IN "mg HIGH comm' OF KARNATAKA, AC" BANGALORE:-.<'_:'T~.V_
BATED mxs THE 30TH DAY OF MARCH, 2£§é'9~ ;-..i 2? _
125:"-;:';'I"4sEE~
THE ¥~{ON'Bi,iE<3 MR. JUSTICE J 1'
R.P.NO. 1€:'z_g_ 2006.__ --
BETWEEN:-- _
NEW INBIA AssURANc:§:'€{o.,_ALTD'.,--- V
REP. BY THE DEPUTY MANAG;-:s:R;.,' ; "
P. KALINGA RAD ROAE), V :
BANGALORE. , 1 «V
' ' " jPE'I'i'I'IONER
(BY SR1 R. JA_Ii?,RA1§§§$_Sf~{ Af3.3}0Qr;*§E:j V:
AN{):~ '- 3-
1.
E§LU1.VIALA§, 7i,
MA&OR,_ . * . _’
S/0.”‘AMUTTE ‘GQi§4Nr.>ER.,.n ”
NC).28, ..::«4fPH ‘MA1’-,Nj,- _ ‘*
MUNESHWARA B;LO_CEi’…,~7
P. 1~:AL.L:, MALLES’HWARAM,
£s;e:NQA1,QRE 43..- ….. <4 .
.E\dA;§CI'f?._, "
‘ ‘– As/<3. Rsgsufiéau,
:~:4o.1cv7,_étgf¥'%1 (moss,
1<:;:=§ N'; EX'I'ENSiON,
BA:~:{}_AL0RE « 2.
RV’ ES:~IW:’~&Rz%CHARI,
– MAJOR,
N0.3C3E:S, KETGNARA GUNDAIMNE
‘ GURUDAPALLI,
ANDHRAPRAD ESH.
RESFONDENTS
(BY SR} SRIPAD V. SHASTR1 FOR R1)
THEE REWEW PE’I’§’I’£ON P’iLE1£) U/O. 4?.,R’~U1,E,”:”‘ ~
cpc: PRAYING FOR REVIEW 0:: THE GRDE.R!_Ji§D{}MEH’i””
AND DEGREE BATES 05.0?.0:3 PA.S8E£3.4I1\E z»§FA.’58’;cw 2904-V_ ‘
ms: THE FILE OF THE} HONBLE _H’:a1~1_ -I<:a:J'§2tf;'VVV_ 'C92? 7
KAR NATAKA, BAN GALORE. &
This pczition coming on"f;<_:§i'~ 91136193 this €iay,"«:.£i1$.c::3urt 2 L'
made the foiiowfiing:
In the fhe graifiéié accident is
described 233. } i%§%e§ér, in the <:h.<3:rge
sheet as M? 23 D
8246. riiscrepaxicy with reference
to the veh:i.§:k: _Iii;1;1'iui§§r::'ii;:3,;t{a?eer1 FIR and charga shes':
_ n1atr3%jié};~ "I'heV"F'£Rvvbei;{1g the earliest document Carries a
Tfif€3£';£36f.. L(;';1"'.€dQ3i].if;}". Therefore, it cazmat be argued that
bearing N0. ME' 23 D 8:246 caused. "aha
acciéieytimié mat the insured vehicie baaring N0. MP 23
V' Accardingly review is dismissed.
Sd/-n
Judge