IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD V
DATED THIS THE 3RD DAY 05* sEPTEMH'§§R§"E2§C!V9i--: _
BEFORHV A' _ V 3
THE HoN'BLE MR. JUsT?:;'c1«:,_. «V. S 1:'
M.F.A No. 214433/2099 [Mvfi 3
BETWEEN:
THE DWISIONAL MANAG ER
NATIONAL INSURANCECC1, LTD
SUJATHA COMFLEX,{P.B; -H0.A~g;..,V_ .
HUBLI 2' kg '1 3" '\v«=--
" ' " 1. . ...APPELLANT
(BY ADVOCATE);
ANDVE, A "
1. .MEH}\BBOBSAB - _ _.
0 PEIERSAB BISLALL1
,, 4_%_AL1nAS DO m)AMA1\H
"AGE: :25 YE;AI<S,'0CC : BUSINESS
1:: /(}_i{ARUR, TQ : RANEBENNUR
" ' £313? HA\FER1
.""BE;<i£€E:S.ii£ M PUJAR (N.A.)
AQE: :.,1v'1AJoR, HALGERE ROAD
GANESH SAW MILL, RANEBENNUR
T mm : HAVER1
'% RESPONDENTS
:-
l\J
THIS APPEAL IS FILED U /S 173(1) OF’ ME ACT
AGAINST THE JUDGMENT AND AWARD DATED:2J3..Q”1._.2Q09
PASSED IN MVC NO. 244/2002 ON THE FILE O_F._’_lfEvI,E3′ CJV’iL
JUDGE (SR.DN.) AND ADDL. MOTOR AccIDENT:”‘C’LA.II~e;S
TRIBUNAL, RANEBENNUR, AWARDING A _CQ_MPENfSA’i’I()N__
OF RS.1,76,44O/– Wm-I INTEREST;AT.6% P.A. ‘
TI-IIS APPEAL COMING.4_ON«F_O’R AD;vI’ISSION’_i’;TIIIS”‘A.
DAY, THE COURT DELIVERED’ POI,__LOwI’-NO;
JUDG1viEfl_ ‘
The Eearned counSel_A foI9′ t}’:e::apI’:5e:1Ia.VrL1’t–has filed a memo
dated O3.09.3009,._whiiehIetfieis.:eI’S:’13.ere’uI;I’fier:
4. named does not wish to
_ _pI~osé’c~.II_?e the aI5p»eeI’i;eIS such the appeal may piease
diepoeeii’ Ieff« «as withdrawn and the statutory
V’ ” 1 kindiy be Ordered to be returned to the
‘ appewat;
Hence, this memo of withdrawal.”
i
L’)
in terms of the memo, the appeal stands
disposed of as withdrawn.
The Registry is directed to refund.lilhelatatputpfyvl,
amount deposited to thegviea-raped l’alec1)ulrisel”f<_)__rvfilie
appellant.
Since thepappeai’ –..iV_1seliTeA.is clilisposelti of, the
Misc.Cvl.No. 1O29a9′;’a.2i5c%9 disposed ofa;
unneces -siary. H l l
.hi*’p,