High Court Karnataka High Court

A Mahabaleswara Bhat vs Venkataramana Prasanna on 28 October, 2010

Karnataka High Court
A Mahabaleswara Bhat vs Venkataramana Prasanna on 28 October, 2010
Author: N.K.Patil And H.S.Kempanna
TN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF OCTOBER 2016.

PRESENT

THE HONBLE MRJUSTICE N.K,P,AT1VL35TE.jj*  E E

AND 

THE HON'BLE MR.JUSTICE'H;S.KEMvE?AN'NA   1'

MISCCVL. 1/20 10:  
M.F.A.NO.58'21_/2QO5'(M_}_f) A "

A.MAH_ABALEsWARA  ' 
AGED ABOUTI'38.T.*{EARS€  " V '. 
S/O A.sHANKARNAEA1iANA   T A
No.16/39,' JDTQTH 1--3;i;.Oc'£<:, 
KUMARA PARK WEST   A 
SERPANTINE      
BANGALORE-20..  'E

        ...APPELLAN'I'
(B'{_§SHR.I G.KR_I_SHNA MURTHY, ADV.)

  PRASANNA

 S/O 'TARAMESHWARA BHAT
" KQMEETTU, PUTTUR
DAKSHINA KANNADA DISTRICT

 2,  ORIENTAL INSURANCE COLTD.

BALMATTA ROAD

MANGALORE--» 1

REPRESENTED BY ITS MANAGER
 RESPONDENTS

(BY SHRI ARUN PONNAPPA, ADV. FOR R2)

/AD.

MISC. CVL 18603/10 IS FILED UNDER SECTION
151 OF CPC, PRAYING TO APPOINT AN
DOCTOR FOR EXAMINING THE CLAIMANT
REASONS STATED IN THE AFFIDAVIT.

This Misc. Cvl. coming on for Orders

l\l.K.Patil J, made the following: _

oRoEnnn

The instant Misc. by the
appellant through appropriate
direction, directing Bangalore,
to assessing the
aPP€1:3~’?1T1I73T.x.:1flgT:é?i=”3 the repercussions in
futureand I including the competency

of the appellant to “Continue his profession as an

* aaveme. p r

r ‘_tfI.ea~ifd’V..the learned Counsel for the appellant and

the learned Counsel for the respondent No.2 Insurer.

3. For the reasons stated in the affidavit

V. ._..-accompanying the application, Misc. Cvl.l8603/2010

is allowed. A direction is issued to the Director of

NIMHANS, Bangalore, to nominate competent doctor/ s

x’

for assessment of appellant’s IQ. and his health

condition as on date and whether he would be coliipjetent

to continue his profession as an advocate anh<l§mto».'sj:;il,_5ri7:__j.t' _

a report as expeditiously as possible at_.'a'1Ty_':;jate.:wit1:,in"=

two weeks from the date of receipt oif'_"aA. of'this:'o.1fdz%i'f.

The appellant is directed to.appeat'through"hi's–i..CVounVsel.t"

Shri G.Krishna Murthy and Phonnappa, learnedi

counsel for the personally'
before the Director fVB«anugalore, at 11.00
A.M. 011 3:0; _ thé'V_'Director is not available

on that 'day; 1 i';:éo–10"at–siiii.do RM.

Officeii issue two sets of hand

supnfitnions copies to the Counsel appearing for the

.A appe1lant–a1id one set of hand summons to the counsel

second respondent~insurer forthwith.

as

Sd/1
Judge

Sd/-_§___
Judge

YN.