wp NO.l8543;'2&96
IN THE men covm' or KARNATAKA AT BAbi'GAi;§I§ézE
DATED THIS THE am my o::r.qum%%Ei§o(§3_
BEFOREl&i _, L v. %.,
run nonrnm on. ..;_t.
wan' Pyrrrriori N0.1_8_5%§5[2()_%D6 (.("§M--AC).\ 7
B M V . _
Asa 37 Years» 1' % 1-
Rfo Ganadakotya ' 'ease,-'..__ b V'
Puduvettu Vfllagel, ;f_
Bclthaugady 'Fa}.I.,1k;; "'
(By Sri P
Ltd.,
Petitioner
_ Repzéaaeixtgd Respondent
(lay Sri A M Venzaéatesh, Adv., for res mien
Petition is filed under Articics 226 as 227 of tbc
Z ‘ T}-C’_4__Jiz’1’stit=21tion of India, praying to quash the order dated 28.6.2005 in
[MVC-»vNo.866/2004 cm l.A–I passed by the learned District Judge and
‘ Mcmbcr, Motor Accident Claims Tribunal, D K, Mangalom, vidc
and consequently allow the application filed by the
petitioner.
This Pctition coming on for hearing this day, the
Court made the folbwing:
WP NO.l8545I2006
on the ground that she had borrowed a sum of from
Vijaya Bank to meet med1eaI’ expenses and the
issued notice to her to repay the amo1§i1t”uf.
below oonsidemd the appfication J
impugned order releasing only gr mwsu;-Aer the
petitionerlclaimant and the to be
kept in deposit and was disposed ofii
This is impugned Whig _
3. show whether the amount
of Rs.45_(jQ()/.:- Deposit for a period of3 years
or not. §s.45,000/– has been kept in Fixed
_vDeposi;§as per defied 28.6.2005, the pefiod of 3 years comes
‘Pheme are three more weeks 12): :natunty’ of
tie: ” Under such cizcumstances, then: is no good
‘ oxder.
5 ,L4.fAomming1y,t1w Petition is crmpom \
Bis sd/-3
Iudg3