High Court Karnataka High Court

M/S Oriental Insurance Company … vs Sri A M Krishna S/O Sri. Maganne … on 18 August, 2008

Karnataka High Court
M/S Oriental Insurance Company … vs Sri A M Krishna S/O Sri. Maganne … on 18 August, 2008
Author: Anand Byrareddy
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13*" DAY OF AUGus:f%2r§t3é§%%%kj H,

'I'HE HON'BLE MR. JUS'I'lC}31 B   

MISCELLANEOUS FIRST £s_P1'Ez&;v4L--.1§'icf7587V.'C3F'gOi)$  %

BETWEEN:

M/s. Oriental Insurance' 
Company Limited

No. 6, Sflfcaimad  _
7"'Main,3"t Bl§o£I~;_ _~.  3:  ~.  "

Next tci--,_BT_S    b
Kalyanamanlapa V   T'
Konnangxzh, " V V' _ ; =
Bangalgre-56$) _(}3-4.. 

By iiég Regional Gmge _,

.' «.  _M ,f'g; Oriént:iiA.Insurance
'V  ' Clompaay 'I..imii<:d
 Na. 42i;'4;§-,,V4fl'.A'Fi0or

Lc<)"3h0ppi§:;g Ciumpicx
Residency 

u . ,_  " A  Bangaiuns;-560 025
  Rapresefited by its
V' v Rugiiyaal Manager

%   Shri. P. B' Raju, Advocate)

fa

. APPELLANT



AED.:

1. Sri. A. M. Krishna, 23 years
Sfo Sri. Maganne Gewda
8"' Main, Venkatapura .
Koramangaia   
BangaIore~560 034 1

2. Sri. P. Rajanikanih
S,/o Sri. C. R. Pushparaj
No. 197, 12*" Main Road
4"' Block, Koraniaxlgaifl  _    
Bangalore-560 034 A  '.   V  ~   RESPONDENTS

(By Sim’. sixrepadv shasa:i,;«xav§§gi¢ ‘i”.i.ir.’1V3″és.$c,;7:(:§ndt:rai Nu. 😉

°x ¢¢am§

Appeal is filed undcr Section
173(1) of tits; ivlcstor Veiiirsies Act against the judgement and
award ‘éalcd 232.2008 passed in MVC. No. 57273007 on the Hit:

of Jgzdgat, Cofifivef«Sma1l Causes, Member, Meter Accidents

Cl.a_iins TIfib;£nal, Mac, Bangalore (SCCH No. 9), awarding a

Lcani;3s:}satii2:i*g}f”Rs.2,63,574:”~ with interest @ 6% p.a. fiozn the
“dafé. . _<_3f {£911 fiil deposit.

. cuming on fur Admission this day, the Couri

* »- %L».deIi’»*eriv::i%fha foI1ewing:~

JUDGIVIENT’

T116 appeal warning on for admission is taken up far final

V’ disposal by consent of the Counsci for the panics.

3

,_sR

Accordingly, the appeal is alluwcd. ‘n~..§= m1¢;a

mudified in the above itsrms. T116 aitiiiuné ‘rémVitf,cd’ i n

to the tribunal for the benefit oflhc msfigideni. VV