MFA No.23 168/2009
IN THE HIGE COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWA9
DATED TI-IIS THE 17TH DAY OF DECEMBER, -
BEFORE
THE HON'BLE MR.JUsTIc:'E"E;S_PAT1L "
MISCELLANEOUS FIRST APPEAL 2A§'0.f£3AI68}2{.)A09
Between:
THE DIVISIONAL MANAGER I
NATIONAL INSURANCE CO_I_v1?A1~IY LTD".~--,__y _
SUJATA OCMPLEX, P.B.ROA[§,'HU.B'L.I, _ " .
NOW REP. BY ITS DIVISIONAL MANAGER, 1, 1-
DR.M.VENKATA SUBBA R;AO, * _ -
NATIONAL INSURANEEIE SOT, ;'-'-;I'D., "
DIV.OFFICE,
HUBLI. " ' «_ ' APPELLANT
(By Sri.Lé.;;man Adv)
And:
_1. MURSAHAE,
'/O_;SYEnD AHMEEEASHA PEERZADE,
. 'v_,AC~E3:35--YE.ARS,
_OCC':«REA'D_Y'P=.fIADE CLOTH MERCHANT KARAWAR,
._ I{,'O"KU.LKA'RNI HAKKAL,
A ,;--£UBL1.'-i._
AB~DI};I, NASIR,
' .. ,_S/O''iBRAHIM SHAIKI-I,
_ AGE:MAJOR,
"GCC:0WNER OF HERO HONDA,
R/O SHANTI APARTMENTS,
GREEN STREET. RESPONDENTS
MFA No.23 I68/2009
{By S1-i.IVIahesh Wodeyar, Adv for R1}
This appeal is filed under Section 1’73 (1) of MV Act,’ “”1988
against the judgment and award dated 23.07.2009 paSS’Ci§1i~.in
MVC No.38′)/2006 on the file of the Principal Civi1_Jud.gc
(Sr.Dn.) and Addl. M.A.C.T., Hubli, awarding comps-n’sa.+_’i;c.r__:’ of _
Rs.-48,348/– along with interest at the rate of 6% ‘p..__a. .from the: V’
date of petition till realisation.
This appeal coming on for
delivered the following:
Junemsfiégp »
1. Appellantelnsurancs” Cxompany’ “filed a ‘memo stating
that appellant is not pressing iauppeali ‘the same may be
dismissed as not pressed.
2. Memo is pvlacedi’ appeal is dismissed as
not pressed.
3. The claimant isi’pe_i’mittedi’to iii/ithdraw the amount which
is deposited “hefore, this co1iit§” “”” ” it
Sc!/Mi
Judd?