1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED mm mm 27m DAY or AUGUST 200.3%
BEFORE %
'mm HONBLE MR.J'U8'!'ICE mam HAG3;:§;A_g:'V: A
1 SMT SUMITHRA f
W/O LATE B M VIJAYAICUMAR
AGED mom 39 YEA11iS,_S_1R(j';:;--'j
DECEASED REP BY Li?3;-s fa V
D/O LATE B M VIJAYAKUMAR: _ = k
AGED AB{)U'I' }"§,'Et'3f'BALE§éARANAHALL
VILLAGE, VEMAGAL HOZBLI, KQL--AR......«
2 KUM MALASHREEV % _
D/Q LATE 3.4 VIJA'2z"AI{[IMAR
_ AGED ABQUT QQVXEARS, .
'I ..... <4
» R'/--A'VI° "ARANAHALLI V},'LLA(3rE, VEMAGAL
' ...Hs:}Bi;,1,j"1a:QLAR 1.TAL1;K, KOLAR
PETITIONERS
Y L{B;»L%%%;~s::rikf1* H MKEQAYANA Ami )
U nuuukw
1 SMT RATHNAMMA @ MUNIRATHNAMMA
W/ O LATE B M WJAYAKLIMAR
AGED ABOUT 45 YEARS
R/AT DINNE HOSAHALLI WLLAGE
NARASWURA HOBLI, KOLAR
2 KUM KAVI'I'HA
D/O LATE B M VIJAYAKUMAR:
AGED ABQUT 23 YEARS ;.
R/AT DINNE HOSAHALLI VIL-EASE. "
NARASIPURA HOBLI, KGL1~":E
3 BYREGOWDA '
s/0 LATE B M \FIJA.'!AI{UM'AR_;'*
AGED ABGUT 19 YEARS ;
R/AT DINNE I~IOSAHAI.§f.-I \» .7L'AC_}E---
NARASIPURA H€)BLI,${_GLAi? %
4 P R SRINNAS.A;:fB_ABU W , %
s/0 LAT?) PS RADE{EmISH. 7AIA£{ smw
AGED__£gBO.U'T YnF_jAR'S ~
R/AT No-2.71, X221' CRQSS, GOWRIPEF
KoLA1"<" ~ %
5 THE NA"£'I_ON,AL zwsmglvca COMPANY LIMITED
NEAR DQ1vI,E VLIGHT'v.CIRCLE
_ KQ§LAR~ TOWN'-AME A?31s'r
REF' 3*): ms MANAGER
RESPONDENTS
v. “”‘V’v{B3’ Sti—§3V’1vz%1§;3.1§¥AiAH FOR R1-R3, R-4 5% 9.5 SD 1
‘ _Civi1” Pétition filed 11/324 of CPC, prag;i11g that for the
«statmzl this i~€{<::n'b1c= Court may be pleased 1:9
" order f€;r=B'ans1'c:r of the claim petition filed by the rcspondant
1'_~It)'$.1';to 3 in MVCE No. 187/2003 an the file of thc: MAST' at
VT to be tried along with claim petitizfm filad by ms
4' _p'¢r.iti9nc1"3 and pending on thc file of Civil Judge & MAST,
Bangaieye Rural District at Bangalure, in me interest of
' justicc and eqnifiy.
This pfitition coming on for admission this d355, the
court mad: this’ following: ..
9%
This petitionrars herein have :v’J§éiig%1t’–«._fo:§* _ é3tf
M.\z’.C.No.187/O3 from the meat me’ALam;c.’1f;,%:»;o1sr%
file of P4I.A.C.T., Bangalore Rural V A’ V. S ‘V
2. Heard the the
learned catmsel ft}: £113 the
Ieamsd counsel fbr”§§fi§pqi1de§1fé~ visfiabsent. Therefore
his argumféiifé Iéespondcnt 2403.4 and 5
have met receipt of netice sf this
transfer pP..ti1fi_i§fi;’ a AA V V
“” 5? 816 copies of the petitions in
{£:21if:h is pending on the file of the M.A.C.T.,
;su;a;msma and M.V.C.Ne.187/O3 which is
‘ 0f1″~%i1e file of the M.A.C.T., Iielar, it cauld be seen
‘fOI”{I2€I’ petition has bean filed by the petitioner’s
}’§:=;z”a%ri: and the latter one is filed by the respondents herein
cempensation from the owner and insurer of the
“vehicle that caused the accident on 20.11.2002 in which the
CM._r*L/~–/-‘
deceased Vijaykumar died. Thus it is clear that both said
petitions am filed by the petitiencrs and the –
scparatc13: respect of the same accident.
order to avoid pcssibility sf conflicu’ng’A&ecisia$.ns.;-éigiv j A’
set of fact it is desirable that Nth
and disposed 91” by the same E-Iefles
The present petition L is :§11t:§}?a?ed:¢ “‘v’A.’.;’}\a!(;?J.C.No.18?/03
which is pending me of the P»4 I’:.:1+§’,.’C.’_hI_f,:V.f at Kolar is nemby
withdraw and ms is to tfiéV’vM.A.C.T..
Bangalore --Rural DiStr1ct' on mm' law a1ongw'mh M.v.c.1~:n.9/03; - Send 'tile said Tfbunaks for 535/' Iudge