1
IN THE HIGH COURT 01? KARNATAKA AT BANGALORE
DATED THIS THE 6TH DAY OF FEBRUARY,
IPRESENT:
THE HON'BLE MR.JUsTIoE N.p.K;'Il.lA1'IIT H A
AND
THE HON 'BLE MRJUSTICE A
M.F.A.No. 429d6-§r2006e
BETWEEN:
1.
Manamma,_( d:edend'o9-o5éo2oos)p;=
W/o. ch:kkaaznaEcheg_¢=wda;~'1;. Q
Aged 6£l?yea;?:"s_._. . " ,
W/'o;'e'.Lat"e Chi:kkther11megoWda,
Agedfil ' ~
,.
D/o. Late"Chilazkathemmegowda,
Aged 2 yeaairs. V
'V A .A_,ll1lR€i§l5eseh{ed by mother appellant N 0.2,
_ All z=.;5e».re.s1::.:ng No.2168,
, ._1«~'='ilC1*oss',*p,Hosahalli,
' Malvldyla, City.
S1'11,<;e the LRs of Appellant No.1
V " * «are already on record as Appellants
3 = $310. 2 and 3 bringing LRS on record does not
arise as there are no other LRS.
E»
... Appellants
'Wick
4
claim petition, on a technical ground. On account of the
dismissal of the claim petition, the appellants_:l_l'have
presented this appeal, seeking appropriate re}i_ef."" ~
5. We have heard the learned l'app'earing it
for the appellants and the learned.Counsel'.-"appearil;ng'forg
the respondent No.2 -- Insij'rai1ce Co;._forV':co'sE1siderable
length of time. Th is” served and
unrepresented.
6. _p._e*rusa’_’l the impugned judgment
and award. critical’ evaluation of the material on
recordgfljt r eyggérgfgegl the Tribunal has committed
material irregularity in lldislrriissing the claim petition of the
p_appeil«ant_Ts –up_clair”r1ai3.ts’without assigning cogent and Valid
when the oral evidence of P.Ws.l and 2 and
d¢cur:1entai%32_§5v:dence at Exs.P.1 to 13.7 and Exs.R.l to
wasnvery much available. The Tribunal except
to the exhibits in para 6 of the judgment has not
V’ -fgldiseussed nor assigned any reason nor recorded finding of
%_W
J
JUDGE
6
and to pass appropriate order in accordance with law,
after affording opportunity of hearing to the appellants
and the second respondent — Insurance Co. personally or
through their Advocate. Liberty is reserved».t:to_l”‘–the
appellants and second respondent to lead
evidence if they so desire.
Tribunal is directed to__ disp’o_se* of
expeditiously as possible, an louterl lirigiit of six
months from the date’oaf._’i=-ece-ipt§V– of the judgment.
Office is .d.;:.35:;:ected§:to uoriginal records to the
/; sd/..:
JTUDGE
Sd/-