High Court Karnataka High Court

Ramesha vs Chakravarthy Ballal on 17 October, 2008

Karnataka High Court
Ramesha vs Chakravarthy Ballal on 17 October, 2008
Author: Manjula Chellur K.N.Keshavanarayana


IN THE HiGH coum OF KARNATAKA. BANG.5{Lor2E “E L

DATED was THE 17:21 DAY 0!» Afi

PRESENT a _ _
THE HON’BLE MRS.

gum ‘ _ .’ ‘
THE HONBLE MR. Jvl}S;i;l.C~E’~K,E%i’.:IvKE$H§iANARAYANA
Misc; _F’~¥F§ST

BETWEEN

Ar_;E:24 vrzs.,cLEmE¥2. E

Rzc>«HucHAsmA EE9u<*2:3t3:vuLLAeE,
CHANNAPATNA~TA_LU.K E

EANGAn,o.'»2E Rure,AL«.ms?RacT APPELLANT

~ . _(By My MAHESHNARAPPA )

M5101' E A

1 X '~..CHAK'RAV€ARTHY BALLAL
NO}. GROUND FLOOR
* MAT;-RU KRUPA BUILDING
A OPPOSITE VYAUKAVAL POIJCESTATION,
~ : BANGALORE crrv

. E "OWNER OF LORRY SWARAJ MAZDA

"N0.KA-04.3194

2 SWAMY GOWDA
s/o SHANKAREGOWDA
c/o CHAKRAVARTHY BALLAL
No.7. GROUND FLOOR, v
MATHRU KRUPA
opposrre VYALIKAVAL A 'ESE STATION I
BANGALORE crrv, I " A
DRIVER or VEHICLE No.t<,e.«r.z4.31'94

3 THE uwrn-:0 INDIA

3.:-moan I
SHIMOGA’

TI-lIS'”IVIF)f’;,|S FAiLED’~lJf$ MV ACT AGAINST THE
JUDGMENT AND-‘[A3NARDI._DATED: 3.9.2004 PASSED IN MVC
N0. 158/9.3 THE’FII…E”QF*-THE ADDL. CIVIL JUDGE (SR.DN.)
& AMACT 32 CJM, ‘SHIMQGA, PARTLY ALLOWING THE CLAIM
PETITION COMPENSATION AND SEEKING
ENHAMZEMENT-.QF”‘ COMPENSATION WITH INTEREST AT 9%

-A

I appeal coming on for HEARING, this day,

J, delivered the following:

J_U_D..9_M_E.bIl

V _V was no representation for the appellant when the
I’ was called in lhe first round and was passed over. Even at

T I V p.m. none represents when called.

Hence the matte: is dismissed for npn-proeécutéétiv.» *

V. E’\

:uage