AND
2. 1BRANC'Ii::"£w£A§~iAG:ER
BIDAR. " ~~
'' 'S_IvT_ BHARTI KHANDRE
BEFERBAN BAGH
IN THE HIGH COURT OE KARNATAKA,
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 16'1"" DAY OF FEBRUARY
BEFORE « _ if I
THE HONBLE MR. JUSTICE HULUVADI G. " ~ H
MISCELLANEOUS FIRST APPEAI:§IN'(),;i67S3.}'/"_I'?IO0'F h
BETWEEN: A t
DHANSHETTY .
S /O BHIMSHETTY SIRSB
AGED ABOUT 26 YRS ._
OCC SERIVE AND..MEDICAL PRAC'1'1TIO'NER. '- '
R/O KONGANKOTIQXTQ B: DIST :.BII')'_A._.R.'
".APPELLANT
{BY SRI. SANJ,EI:V:jI:UiirIAR'CRATIL;5ABVOCATE)
1. RAVIKUMAR' _ ._ -- I
S/O MALLINATR KORE, '
OCC BBSINESS. ' ' '-
. «R/OV~'H,NVO'A 09 3'*z*--I.,,SHIVNAOAR COLONY
BIDAR. '*
NATIONAL INSIARANCE CO., LTD
V GIR1-.§,'OM~PL_EX. OANDBIOUNJ ROAD
-- BASAVEZSHWAR CHOWK
NO "I44 1~874~E NAI BASTI
Ix)
HYDERABAD (AP)
... RESPONDENTS
(BY SR1. BABURAO Es1RADAR. ADVOCATE 1s’Or§’..1£'<..:",—"js.§ii.
SANJAY M JOSHI, ADVOCATE FOR R2 & SR1.
ADVOCATE FOR R3}
MFA IHLED U/SJ73HJ CH? wn( ACf12x§nNsT gig:
LHHXMMENT & Amwuu) DATED 26/snnmw PASSED IN NfiK},
NO244/03 ON THE FILE OF THE;’PR{ES1DINC} OF3″?IC’ER_. MAC’r,
FAST TRACK COURT-IV, BIDAR.-.,_D1sM1ss1N’o._ ‘THE “CLAIM
PETETION FOR COMPENSATION. _ ._
This Miscellaneous A on for
admission this day, the Couri:’ldeliv_e1}eAd the_f,o1loWing:–
IJUDOMENTV
The appellant ‘re.presented’*lby’V _R–.:S.B__harshetty, learned
Counsel who is no more. “”Ho\5Vléi.reI”.vanothger Counsel Prasanna
Kumar M.K.:jis islrlepresented through Sri.
Sanjeev Kuma’r__Pa.til§ V ‘
2. Heard tthevvlelarnevdzoounsel for the appellant and
Caounvsel re}3re_sen_ting the…insurer viz… the 2″‘? respondent.
the claimant gave exaggerated evidence. In the
circumstarices, the proper application of mind is requ.ii'”e–d to
arrive at a just conclusion. When the injury suffere_d.V}§3i:4″theV.
claimant is said to have not been disputed _ V’
other aspects there appears to be I~i.¢x,i’c’é,__
pass the following :
QRDfiRas i] The appeal is alldifired ii} The the claim is set aside. iii) to the MACT, fer' the same in accordance :. with " providing sufficient
Aiiopiportnnityé Vtdhoth the parties.