High Court Karnataka High Court

Smt Lalita Alias Prabhu vs Smt Pushpa W/O Not Known on 13 January, 2009

Karnataka High Court
Smt Lalita Alias Prabhu vs Smt Pushpa W/O Not Known on 13 January, 2009
Author: B.S.Patil
CP No.50fiI'20fl8

cmncurr amen yr  "  % ~ 1% > 

nxrnn mm mm 13?! mar oia_aA;I*.z;;m*,_.'   f' j'

32:91:: 2

1'!-IE 1-zownw  ,3_.8.tl51i.'§I_3:..': 
czvn. PE'l'I'_I'I   

§_;¢_t1I_!;..;ee..a.tI..;     V

Smt.La]ita, ?_   3

W/o Rudragougla F'a_ti1,..I;7 " A
Age:50 years, Gcczflih  ._  A 
R/0 N0-20/Ehsdizth Emwc;  ' % 

"E" Cmss,:9*31 Black, Jaj-}jauaga;:f, W

New R]a Vijay Hagar, fmbli'-. " 

   %      

1;». '  Smt_.Pa,;shpa,' 
 . o P£dt.KudmE1,
' Age:Maj0':5;  Busincss,
R",'._o N_a:i.'20?'9, South End Cross,
.V 9"' Block, dayanagar,
 _ Bangatém-69.

  

[D/o Not known,
__ 7Age:Major, ()cc:Studcnt,
R/o ditto.

4  ' ' »  Mr.Prabhu,

S/o Ra3'shc@~ Bcndigmi,

PEHTIOHER

 



CP No.506:'20$

Agc:Major, Occzfinsincss,

Rfo C/o Prashanth Havanagi,  '_ 
Near Chandra Layout Nmr Vijaya-Iflagar, 3 "  ' ~  .  '
B1M.'I'.C. Bus Stop,   '_  .y _ "
Bangalore-560 040,   .. 
(E~ Mail: Pmhhubend-igeri @ Yahoo.'t>oi1a}

4. M.R.S ,
S/o S.Rudra;:apa,
Age:Major, Occ:Busincss,
R/o At Post:Gudiasi,'  ..
Dist: Hassan (Owner ofHKA«13[ '  1 .. 

5. M/s.Rc1Lru1cyé: 
Deshpanfig: Ifijagar,   V
  qf KA**--1.3_!}§-2969).

any ar1.e.x.m 'chVur2,VVA:!v' " 
% "4,'f§'7  " . V

V    filed under Sectizm 24 1'/W Section 181 of
cm,     the MVC 140.9037/2007 pending

 -    A befozf: .s'.3.H.Na;i3, [to the 1 Adzfl. Civil Judge (Sr.D1::.) E-iuhli or in

the  transfc.-.r all the 3 cases bcanng' MVC

:;~;~e.;;1£}2/206a,* 10312903 and 93/zoos pending before the 1
  M31,  Judge (Sr. D11.) Hubii to court to Chief Judgc, Court;
 off:  Causes 8:. M.A.C.'I'., Banflm, pending before

' .S4;C;vC;'H. No.3 for disposal according tn law.

This petition coming on for wxnimxom, this day, the

V. Court maria the: following:

 



CF No.56I6/2008

have not chosen to appear before this Court.   4f. V' '
them is held suficient by order datcc1MQ?f.0l.f5()f)9..by-V_V "
this Court as they refused to  

cizvcumstanecs, I have hazard mg'  oouxifixgl    ,

petitioner and the kcamed    ether
respondents including tksé:~..V_cou:1'§él'--Vf6r' Vfi1c 59*

1’csP°n£1cnt-Insurance

7. Learned £5:

Company has. ifirfi cIa1m’ s be1ng’ mu:

together by;»on€ ” h

8. Upgx; counsel for the parties and on

mooni and in the light of the

the learned counsel for the petitioner as

ébovc, I find itjuat and approprh ts to dares’ t
Bf M.V.C. case bearing No.9087/2007 pending on
vtf.”!3;’£: fi1ic bane Small Causes Court, Bangalore/M.FLCT, Bangalore

of the I Add}. Civil Judge, (Sr.Dn.), HI$1i/MACI’,

V to be heard and decided along with M.V.C.No.102, 103

afii 93/zoos. Such a moourse is necessary as otherwise” um:

fiz

CP No.506J20%

7
is likefihood of conflicting decisions being arrived at by thcfiwo

Tribunals. It is aiso just and necessary to transfer .,

M.V.C.No.9087/2007 to Hubli as the injumd ”

M.V.C.No.98/2068 who has filed ‘Hz4.ih1i”. V’

being an eye witness, his end’ encc fiance’

purpose of answering the
negligence in causing the It ‘ism noi to
tmnsfezr these cases to on the part of

the claimant in M.V_.C._1fl0.$¥8’i ta go over

to BangakjJ1i§”‘tu”hi$’~§lajm;”_””i¥d§vcver, in so far as the
c}a1man’ ts Mr«:.v;r:;1§&ss,%V and 102 and 103/zoos

are ihw V ‘ __ cl:-ma’ by them u.rgn3.g’ thax

“thc_’y wives of the deceased, I find it legal

have the cases transferred and heart! by on:

T1iI’L.3uiiaE’i.VV¢.aV.;V’é!”15f :5; I Add}. cm ‘ Judgc, (Sr.Dn.), Rubii. This

gtcfitioxfizg t anoordzh gly.

Sd/..

Judge

Jml –