IN THE HIGH COURT OF KARNATAKA AT BANG.AI,ECRE DATED THIS THE 1S" DAY OF JANUARY 2009;]: BEFORE. THE HOS'BLE MR.JUSTICE HULUVADI S;SAMESfi T"
M.F.A NO.6523/3805jMV)
BETWEEN:
M/s ORIENTAL INSURANCE CO LTD
No.19/1, IST FLOOR, 3″‘cRO3S _
CHIKKANNA GARDEN, , .M ~-
SHANKARMUTT COMPOUND, _ _ T
CHAMRAJPET, BANGALORE+O4. 2; ,n,*T
REPRESENTED BY ITS DEPUTY MANAGER «_;
mummupmmmmm3cmLflxga 1.?
REGIONAL OFFICE; BANGALORE.”wf._m_
HZ_ ;*.,..1 I , }V .,. APPELLANT
(BY SRI. P B%RAJfi, AOvOCAT£;g »
1 PENEAIAH V *ja_>ST;_=_
S/O.DEVAfiAGUDHADA’BHEEMAIAH
AGED AEQUT_54.YEARSj
FOREST OFFICE; ‘ ‘
KATANAYAKANAHALLI VTLLAGE
“‘«_ MOLAKALMURU TLAUK
Ta2=TSHAMSONSA3’aAO
‘.TS/o;RAMAKR1SHNA RAD
AR/A.NEARTEHOVI RAMAYANNA
BANGALORE SOUTH
“”aS3x G PORSSHOTHAM
T LAKSHMI TRANSPORT COMPANY
,*9PP.vIDTApEETA CIRCLE
‘TKATHRIGUPPE MAIN ROAD
‘fBANGALORE~56o O49
… RESPGNDENTS
THIS MFA IS FILED U/S 173(1) GE’ MV ACT
AGAINST THE JUDGMENT AND AWARD DATED 26.4.2005
PASSED IN MVC 530.251/O1 ON THE FILE. OF’ THE II
ADDL. CIVIL JUDGE (SR. DN.) 6′: ADDITIONAL MACT,
M,
4. Accordingly, appeal is dismisse@r xThe
amount in deposit be transferred to t§é”Tri@hn§i_
for disbursement.
mv*