DAY ()1: [DECEMBER 2009
BEFORE:
THE HON"BLE MR. IUSTICE A§\iAE\%{) ~
MISCELLANEOUS FIRST APPEAL N0-.--983'{_7: 2.{)Q'_§L('ML,Yj"L' L L
BETWEEN:
The Branch Manager
National Insurance Company Lélni --
Mzmna Building, Vi1':1_ipet.i3;I;mci1.;'L' " '
Vimjpet Town. S. K_od:.-:gu,""-- L ' L
Now represented by its
Regional Ma:1agcI'"}2-e.':t'jfa1i1«.(j.;_jmple:'X,'~_' '
144, R<)::dL,L"LL'.':*-.»:'* ~
Ba11;:_.;al()1'e"~~V56_{) ()0_]V * APPELLANT
(By N. :11}: Advocate)
'-Sh/0.; 'M L1t1i'2s!1ri':;iL
N'-1'-)_W a_g~e:€_ L§i7{)ut 64 yezms.
Residifig at :MyIhadi 'v'El1ag:c: And POSL
_ \firajp'e.{'T:1luk,
VKdéagL1 Disirici
LSIHE. NA. Saraswvathi
S/0. Late Appaiz-11"1.
Age : Major
Residing at : .Iot¥uh<:ty.
P0l]l]11E]]pt3I g
S.Kodagu ." RESPOhKfl£§TS,*,
(ShrE.Hz11'is;l"1 Gamp;-ithy, Advocate for respondent n.g)'.:'i. "
Uduy KU.lTI2t£”£1l1d As;s0cia1£es for respondent n0.2)~—-.. ‘
:5: 2g: :3: :§:
This MisceHanem:.~; First vAppeét!__ i:»;_Vt’iic301.’f.1n’ti»er«. Sx:’.Q*t.§gv>’11._VV
173(1) of the Motor Vehicles ACL aigaaénst .thet__}{1’dg11’1cfit and* V
award dated 28.l2.2()()7 pgsseti i11__}VE_”/Qfvfic). i.1’as’~,,:()_tA)6_}.%)n the flie
of Civii Juolge (“Senior I)EV\.~és.;E}’;;1) imd; 3/{..”A_.’C .T7._Vi1’ajpet, awarding
c0mpe11satit)11 of RS.I().’)45[;_Wé.tVI1vE_nt=§re–:é’t~.ti1.,:(§j%f.~P51′ annu m fmtn
the date of peatition ‘é§{.}E _’;1::pt;)’siL;
This _p{Aé111ingf~«1E()*vs;ii’1t;;jA,’_ti-._
;;uhGMENT
V-:__”i””~t1:;j..t:;ot.1n:seE fb:'”=t–h}z:c:c~:.d on :’€cord.
Q
Acc(.>1’ciE:’1gly. éhc zEp;’):’::,1E is disnmseci as withdraw-‘n.
The amount in Liepmit in %\/l.F.A. N09837/?,(i)(_)8 be :T’éEeTased
in fa V0 LE1’ of the rexponcienz.