(By .Pat£l D Advucatc) X Sira Taluk 1 IN THE HIGH COURT OF KARNATAKA AT BANc~.4%xLQRE DATED THIS THE 7m DAY OF _ THE HOWBLE MR. JUSTICE:AN;A1§§):' %
M SCE { E s FIRST A L 1»:-.:»;;,’io7x1, (:.*::{**&%
BETWEEN: %%
Sml. Shakunthalamma
35 years, D{d’I饢..¢la!:£s;1thaehar. _
Resident ui’3yVo’ihi;:;Vag::;ra<–. «.
Sira Towtl; New Réiidifig. gt
Kolla Villaga, —
Hobli, Si_tfa’Tah:k ‘
Tumkur District .. é AP?ELLANT
I”, Y; M. Major
%%S/o Mahaiinsapxm
Rcsid-‘ml of Vwraganahalli
T Gowdfigem Hobli
” At present Residing at
E N.B.F. Brick Factory
T Sapthagili Extension
Sim Town
Tumkur Disuict
§
2. The New India Assurance:
Company Limited
Tumkur Branch
Tumkur
This Mis<:e!lanm1i}s~..A_Fir:§l filedfinder Secliem
173(1) of the Motor Véhic}ss'– the judgement and
award dalod 0l.0l.2008Hp_asscdv in 1289/2006 01: the
file of the Civiliiadge ;(Sehitir Dis.%isi::n)"a:id Additional Motor
Accidents C1ai{ir:sf{7:i'b:axi3l, p'arfly'a§k:-'wing the ciaim petition
for compensatiiin V&ad'~_Vgtc;.._V–…__
fiififxiimission this day, the Cour!
deiivergd the f'Vo:'i'-‘ ‘ – __ .
% $flfiéMENT
C4,)uns¢§i” appe-Ilanl. has filed a memu seeking to
as not pressed. The memo is placed on
the appeal is dismissed as not
Sd/1}
Judgmg
SR