M F A No.1 182512006
IN THE HIGH COURT OF KARNATAKA AT BAN§3V'r:"§;ii:}E).I.?E
DATED THIS THE 28TH DAY OF MAY "
BEFORE % 1_ 'L V _ "
THE HOWBLE DR. Jus1*1c:{;k;
MISCELLANEOUS FIRST A15PE}x1, }~J0. " T'
BETWEEN :
Anusha, 3 ._ ' 3
D/0. KV Shir 'V '
Aged about 3 years; " é .
Since Ming; Répzi:si:g1tcd.,b'f.__ " "
Vishala W/o'. K Shivaizzxa, _
Aged abéaxt 29 4' _ _
Residing at P~£imh4.'al1i,= ,_ __
Challakere Taluk, " A » V
Chitradurga District; " Appeilanb
'~ {By Sifida§;)a,----A¢:iv., for appellant)
._ AND.:_'
1. 'B
S] o. Shfivalingappa,
[Age Majar,
--« I ' " -- __(3w{11¢:r of 'Sfi. Malatc-sh,
A Motor" and Owner of
Tshivaganga Bus,
=fRe$iding at
* ..Qh_i§<kab0nahai1i Post,
' " Mo1kaIIm1ru Taluk,
A .. .~-Chitradurga District.
M F A No.I1825f2006
2. United India Insumnce Company,
By its Branch Manager,
Chitradurga City. V
(By Sn' H B Nagaraju, Adv. for R-1) V «
(By Sri A N Krishna Swamy, Adv., for R&~2}., ~ '
This Miscellaneous First is fiIed_I1m3;:r Scction 173(1) of
the Motor Vehiclas Act, against___ th¢ 'judpdentvv awaxri dated
19.09.2006 passed in I7s~T*s;'..(__Z NoV§74fLQfIS fin the of Civil Judge
('Sr.D11) 85 Add}. MACI', CIaa11akerc,%.j_diSizii3;§i33g the claim petition for
conlpfinsatioa.
This Appca.I«co1ningi;on_,fcjr Gzdétis day, the Coufl: delivcmd
the fonowmg: H . :1. . .
....
MVC No.74] 2005 on the Elk: of
District at”v_C§Iié{11akeIe, is before this Court, seeking
‘V §fimp§nSdfiéE”‘hy setting aside the judgment and decree
d.:1t:::iT_ :9.9.ge:5aé; %
There no representation for the appellant.
; Learned Cmmsei for respondent No.2] Insurance Company
that since the claimant has not produced any medical report
” ‘ A “~:c$ $how that the claimant/minor child sustained any iafuzits in the
accident, the Txibunai was justificd in dismissing the claim petifion
.
M F A No.1 182512006
and there is no good gxound to intsrfem with the imdgumzgti j£1g1gnen:
and award.
4. Pcrused the impumed judmént. *
5. Though the mother of ;vas
examined as P.W~2, no vfhévéclajmant was
produced smbfish about one year
ten months, sust:ai::§;d – In the grounds of
the Appeal in about the Wound certificate—
EXP-3. ” to the case of the
claimant B K Venkatesha and Ex.P~3 is not
pertam’ 111″ g cia1man’ 1:] Anusha. Therefore, the
W33 ____ in rejecting the claim petition of the
Aajqpéljanti _ I see no good ground. to interfere with the
award.
No costs.
6. In the result, the Petition fails and the same is hereby
AA { 1
mi/..
Infiqe
Bjs