IN 'rm: HIGH coum' 0? KARNATAI-u;_. V. .' L"
CIRCUIT BEECH AT mmnwm' ' I
DATEE3 '1'!-{IS THE 17th DAY cf sgsm;4m, '
BEFQRE
THE HOWBLE MR wanes nsfiiaan sxgfimriaézififiak
wrzrr PETITIQK No¢5d6§9f,i§a¢9(aiia:Afi§'
Bnrwsmz V' «
8;-ER:YAN1«:AP§¥A;"'j;;jT.L.41.'
8,60 RAMA1=f9a '::4;g:;,.:.¢121_._r:c.- "fiU3.'Z3EI\I'I'---- 1
ago zm«;1v;APLIR';- N3-',RC*UN1:} .532 2+3?
ms? QADAa3.._lj ..PE*r1T10NE1Q
{BY sRi;r_ r~.»:',:%g1z::;a1&:é§2;§{f';';4.:A:»:,§§%§T;J.._§§}:;és;§:1~¢L;R, mvfij
ARI):
, «_ 1. vf.'a§?:IE"R3vE&,
" R go ?,Rs_13:3a';§ ONE, H.Nc::.36
"-B§.w:'?;<ig;1._._ ssysze.
2, "ms~:5;<;:.2§§é;"}A IBERECTGR,
ms EKRL gm, swim; ANNEX,
LB. g?<'_Q.£&fi, HUBLE, 533 020.
. _ $':.V:ss1oNAL MANAGER,
'UNITEB ENSURANCE <30. 1:33.,
BELGAUM 5§O €301.
.. REESPONDENTS
THIS WRIT PE-TETION {S §-'mam Uwmg ARTEEZELEES 22é"%3ND
22? OF' ME CQNSTITUTEON €3}3'1NBi& PEAYENG TS QE.§z3:S{H?.<'1'§L.1<:AT:oN Ufs 151 <3? cm P§.SSEB BY 'I"P_:¥§E
31,3332 mm MEMBER MAC'? 1: BAGALKGT,\;'IDE1é2.£'~%1'eJE}§':fI}§E~~'C.;' =
ANS ALLOW IA VIBE 23§NNE}12.§,L§;as.iNAg?:~
i~«iEAR1NC§,'?i~iES mix', 'i':~iE com'? MADE z«*c::4L@§.s;:~;<3.:}%'««.«.
Notice t0 Itzsponiienis i§"v«r;1:i:;p e:1sé€i' ifgince the
wider to be paswsd in p}é'ti£iQ§i«.s7§fl1 not affect the
respondents.
-‘Pb: _ was the claimant in MVC
Na.6?4;20G”1.”‘ .§*§§=?ai:t{i ‘fa; Rs.1,25;{)Q€}]~ was passeii in
«.._Afav£§ii~r Qf ,t.’r1e §e’iéii51%ze1* hertzin, as <:::3111p€;1$at:i0a, with
iE%;E§€r¢;Asi:v..4;§i:V'€:0?£.$*-;3€r afinum by ihfi Z*s'Ioicr1* Accident Ciaims
Txi'¥5*:ina§§ 63 20131 July, 2832.
E3: {ha ‘time of awarding :::0mp€:1:saii0:1,, the Eifiaim”
‘~11’ ” .§§¢ificni Claims Tribunal has direarztezi mat an amoum of
§
6. Smite the petiiiemzr hag aitaixztitd ma}’or§i.}* as
he has iritiepezxdeiltiy smartzéé .i;r1’t0 agresment of
third parizgf and as; the patitiozier fig in cii:’e.;;§:€ £:–:ii _
this court proposes 1:0 take a i&:;;i§;enf”i.’ie€xf .$’t’éZVi*Vi’f§.€1:;
Accardingiy, the :f¥.:3i11*éV fig: .’:iV’:*i1′:$:s.1-12$ and the ‘I”1’i’bu;1a},
which;- _ WEI} ‘the State Bank of Ehflyscrreg
Bagaik0:t« =B§4£’a:31c11″–t<:§" the ammmi ii': favour of '(ha
peii'L§OI13A;".
‘ ” T\;E%’_;9i’a §3’a’£§”£ion éisposed {:;fa<::c0rnii.11g1}2
Sd/-3_
Iudge
V ' éémv ._