IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED Tms THE 13m DAY OF DECEMBER 2O{1:O,
BEFORE M "
THE HON'BLE MR. JUSTICE "
MISCELLANEOUS FIRST APPEAL :;¢".114.o9
BETWEEN :
GEETHAMMA @ (}EE'1'}"iA,
D/O Lakshmamma,
Bhask'§.hara}:1a11i,
(}Owribi(i_a3:1ur T aluk, A ;
KO1arTa1uk, V V
KOLAR DISTRICT..: ' ' ' _ _ V
(By Smt.13h'a,1's}i;j;i_1_1i_ 3'r{1;n1a_;', Axiij/j.) ,
1. The New india ;;'L'*<,...';f{s11»1?'a..1:}'(:'<=: £30., Ltd.,
No.47; Gopal' CO:1f:p1E:x_,"I1 Floor,
Bazaar V'S:reei, V35es'}1w'f<ki1~t_11p11r,
§.§_g§£§ALORE ~m.22.'=
Re:-pt, By its Nianvgxger.
E2'. '<.}V:(:}'1éiEi(1'f£iS}1€k£lrE1 I'{e(i<"1y,
S /' O. Roddy,
._NO,«1.(},«'£fg%?¥_ Qrtjss, 6"' Main,
K.Na§ga1:j:1, YesI'1W2:1.m.hap ura,
BANGALORE ~----- 560 022. .. RESPONDENTS.
$_W*A$A=k_L#’_#A=l¢
§”fK/*-/3
This Appeal. is filctd under Section I73(I.) of the Motor
V<:~,hic1es Act, against the ..}u(igg111ent, and Award dated
O2.()3.2005 passed in MVC No.44 13/ 2001 on the: the
XIV Additional Judge, (lourt 01-' Smaii
Bangalore {S(;'(",'H»~10), parity allowing the C1ai1fa3v__I5étit1Q1fi*'.f01<_V
compensation and seeking cn11.a1'1(:er11<-znt of co;1_._1pe.;1sat,~i0:r1.t'
'l"','ms Appeal (:omi..ng on for I?tf;a1
Court deiiverczd the ;t'0i}0w'mg: V V' t' " A
JUDGM§ Tu
Counsel appearing for th::___:app0l=1ax1t"sutsmiti that the
first responclerlt M Er1_su_:fariCs tiled an appeal in
MFA No.4858/2005 _g:ha}1'é:i1.g§}t;1g 'the' judgment,
which is c11a}1§rng;{e4§i _ap.pea1.:f.'vvIt iswstated that the said
appeal is c1_istposa1" azt'o:1:?dé:.1*-.dVat.€:§(i 25.03.2008.
2. In ” being allowed, this appeal
does not stzrxkivsfor cams_iéi::3=at.i()I1. and the same is dismissed,
V it h:;_1s5’«:h(;gi0r;1e iI1’_fj1’0L:c:1:.t:0us.
5&5
I 1zcIg”§
. ._