High Court Karnataka High Court

Hdfc General Insurance Co Ltd vs Smt Abirami on 15 September, 2009

Karnataka High Court
Hdfc General Insurance Co Ltd vs Smt Abirami on 15 September, 2009
Author: S.Abdul Nazeer
This Misc.Civil is filed under Order XLZ
Rule 5 r/w. Section 151 of C.P.C. praying to stay
the operation of the impugned judgment and award
dated 19.1.2009 passed by the MAC?" fand

Addl.Judge, Court of Small Causes,_ Mayo vfiall.

Unit, Bangalore in MVC.No.6261/2008. V_

This Misc. Civil coming on for ordere this
day, the Court made the following;} i V " V"V "

oRorR=e

Interim Stay of the judgment and award dated
19.1.2009 in M.V.C Na szsigéoba =§h. the file of
Motor Accident__Claifié"wTrihunal .and Addl.Judge,

Court of Small Qausee, Mayo hall Unit, Bangalore.

Libertyfl ufiisV_" reeerved to the
claimants/respondentsimtg to seek vacation/

modification*of’the order in accordance with law.

“” Miéc Civil iiii H8197/2003 is disposed of

Yaccordihgly},¢

3&3
fudgé’

3311
{.1
>9