IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 6" DAY or FEBRUARY, 3910 BEFORE H THE HON'BLE Mr. JUSTICE L. NARAEENAIEEKEEE, MISC. FIRST APPEAL E$]?o23/2od87(Eyi= H BETWEEN: National Insurance Co} itd., _ T_. , Divisional Office, No IV, No.l6g,V : IE Floor, Shivananda5Cire1e}g& " " Bangalore-1. u" .oLiE}fl'f_ , R/by its Regional Manégér,gEv" National Insuranée*Co.7§td.;a'u Regionalfofficej SubharamTCom§lex, 144, M,GLEdAd;=EApgg1qré»1., APPELLANT (BymAd§ooete_Sri,AfN»Krishnaswamy) AND:' 1. AEFAGarden, MutEaiahV@.Mruthyunjaya Hiremath gs/o Besaiah Hiremath, 63 years, ~;a/c C/o"U.M.Basavaraju, No.13, 4*=Block, ifl Phase, 10" G Cross, ,VBesaveshwaranagar, iBEnqaL0re--79. :41: g N Sridhar S/O Narasimhalu, Major, R/o No.244/5, Rajeshwari Nilaya, Somanna Vidyaranyapura, .=Bangalore--97. RESPONDENTS
(Advocate Sri.Shripad V.Shastri for R-1)
(Advocate Sri.M.Subramani for R~2)
…. an .. .-
This Appeal is filed under Sec 173(1) of MV
Act against the judgment and award dated 27.2.2008
passed in MVC No.3689/2005 on the file of 14th
Addl. Judge, Court of Small Causes, Member, MACT,
Bangalore awarding compensation of Rsl2,50,000/w
with interest at 6% p.a. from the date of petition
till deposit. h ‘”‘”
This Appeal is coming on for final hearing
this day, the Court delivered the followingft V i
J U D GEM E_N;:g’_t=’ ‘ ‘
Learned counsel fo:_the appellant filed a memo
seeking leave of the cofir#_;o Vithdras the appeal.
Accordingly, appeal_is dismissed as withdrawn in
terms of the counsel for the
appé1lant,”X».’
Awcnnt lin “deposit be transmitted to the
tribnnal.
Sd/–
JUDGE
VWHR/150210