M.F'.A.NO.4305/2009 81 MiSC.CVL. E0959/2009 _ 1 _ IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 2473 DAY OF FEBRUARY 2010'.-=.__ BEFORE THE HON'BLE MR. JUSTICE H.G.RAME-SH Vi:
Misceiianeous First Acoeai
Miscelianeous Civil 109’5_9′}*A.2Uv09″‘__AA’ -.
BETWEEN:
1 SR1 MARIYAPPA
S/O SR1 iVIAS'[‘HAIAE{_ ” _
AGEDAB0UT59YEARSJ._ Q V
R/AT ARAKERE VILLAGE} & POS’i’
GANGAMA”1’HA–S’FREE’1″‘» . – _
SR1RANCAJ?m:N2;.Tg£.. I 1 I
MANDYA_LiIVS’i’;SS’C’B _. _ 4_ ‘ APPE1.1.AN’i’
(BY SMT. ASHA B_’.L;_.V, Am.) ‘
AND:
1 SR} PU’1’I’ASW1\i\/IYA .. ‘
S /0 LATE KENC-_HAiAH~~-”
R/O_NO.29’6._ ‘
SWAR1\TASANDRA ….
“MAl’~.TDYA~CI’FY
“1’fIE’MANAf3I_F$R
“THE NEW’1;N’D1A ASSURANCE CO. LTD.
‘ NO.}.200=,2N13 CROSS
CCASEVIOKNAGAR
MANIDYA CITY …RE3SPONDEN’lS
A ROBOTS}-IIS MFA FILE13 U/S. 173(1) OF MV ACT AGAENSI’ THE
C ,JtIDCrMElN’I’ AND AWARD DATED: I 1.8.2008 PASSED IN MVC
“~’NO.§831/2005 ON THE FILE OF ‘FHE ADDITIONAL CIVIL JUDGE
f_SR7.DN.}, MEMBER. MACT. SRIRANGAPA’I’NA._ PARTLY
ALl.OWiNG THE CLAIM PE’F’1T1ON FOR COMPENSATION AND
.. SEEKING ENHANCEIMEINT OF’ COMPENSATION.
M.F’.A.NO.4305/2009 &
MISC.CVL.10959/2009
– g –
MISC..CVL.NO.10959/2009 FILED U/S. 5 OF THE)
LIMITATION ACT PRAYING TO CONDONE3 me IDIEIJAY OF 202
DAYS IN PREFERRENG THIS APPEAL IN ‘1’?-{E ENDS (L)? JUS’I_’I.CE
AND EQUITY. I
APPEAL AND MIsc.c:v’I.. COMING ON FOR oIII)I::esfI«» rI*I3-I’s ”
DAY, THE COURT DELIVERED THE? FOLLOWING:
JUDGMENg_
There is a delay of more than
mwnnmmgmewmm.MmxmIm$wmmammw
for eondonation of the delay. VAa.I._hjave”-»hearIi”the ‘learned
counsel appearing for perused the
affidavit filed Ihe”‘_–..a13pi;ie’ati0I1. In my
opinion, the:eaigse'”S’tIO\xI;r:;-._Vis..V:i’%)t”.fs.uVfficient to condone
the inorivciinafiehw dfays in filing the appeal.
AcconfinggaIxAh=Nna:ewiIO959/2009 and Uuzappeal
_ stan(:§.;:iiS1*:1issed… I
JUDGE