High Court Karnataka High Court

Anusha D/O K V Shivanna vs B S Devendrappa S/O B … on 28 May, 2009

Karnataka High Court
Anusha D/O K V Shivanna vs B S Devendrappa S/O B … on 28 May, 2009
Author: Dr.K.Bhakthavatsala
M F A No.1 182512006

IN THE HIGH COURT OF KARNATAKA AT BAN§3V'r:"§;ii:}E).I.?E
DATED THIS THE 28TH DAY OF MAY  " 
BEFORE % 1_ 'L V _   "
THE HOWBLE DR. Jus1*1c:{;k; 
MISCELLANEOUS FIRST A15PE}x1, }~J0.   "  T'

BETWEEN :

Anusha, 3 ._ '  3

D/0. KV Shir  'V '

Aged about 3 years; " é  .

Since Ming; Répzi:si:g1tcd.,b'f.__ " "  
Vishala W/o'.  K  Shivaizzxa, _

Aged abéaxt 29  4' _  _

Residing at P~£imh4.'al1i,=  ,_ __  

Challakere Taluk,  " A » V 

Chitradurga District;   " Appeilanb

 '~ {By   Sifida§;)a,----A¢:iv., for appellant)

._ AND.:_' 

1. 'B
S] o.  Shfivalingappa,

 [Age Majar, 
--« I ' " -- __(3w{11¢:r of 'Sfi. Malatc-sh,
 A Motor" and Owner of

 Tshivaganga Bus,

 =fRe$iding at

*  ..Qh_i§<kab0nahai1i Post,
' " Mo1kaIIm1ru Taluk,

A  .. .~-Chitradurga District.



M F A No.I1825f2006

2. United India Insumnce Company,
By its Branch Manager,

Chitradurga City.   V 

(By Sn' H B Nagaraju, Adv. for R-1) V  «
(By Sri A N Krishna Swamy, Adv., for R&~2}.,  ~ '

This Miscellaneous First  is fiIed_I1m3;:r Scction 173(1) of
the Motor Vehiclas Act, against___ th¢ 'judpdentvv  awaxri dated
19.09.2006 passed in I7s~T*s;'..(__Z NoV§74fLQfIS fin the  of Civil Judge
('Sr.D11) 85 Add}. MACI', CIaa11akerc,%.j_diSizii3;§i33g the claim petition for
conlpfinsatioa.     

This Appca.I«co1ningi;on_,fcjr Gzdétis  day, the Coufl: delivcmd
the fonowmg: H   .  :1. .  . 

 ....   

MVC No.74] 2005 on the Elk: of

District at”v_C§Iié{11akeIe, is before this Court, seeking

‘V §fimp§nSdfiéE”‘hy setting aside the judgment and decree

d.:1t:::iT_ :9.9.ge:5aé; %

There no representation for the appellant.

; Learned Cmmsei for respondent No.2] Insurance Company

that since the claimant has not produced any medical report

” ‘ A “~:c$ $how that the claimant/minor child sustained any iafuzits in the

accident, the Txibunai was justificd in dismissing the claim petifion

.

M F A No.1 182512006

and there is no good gxound to intsrfem with the imdgumzgti j£1g1gnen:

and award.

4. Pcrused the impumed judmént. *

5. Though the mother of ;vas
examined as P.W~2, no vfhévéclajmant was
produced smbfish about one year
ten months, sust:ai::§;d – In the grounds of
the Appeal in about the Wound certificate—
EXP-3. ” to the case of the
claimant B K Venkatesha and Ex.P~3 is not

pertam’ 111″ g cia1man’ 1:] Anusha. Therefore, the

W33 ____ in rejecting the claim petition of the

Aajqpéljanti _ I see no good ground. to interfere with the

award.

No costs.

6. In the result, the Petition fails and the same is hereby
AA { 1

mi/..

Infiqe

Bjs