High Court Karnataka High Court

Syed @ Syed Budan vs New India Assurance Co Ltd on 19 January, 2009

Karnataka High Court
Syed @ Syed Budan vs New India Assurance Co Ltd on 19 January, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 19"'nmy or JANUARY 2GO9ff*,
THE HON'BLE MR.JUSTICE HULUVADI GLR5MEsH"IO I

M.F.A NO.11968 of~2aO5

,4»,=_ ; , ,9 3 ;;,. APPELLANT
(BY sax. GIRIMgLLAxAH;.ADvQcAT£ 5"
sMI.N.K.syMAwGALA_DEv1,*ApvocA$m.)

AND :  ....   I I

 

1 NEW INDIA Assuaawcz co LTD
Dgs.-V111,NQ;4?,,:I=FLooR
GOPAL COMFLEK, BAZAAR STREET,
_YESHWANTHPUR, BANGALORE 22,

,;Br.ITs MAEAGER.

' j2u.RusHANKAR

,- MnJofi,j3/0 K N RAMANATHAN,
--,=5R/A$iNo;28o,
», NARBXENA PILLAI STREET
'BANGALORE 1 .

... RESPONDENTS

,” fax SR1. c R RAVISHANKAR, ADVOCATE &
_-_SRI;K.SURYANARAYANA RAG, ADVOCATE FOR R1}

THIS MFA IS FILED U/S 173(1) OF MV ACT

VAGAINST THE JUDGMENT AND AflARD DATED 19/O8/2005

PASSED IN MVC NO.4714/2003 ON THE FILE OF THE
14TH ADDL. JUDGE, COURT OF SMALL CAUSES & MEMBER,
MACT, METROPOLITAN AREA, BANGALORE, (SCCH*IO},
PARTLY ALLOWING THE CLAIM PETITION FOR

COMPENSATION AND SEEKING ENHANCEMENT g OF
COMPENSATION. WE: fl

THIS MFA COMING ON FOR FINAL E1133

DAY, THE COURT DELIVERED THE FOLLOWINGJEE H

JU DGMEEN

The learned counéel. appearing ‘flfer.’ the*E

appellantfclaimant did nof gpggar to goniest the
matter seeking enhéhcemenihflcfuEbompensation. As
such, the VappealHE’isEE Eiémiééed’ for non-

Prosecution; EEj~ K i ” “AEa’«w-

mv*