TN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF OCTOBER 2016.
PRESENT
THE HONBLE MRJUSTICE N.K,P,AT1VL35TE.jj* E E
AND
THE HON'BLE MR.JUSTICE'H;S.KEMvE?AN'NA 1'
MISCCVL. 1/20 10:
M.F.A.NO.58'21_/2QO5'(M_}_f) A "
A.MAH_ABALEsWARA '
AGED ABOUTI'38.T.*{EARS€ " V '.
S/O A.sHANKARNAEA1iANA T A
No.16/39,' JDTQTH 1--3;i;.Oc'£<:,
KUMARA PARK WEST A
SERPANTINE
BANGALORE-20.. 'E
...APPELLAN'I'
(B'{_§SHR.I G.KR_I_SHNA MURTHY, ADV.)
PRASANNA
S/O 'TARAMESHWARA BHAT
" KQMEETTU, PUTTUR
DAKSHINA KANNADA DISTRICT
2, ORIENTAL INSURANCE COLTD.
BALMATTA ROAD
MANGALORE--» 1
REPRESENTED BY ITS MANAGER
RESPONDENTS
(BY SHRI ARUN PONNAPPA, ADV. FOR R2)
/AD.
MISC. CVL 18603/10 IS FILED UNDER SECTION
151 OF CPC, PRAYING TO APPOINT AN
DOCTOR FOR EXAMINING THE CLAIMANT
REASONS STATED IN THE AFFIDAVIT.
This Misc. Cvl. coming on for Orders
l\l.K.Patil J, made the following: _
oRoEnnn
The instant Misc. by the
appellant through appropriate
direction, directing Bangalore,
to assessing the
aPP€1:3~’?1T1I73T.x.:1flgT:é?i=”3 the repercussions in
futureand I including the competency
of the appellant to “Continue his profession as an
* aaveme. p r
r ‘_tfI.ea~ifd’V..the learned Counsel for the appellant and
the learned Counsel for the respondent No.2 Insurer.
3. For the reasons stated in the affidavit
V. ._..-accompanying the application, Misc. Cvl.l8603/2010
is allowed. A direction is issued to the Director of
NIMHANS, Bangalore, to nominate competent doctor/ s
x’
for assessment of appellant’s IQ. and his health
condition as on date and whether he would be coliipjetent
to continue his profession as an advocate anh<l§mto».'sj:;il,_5ri7:__j.t' _
a report as expeditiously as possible at_.'a'1Ty_':;jate.:wit1:,in"=
two weeks from the date of receipt oif'_"aA. of'this:'o.1fdz%i'f.
The appellant is directed to.appeat'through"hi's–i..CVounVsel.t"
Shri G.Krishna Murthy and Phonnappa, learnedi
counsel for the personally'
before the Director fVB«anugalore, at 11.00
A.M. 011 3:0; _ thé'V_'Director is not available
on that 'day; 1 i';:éo–10"at–siiii.do RM.
Officeii issue two sets of hand
supnfitnions copies to the Counsel appearing for the
.A appe1lant–a1id one set of hand summons to the counsel
second respondent~insurer forthwith.
as
Sd/1
Judge
Sd/-_§___
Judge
YN.