High Court Karnataka High Court

North West Karnataka Road … vs Rekha W/O Laxmikanth Ambure on 6 January, 2010

Karnataka High Court
North West Karnataka Road … vs Rekha W/O Laxmikanth Ambure on 6 January, 2010
Author: K.L.Manjunath And Kumar
IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT

DHARWAD

DATED THIS THE 5"' DAY OF JANUARY 2:_0"1t.mikanth Ambure,

'EV Aged 'about 47 years.

~ AS:1'iCRa.A11th" s/o Laxmikanth Ambure,
'  '~Ag--ed about 21 years.

xi '

R "1-

M.F.A. No. AAs275;<2Coo4  

Appellant



3. Balakrishna s/o Laxmikanth Ambure,
Aged about l7 years,
Resp. 3 is represented by his
Natural guardian respondent no. 1

All r/o Hegadi Plot, _,
Near Bhavan Bhovi, ‘ ‘
Mahalingapura.

4. Noorali Maullsab Chapparaban-d,”

Adult, r/o Nangoor,
Taluk: Rarndurg, (owner.ofjee.p)” –

5. The Branch Manager, ~ :

United lnsurancevCo.Ltdz,”-ff ‘_ a
O.P.S.T. Stand, ‘B,aMlhii1glaj~-4’:l 6’~502,”- V.
Dist. Kolhap.ur..44 A _ L

6. J anabai cw/Vo Balakt ishna. Avmbilire, . V
Aged about ‘6’7Cy.ears,Vc/op .P~and.urang,
S/o Tuitararn Pise,.rf.QiRudrakamal
Apartment Plot No.’ 27/40~41,
Near Regal “Sweet Mart, Wanavadi,
Pune-#40,. ‘ it A I
” v _ —– ~ Respondent/s
(by Sri R,G. Desai,i’D.V Nagaraja, Advocate for R1 ,
Sri Laxnf1an,BT;”«mannAo_ddar, Advocate for R5,

L» Sri Jagadish Patill;_’»g–A’d;vocate for R6)

This is filed u/S 173(1) of M.V. Act against the

‘ ” irijudgnzent andvvavvard dated 30.6.2004 passed in M.V.C. No. 708/2001
.’ g on the f1l’e”of the Prl. Civil Judge (Sr. Dn.) & }lV[FC, Member, MAC”?-
._ “‘lI,”Bagalkot’ awarding compensation of Rs. 41,30,000/~ with interest at

~8%’p.a.’& directing the appellant herein to deposit the same.

{‘”z/

This petition coming on for hearing on interlocutory application
on this day, Sri K.L. Manjunath. 3′, delivered the following judgment.

Judgment

Heard the learned counsel for the parties. Iflai’/’i’n§._ii:’_’:no’t’iced that

the respondents–claimants are entitled for;”:n1or’ei c’o1npefIS.éition»vi’an.dion

the ground that the respondents mayiifile..Crosis”Objections;appellant’s” V

counsel filed a memo requesting thisV.C’otirt-to”pennit’him to withdraw
the appeal. Accordingly the merino’ is dismissed as
withdrawn. The arnoun.ti’_in depo$it:..~is ord’ered,to:fbe transmitted to the

Tribunal.

‘ii?/:

we
Ia.d§”§

b\tv_