High Court Karnataka High Court

M/S. The Oriental Insurance … vs Smt Nagrathna @ Bhanumathi on 4 November, 2010

Karnataka High Court
M/S. The Oriental Insurance … vs Smt Nagrathna @ Bhanumathi on 4 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KAEQNATAKA AT BANGALORE

DATED THIS THE 4"' my or NOVEMBER, 2010 
BEFORE A  

THE HON'BLE MRJUSTTCE MOHAN sHAmNra;éop::ge  --

wan' PETITION No.25231or~=    "

BETWEEN :

M/s. The Orientat Insurance V
Company Limited

Branch Office-1, Kulyadigr.
Buildings, K.S. Rao Road' 
Hampanakatte " '
Mangaiore--575001

Through its Regionai Office"
No.44/45, ReséctehCi{.e,rF<oac*;._

Leo Shopping. .C0rnp'!fe_x_'_ *
Bar:gaiore--5E-O O_O'i_ ' .    V
Rep by its_VDepu;y*Ma.r§ager'; V  *   ..Petitioner

 (By sgri "as. Limc-as h,  Ad v.,)

  @ Bhanumathi

AW/0 £a.te5D.S. Manjunath
Aged--..'ab-ant 43 years

. VsE).S."f\l..ishanth
_ Sis fate D.S. Manjunath

'  "Aged about 22 years



3. MD. Niveditha
D/0 late D.S. Manjunath
Aged about 19 years

R1 to R3 are residing at
No.48, "AMMA", 6"' Cross
Siddaganga Extension
Tumkur.

4. Sadashiva Rao
S/o late Umesh Rao
Manjunath Roadlines
Sri Beedu Complex
Uduph

5. M/s. Sanghu Transport Co.,  --
ACC Gate, Yadgirwatli  * "
Gulbarga and also at,  _
Vasnthali Shop Complex'
Hyderabad--50»O 070   .  '

Rep by Managiing Diirector;

6. Nevljlndia VAssuv.ran{:e'-.C'o-;_, Lt-d.,
Alka ram .Rad--e Ce*nt're..__   
Ramaganj; Secuntleraisad
Rep by D'i~visionVa.l £VE'van'a'ger. ..Respondents

V     ul1'it._petiti0n is filed under Articles 226 and 227 of
 tire Co_nst.itut"ion"of India, praying to call for records in Misc.

1'Eo.'.'38,/2008 Ex.No.342/2007 on the file of Pr}. Civil
Judge at 

 Writ petition coming on for preliminary hearing,

  Tt1'1is_day"':--he Court made the foi1owing:-



ORDER

Notice to respondents is dispensed with 2

order to be Passed in this writ Petition

them.

2. MVC.No.704/2005
to 3 herein praying fo.r.flffgcertainhQ “a:mo.a;nt of
compensation in
the husband father of
claimants 2g’t’O””:.i§~.,V ca me to be allowed
on fog’.rtain”_”c’ornpensation in favour
of the Compam/~re5Dondent

No.3 _.in iViVC:V,i’Jo’,’–7(54/2005 was placed exparte,

“V”i’na’srri.L:3c’r.1’*’.as._it reniiained absent though served with

fisoticefi’ ‘ais~o_Cthe owner of the vehicle was placed

exparte. V___v”T.h41eAiInsurance Company flied Misc.Petition

before the MACT, Tumkur, praying for

ese’tti’ng”Aaside the exparte judgment and award. The

F’

-4-

matter is pending consideration since then. This__writ

petition is filed praying for a direction to the

Civil Judge and MACT, Tumkur, to hear and~-..’d’ispoTs’e” *

the application for stay filed Misc.’Pet«EtiA_o7n it

or in the alternative decide’ Misc4.’?_etit’ion

itself.

3. The matter before c;etii¥i;leeiow will be
decided bas_e3d’on’.’_Vth:eA p_r’i”ori’ty..:’an’d—-~Vwseniority of the
cases. be still pending

considerationlyl”b.efo’re”th”e.___Court below. In such an

event priority calnnotl to the petitioner.

‘ _ it may, since Misc.Petition No.38/2008

2008, same needs to be decided early

7._on n’1eri’ts,v since the execution petition filed by the

“{clairri~ants is being pressed.

l/>

-5″

Accordingly, the writ petition is disposed of

with a direction to the Principal Civil Judge anci«ji~’i2x§I:’F’,”

Tumkur to decide Misc.Pei:it:ion No.38-,{:20O’SV;’:.i:”‘”aj§¥A”V

expeditiousty as possible.

ck/11k»