IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 16TH DAY 0? OCTOBER e Q BEFORE THE HONBLE MR. JUSTICE ANAND BY_nAi3%Ja;i)tjY ii
MFA No.2o29eIi/zoois j
BETWEEN: L
Kumar Praveenku’m_ar S:/6 “M’a~h-a\{ee:§~.V_ – ~ ‘
Kyatnavar it
Age: 9 yeaifsg’ Ce<i:=.St:g.1de'nt–A.__. _ ' '
R/OAtP0st_VTigaijo11i; ' ',
Bailhofigai
(M/G ifepresented nétt:,;_ra.l father
Sri. Mahaveer' Bhufjal Kyamgiyar,
Age: 47 ye_ars, Occ: "Agtictlsiture and Business
R/0 At post "Tigad0l'i_i V
Bailéigioiigal Talukf
" V. 2 APPELLANT
(By: SI'i.< ,_,S~andrirnani, Advocate.)
.' Sri. uiSa.v§1nti3xasappaKirabanavar
V. .A V'"Age: Majer, Occ: Driver
~ [_' "R/o Titadolli, Bailhongal
_ Belgaum District
V , _ '' ''''i''iie New India Assurance Co. Ltd
By its Divisional Office
Represented by its Divisional Manager
Club Road,
Belgaum District.
R13sPoNoENjfs g
This Miscellaneous First Appeal is filed seekingdoiiallioiwji
appeal and set aside the Judgement and award dated 3o.o.s;2ocs;np
M.V.C. No. 948/2005 passed by the Hon.?.ble Civil i’§1i.dge” Sienior V’
Division, Bailhonal and MACT at Bailhorg-fal and’a1loW’7thi.s ‘appeial___bgy’
granting the compensation as claimed in Mi;1V.Ci91i8/ZOOVS by allow_ir1g_
the appeal in the interest of justice. .
This appeal coming on for ordeii”is’£his.VVdayii,the court} delivered
the following: K = pp
….. fijDGE