Karnataka High Court
Basappa S/O Guddappa Harijan vs Adavayya S/O0 Veerayya … on 29 October, 2009
IN THE HIGH COURT OF KARNATAKA CIRCUIT EENCH AT DEARWAD _ DATED TIIIS THE 29"' DAY OF OCTOBER, 2009 q Q BEFORE 4 _ HON' BLE MR. JUSTICE ANAND; E,YRAREDD'Yf ' MFA NO 20340 OF 2oII8II«IIII 1 k BETWEEN V I. BASAPPA S/O GUDDAPPA HARIJAN Ag;j_ = RESPONDENTS
MISCELLANEOUS FIRST APPEAL IS FILED UNDER
– ‘;–.SEC<I'IOI§I 173 OF MOTOR VEHICLES ACT, 1988 PRAYINO CALL EOR
'I?.If2Cf),RDS IN M vc NO. 235/2002 ON THE FILE OF III ADDL. CIVIL
mix
JUDGE (SR.DN.) AND MACT DHARWAD AND TO ENHANCE AND
MODIFY THE AWARD IN MVC NO. 235/2002 PASSED BY THE HPADDL.
CIVIL JUDGE (sR.DN.) AND MACT DHARWAD DATED 07.01–«.'23.08–«_AND
AWARD A REASONABLE COMPENSATION ETC, j » . '- " P.
THIS APPEAL COMING ON FOR ORDERS DAY; PRES'
COURT DELIVERED THE FOLLOWING: _
JUDGMEN1
Appeal is dismissed for nOn~151=OsecutiOr1-. ' "