Karnataka High Court
Akkamma vs The Manager on 14 October, 2008
nm'wmrg--: 5:. '
1.
w/owe Rayi %
'Bhi1nappa=i~Chaud.akk.anaIar,
In ms area mum or _
cmcurr macs xr n:mxw_mg._ * ' '
DATED mm mm 14w;am--'- or V A
?REénfi¥
aonrnm naR.;§zJ "s!r;cxA "B55243:
HOK'nLE" mam
Aged
Km :Manojaéz,. "
V % " S/0 1até~.Ravi alias
sfihimappa Chaudakkanwar,
'M inaoA'1'«..
S] 'ojaibb Ravi alias
..Bh§m;appa Cmud
.. Mlinor.
A' 'T are residing at 'Wham'
Building, Rani C Nagm,
Di-IARWAD.
(By Szi.K.Sudhocr, Adv. - Absent)
"9
Mxscnnnasasouvs-F~msfr' if-I_€§.*}a33 or 2002 Q
as
.. APPELLAIITB.
:i Vahic1cs the Judgincnt and Awani dated 09.04.2002
ItJiicigér_[Sr.D;1.),"'I')hanvad, partly allowing the Chaim Pbtifioen for
V and seeking enhancement of compensation.
J, delivered the following:
1. The Manager,
Oricntai Insurance Co. L'Fdv., _ '
K.S. Road, Hampanakattc,
2. Sri.Navccn Kumaz', ' V
S/0 Bhaskar,Me;}§9r,
R/o Dcnjbaila, Konchacli'
3. Sri.Ma?dha?.v',_. _ 4.
Majer, Bi1sinr::§'s,.
R/o_ Bccjai,
...-u-omu».n--_o'-_
(By Sri. P.B.Rajju, - Absent,
Rycsjpb-ngient §~s'o$'.'2V as 3 -- Served)
*,,_1l:__ '*__ *,,_ -k__*_*,, *-
undcr Section 173(1) of the Motor
gassed' in M77/2000 on the fike of that 1; Additional Civil
Appeal coming on for Orders this day, %!'A!{
"B
3
JUDGMENT
Appellants and their counsel both are in the
second round. We have waited for them for time,
but none appeared before us. Nog1§’Va’ppcarbd”‘§);f
also. Appeal is therefore
prosecution. Parties to beartizgfgir
Sd/-E
Judge
Sdi-9!
Judge
“:«~..@f; ” A’