High Court Karnataka High Court

Basavantraya Chanabasappa … vs Shantabai on 27 November, 2008

Karnataka High Court
Basavantraya Chanabasappa … vs Shantabai on 27 November, 2008
Author: B.V.Nagarathna
3
C3
U
1
Q
3
§
'if
2
§
3:
Ba:
3
ET
3
0
U
x
Q
:2:
E
2
E
L
3
E
3
3
9
:
,.-'5
:
S

€

5

5

E

3

§

3

;

M awvw-aw

 

E?

IN THE HIGH comm' 0P'1{ARNA'1"A}{A ct11:;§:L}':*f:
AT GULBARGA ._ i'   '.  1%
DATED THIS THE 271% my :::;2*%  2ir;:o8-A' %  L
BEFOl;§'T33__   %% 'H V'  
THE} E--£{)N'BLE MRS. :\éAj:3Ai§A*I*H:NA " A
MFA    
BETWEEN:  t M  

Basava11traya {3ha£§ a'%3aszi§pp é 251011'
Age 34 years, 1:] %'}v.B;;zdj,}.1al',. 1 _  V. V
Taluk Sizldagig', 4Disf:fict'--..B»ij'a.pg:';   "

..§';]ifV_'_ TV  
.. Appeilant
(By Sfi J   

I. Shantabai. " _ V.  
W16. Basapf:a.__Ean hatti,
.    ..... .. V
V « .R/o.Stat._i4d::; Back 1"~<l'oa<1,
 Bijapz.1_1g .,I}i§_§t:;jict Bijapur.

   

O'ri€I1ta1'I:f1sura;1<:e Co. Ltd. ,

Bijapur. .. Resporzdents

A' '  'F--1'}i'S MFA is filed under Section 1'? 3(1) of the Mater Vehicles

  @988, praying to set asida the judginerat and award dated
 T _21.~6~;2007 in MVC N0.7'?6/2003 passed by the Motor Acciderzts
  Qiaizlis Tribunal No.13, Bijapur.

This MFA coming on for admission this day, this Couri

V. delivared the following:



 

L

6

being no further complication or pem1ar1e§1t disa~':):i£1i£yV,V in my
considered view, the award of compensation in me '-'Case is
just and proper, which does not can fQr..a11y 

Hence, the appeai is dismissed a£;.t}1is stag%; it'séIfZ'1'. S'iriCe the

appeal is dismissed on merits, tf1:~;ia§pIicéitiQf1T-iturksondonation of

{leis-1y (1065 not survive forigonsidéraficig. 

  %  Judge

bkm.  ----    M

:3
O
U
I
2
1:
s
'<
Z
5
1.

D
E
3
3
J
I:

2

If
5
I
I’
5
L
3
2
3
3
J
I:

2
5
5

I
I
E
5
5
§
)
J
E
5
s
5
S
if ,
§
3
3
E

5 lIl’IlII vr-tartan:-1