High Court Karnataka High Court

Divisional Manager National … vs Sangappa S/O. Hanamappa Pujar on 8 September, 2010

Karnataka High Court
Divisional Manager National … vs Sangappa S/O. Hanamappa Pujar on 8 September, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated this the 8"' day of September 

BEFORE

THE HON'8LE MR.JUSTICE_RAVI MAL1vr?éjm:H~r::  "  

W.P.No.5032/20(5=9(G_Mr{/i;C)rr_ 1   4'   7

Between:

Divisional Manager,

National Insurance Co=.UE,td.  
Belgaum, now represe*-ntied by his, " '
Regional Manager,  '  
Nationai Insurance Co,.r~Ltd."V. '
Regionai Offi_Ce;.,_   _.   
Subharam Covmprex, .1414}.   '
M.G.Road,=:"       

Bangalore ---..,569}.,001.'   ..   ...PETITIONER

(By srm.A{AN'J;%%r.K,r:r§:rerna«swarny, Advocate)
Andie, 

1-,?"SangaD@3%"
"  S./,0 .Hanam'av~eea Pujar,
 ?\iow_ aged about 23 years,
"  _ 'O,Ct:t,,"C,o'oiie,
. R,/fC..,,KaI'i'agonai,
Tq :' '3<_u5'tagi,
--. fijow. Residing at Mangalagudda,
..Tq;_: Badamé.

A   V.G. Sanagafad

" Age: Major,
OCC: Business,
R/0 7"" Cross, Sudi Road,



Ron, Tq. Ron,
District Gadag. _..RESPOi\iDENTS

(Sri. V.G. Sanagalad, Served, Petition stand dismissed

against $2.1)
-0-0-O-

This writ petition is fiied Articles 226 and 22V7r».oif.the
Constitution of India praying to quash the order"-dat'e.d

11.02.2009 passed on LA.NCLIV HWIWVC No,i34/2ng§;qsc
per Annexure--C, passed by the Court of the 'District'3uid»r_1e ' 
8: Member, Motor Accident Claims Tribuna-it'i'd.o;:1..,}Bag.aIi:,ot«.

and etc,

This writ Petition coming onflfoiii0're|irr'ii.nar,y«.h'e:ai<iiig._V

in "B" Group this day, the Court made t'i1eVfosi'i'o'w;ingV: 
onnfifli,
in the ciaim pet.itVit-in   1'e.<.3p()nden1,

two appliCai:ions'-..w*ere*:1fi'a.de by the petii:i0r1<~:r--insurance

Con1panys..__4 oiiiewx' I Rule 10(2) read with

 Se»oit,ioi_i' iV51V'ioi7i.(j__o_d¢e of Civil Procedure, 1908 seeking

 ' :ii'rip1e--a_c3'x11:en'1,i of the Divisional Coritrolier. NWKRTC, as

their{hirciii-*e§§.3§or1dc:nit and amiiher under Order VH1 Rule

 9 vyit.11 Section 151 of Code of Civil Proceciure, I908

 secéking permission to file the w'rii,te1'i si.ateinerc1i.. Both

Fir



1,;

the applications were rejected by the 'l"'i*ibu"nai. Hence,
this petition.

2. The learned counsel for the pe't'it'i'oz1e1"

submits that the impugned order is a n_on'+spe.;§le{i_i1gp

order and requires to be set aside. He eon-:e.1?£'ds"'t:hat they».

proposed respondent is necessésm forz:t.h'e__j'u.s't- and'cis.._'fi'i3_al

adjudication of the c!’éii’:fn.

application seeking filing of-,v:_the ad’di.tionali written
statement would “«_’c.’t3S_(‘) ?jJe.””e-_ne’ce_ssary in the

circumstances… .

3. The .:’V’e:»:.c.it%i”iS,i1’f.i()i1

third respondent the oiithoflofiéiidirigiV

vehicle, which is ii’I’::’=}.iv1I’€(1’v”‘i?’\’«”i’t£1″ffi-‘,?._ appéi’iar’it herein.
Consequeritly. the appIic’aii’o–ri:’ fiiepi ii’f_gaifd.’ .O3’i”ui’i;IE{ fi1′(:’§1~S and czrimumsi.anc*cs of the

case, thefe. is no. du.;ia3f in filing the said applications.

Ti«-i§:i1eifoie;~i_ihe ii’1’a’pu.gned order of the Tribunal warrants

‘ _ in iéri’é’r({1i:t4€ ”

5. ‘j’F7or the a£’o1’esaid reasons. the writ petition. is

a11_I<)\xr~~sb1'.*;. The impugiied order dated 11.2.2009 passed

byihtr Court of ii1'w i)ist':.rict: Jiildgt', and i\/iember. Motor

/<—–»

Accident Claims 'I'rib1ma1 No.1. Bangalkot. is quashed.

Consequently. I.A.N0s.IV and V fiied by the ;;)Vcfti4_tj"ic)_z1e1'

sE'e'11'1dr_:s ailowcd.

1

*aib/~.