High Court Karnataka High Court

Jagadish S/O K T Ankaiah vs The Divisional Manager National … on 4 November, 2010

Karnataka High Court
Jagadish S/O K T Ankaiah vs The Divisional Manager National … on 4 November, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 4'?" DAY OF NOVEMBER 20 

BEFORE

THE HONBLE MR. JUSTECE JAwAD.%I§M:11Ia2IT.'V.  

MISCELLANEOUS FIRST APPEAL 1¥;(5;1'E560L3_ QFjA2'C'.(3fV7_V

B ETWEEN:

SRLJAGADISH
s/0 K.'I'.ANKAIAH

AGE: 26 YEARS

R/A KENCHANAHALLY

KUNIGAL TALUK      
TUMKUR DISTRICT,    APPELLANT

[BY   " 

1. THE DIVTISIONAL MANAGER 
NATIONALTINTSURANCE  LTD.
DO»~IL _NO.6'4, VSATHI CONIPLEX
MIS.f;3IOI\I'/LIXIJSAGH ROAD

 "  _ BANGALORE ~ 560027

 sRm..K;KRt's;§NAMURTHY

 S/'Q %LATE~.}:zJLr;z=;SA1AH
MAJOR,_NO§._298, GADI
MU'DDA_NNA" ROAD, NEW EXTENSION

 _ 7 KAMAKSHIPALYA
  ' BANGALORE _ 570 0'79  RESPONDENTS

  '  {SR1'.'B.A';RAMAKRIs1~INA, ADVOCATE FOR R1
'   DISPENSED WITH V/O DATED 8.9.2010)



condonation of delay even though the appellants'-.,pare

different, dates of disposal of the claim 

different and the Tribunals are different.

4. In the absence of any circumstance._W'h__i'chl could-ip

be treated as sufficient cause;'ll"dio not'-find,_apvp1'*o_:priate to " V

accept it to condone the delay, b_esid.es..such "a-- p.ra.e§tice has
to be disapproved.  are by the
claimants and a'g\c--t,V'1_1e   indulgence in
condoning    appeal, the
appellants __ can'11o't  iyithout justifying the
cause as  'citcurnstances.

With theabove obsielrzraltion, IA.1/08 is rejected.

.«e_ 55 hi agw-lfi the cnsnmsai of Lki/08. ans

miscellaneous »vfii=.s_t}1ppeal stands dismissed.

Sdl *
ludge

.