Karnataka High Court
M B Nagaraj vs Jasvindar Singh Sangal on 10 November, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: This the 10m day of November 2009
BEFORE
THE HONBLE MRJUSTICE V.JAGANNr"iTII§}\Nf:'--- _
M.F.A.N0.6878L2'OO5'{M§:1 1 I
BETWEEN: _
{By Sri F V PATIL, ADV..+AI3SEI\IT:.)
AND:
1
M B NAGARAJ.
S/OMBASAVACHAR, _
AGED ABOUT VEQYEARS, -- _
Rm OFFICE, 1:3AVANAGERE:._ " ~ .
* = APPELLANT
£0 BOUTA SING_H',---- ' '
AGED 27' YE'ARS..,_ " ~ 4.
DRIVER OF L.0ER_f; BEARING
. .. N0..H=R.38-BY 5977,
/AT SANGALVVILLAGE.
I is-Dlsjr: KAPURTHALA.
_V PUNJAB STATE.
VI " }§;@_o"fA SINGH,
S.'/' FAKIR SINGH, MAJOR.
OWNER OF THE LORRY BEARING
HR 38--BY 5977.
"R/AT SANGAL VILALGE.
DIST: KAPURTHALA, PUNJAB STATE.
THE MANAGER.
NATIONAL INSURANCE CO. LTI1,
DELHI ROHTAK ROAD,
BAI-IADURGASH610 718.
RESPONDENTS
MFA FILED U / S 173{12) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED:19.2.200§ PASSED IN
MVC NO.265(A)/2005 {OLD MVC.NO. 85/2001] ON-
FILE OF THE PRL.C1v1L JUDGE (sR.DN.).g’=3:~–._’~i1′
ADDL.MACT, DAVANGERE. PARTLY ALLOW:Ii\IGV.’_’ _
CLAIM PETITION FOR COMPENSATION
ENHANCEMENT OF COMPENSATiC)N’.’« .
THIS APPEAL COMING ON F.,’C’)R’;
BAY. THE COURT DI+:LIvERa;£)__ THE” yjO–1.LOwii~.:1C,’::H ;
,.-JUDGMENT
Though this DAfn_attetff7D::’wz§svV:D_jCal1€:d On two
Occasions, nOn§é'”afijpe;ired t_’he:’appé’i1é1tit and there
was no represei:.tatiOVn.– V “Afp.}5eaDlE”‘».dismissed for non
prosecution. V . _
Sd/-A
JUDGE