-… – .. .._. .. _- _… … ….. m….-1..–1…–u — nu. – \u\a\aI\I vs nu-nn¢u~un|\.n ntun uuufii U!” RAKNAJRKA HIGH?
4
IN THE HIGH CQURT 9? xnRmnmuaaAm sAHQALoRsx 7
fiarga T313 THE 1?th DAY 03 JULY 20a$:~~f f Q
BEFGRE
THE HUfi’BLE MR.JusT1c3.AmA$é”§?R5R3n¥ f-
Hiswellaneaus first Agggal.fi$;8¢4f206$§gq3.: “K
Sflfifififi:
Sharada Kumar
w?¢,Jayanth Kmmar 5′ ;_9;
Hindu haw agad 48 yaarsflfl”, V
Raat flo.1%T, é””_Crp3s<' "'
?*'Black, Jayanagg: wé3t§~' A–s .W
EangalGrew§6QMfl11i_; ~¢;_=_. 5 L' …RPPEhbAHT
isyv$;i;?gC;$g:hiSh§fimm§;VAfiwacata}
RN13:
i.Munirat§5$mma’rV A
wfa.iate Mflfiiy3§§a_ _
3% yea;$,_fifat»Ha;16
,~Amba&k3rvmnlany;*s§inivagalu
‘ fiivaknagar fiast, Bangal@re~4?
é,ThguH:§a¢h xa$agar
Qriefital Insurance Scmgany
Limitad, Biviaional Qffica
.T ‘_m¢.1s; fi@;2E3–Z17, 11 Flea:
£1’ H3I.L3″1;.v iii.” Cress,
“;’$hama§aj§at, Bangalara-18. m RESPQNEENTS
‘g3y *3:i.E,E.flaju, Afivccsta .f&r Raspanéant &¢.2:
‘»_”Eesp§ndent Ne.1 13 served}
-3-a~a-9«
This appeal is filafl unfiér Sectian 173(1) of
Mata: Vehicles Act against the judgment and award
éatad 16.?.2GG5 gasséd in M.V.C.mc.5?43ffi4 on tha
6
.||:-:5-us-n u -…. -.– .– ……
. …. v – nu. . ‘.511!-Ill! va su-uni’:-ur\I’I.r-I l1l\7r’£ ULJUKI U?’ NMKNAIAKA HIGH;
file af the Judge, caurt af small causas a$3
Member, Hater Accident Claims Tribfina1,7_
Matrmgaiitan Area, Eangalcre{5CCH~9§, aW:r§ing_ u
camgeaaatian af R$.1,63,GGflf~ togathgr _with “:’
intereat at 6% 9.3:. frets. the date t;af___”§.1eti.ti9:3
till the fista af fiagasit. _Mm_
This appeal caming on faf;haa:in§zfihi§’&§yg?f
the finurt fieliverad the fal1ewin§;+g_ ;_
JmnsnEm?J*,
The caunsel far fiha afififiliafit has filed a
mama seeking 4§¢_ wi@hdf#§_ tfig 7a§§§al as not
§£§$S%fi. Th; fiami i$*§i3c§d an reccrd.
2. “Wfisc¢rfiifi§iy}»§ha fifigeal is dismissed as
mat greségfi,
sa/..
….. Judge
V’ *albI¥. J.