High Court Karnataka High Court

Chinnamma vs N Subramanya on 4 June, 2008

Karnataka High Court
Chinnamma vs N Subramanya on 4 June, 2008
Author: Manjula Chellur K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT 

mmn ms 4"! my on' anus zoos  %' % A

PRESENT

may HOWBLE mes. JUSTICE mmxm  

Mb 
THE Honrsuz. MR. Jusvfien  BL

MISCELL&REQ¥'i 8'-FIR£§i'Vé§?$'E.¢§E»» f¥Q,7i§6§ or 2007

BETWEEN :

CH1NNAMMl';{  - 

- . _w/Q,' ~3'RA§gi;x§;Rrs:§:4,g;_A:3,
 New AGED 0'1' 37 YEARS,

 RE::;z:)';Ar4-:v:;~;--«V,A;'1';%' f§'£§;VINAHALLI,
(2.. ;~--::,_ PUR5 'HQBLI,

 -V GUBS: fI'A.;U'r§,
" " "   ~ .. fmmxuk ~::}1s'rR1C1~.

1' N2§RA$iMHAMUR'rHY,
 ~ rmw AGED ABGUT 24 YEARS,

COPY"
*'£/ . ; sf}

,5;
Assign-2n: §3.et*€:;§[§;={
Kigh €71'-13*': 2:?" _:2.2m:s;a
Esa:;;z,.a§<;:.:«§=;241 gm"

gnu 'v\\
M":

...2



KFA.!1'€o.'3"169I07

mmmmm um-an ---mummy»:-----uuumm

-:2:-

3. SHANKAREGOWDA,
NOW AGED ABOUT 22 YEARS.

APPELLANT N032 AND 3 ARE

sores OF RAMAKRISHNAIAH   
AND ARE RESiDEN'{'S 01+" 1
MAWNAHALLI,

C. s. PU RA HOBLI,

GUBBI TALUK.

TUMKL{R"bT15'Ti=:r1ci3§:§iA;'     APPELLANTS

(By N. sR1N1vAs._s},M.'R.'smSr«§.iVt1£%iAR, ADVOCATES)

1.

r$..’_S(:B§fe;a§z;;é;r~:xf;».,
S; LAj*.§;’§m§RAYANAPPA,
V New gxc}gDfAB0uT 64 YEARS,
31223 AGENCY BESIDES
“‘1″1AAPRAff~:.HANTH TALKIES,
Cg,/0. SANATH KUMAR,
‘ BALANAKAIIE ROAD,
TUMKUR.

…3

MF’A.1?Io.7169lO7

_______________________ —

-:3:-

2. THE NATIONAL INSURANCE 1

co. L’I’D..

BRANCH OFFICE,

G. MUDDAPPA COMPLEX,

VIVEKANANDA ROAD,’ t

TUMKUR,

REPRESENTED m’1’r’s -~–..j; ‘ % ‘V V
BRANCH RESPONDENPS

This Miscéi1a;t1co{iS__#’Lfsiv;§:{;zpcal filed U /s 173(1) <)f MV Act,
aga1i1::stt}1v:'§}I'1V1c't~g1I1c11;.t'an§1__f:}j;?€i1fl dated 29.£)'}'.2{}O6 pasacd in MVC

»:o;942;%2owm of Add}. Civil Judge (Sr. an.) and Addl.

the Claim Petition fin" Compensation.

E the Court made the following :

: 'This. Misécfiancous First Appeal is coming on for orders

C M $*«{– …-4
,4?'
(-<2,»

-rs ‘2 , ff}
fig”; .»v_
fiw~*é~<.*<r%: 1'

¥§V:«~-

H”-” ‘ ‘ ‘» ‘ 3

‘- 2::=s”é$~<§é€§ :i§%§

JLS' ' '

L,

MFA.No.7169lG7

hhhh—-h—–&—-t—-&n————–

–4–

I Q

(!R!}ER

Finaliy 4 weeks time granted to coxxfiplywith V

failing which thc appeal shall stand firithcnt ._

reference to the Bench.

;..,<{

Sdl —

JUE)GE

Stif-

JUDGE

Afiiliséifififi ;?§.«:g§_=~~y~«;-

§%Igg3*. C::gr{ Hg” 4 F
K-:’_€f??4§:W;,;W§.;{,ffi ag
‘\K

:;:%’=.