High Court Karnataka High Court

Gujjala Laxmana vs S Channabasappa on 8 September, 2008

Karnataka High Court
Gujjala Laxmana vs S Channabasappa on 8 September, 2008
Author: K.Ramanna
IN TRE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DI'-IARWAD

DATED THIS THE 3% DAY OF' SEPFEMBER__"2*.:D(§§§      A.

BEFORE   

THE HON'BLE MR.JUS'l'E'3E apura'*!i1i£1ge.:; 7    d 

Hadagali Taluk; District. _'    ....Appc1}ant

(By Sri aagaaegshg§ud"' 

AND:

1.  'i{sééi~appa,
Age; not  tojappclliant
R Station  Hgzvcxi.

  

 Nay? lvradia Insurance Co.Lt:d.,

 . P;Sh0ka"'Ch'£rl:£,""

' Rancbcnm:r;' Dt: I-Iavcri.  Respondents

 ' KV(By  Prasm Associates, Advocates for $2.2,
"  R,1?serv:*:ci)

  M.F'.A. is filed under Section 173(1) of M.V. Act

  ggjajnst the judgment and award dated 30.9.2005 passed in
 MVC.No.338/2002 on the file of the Pr1.Civi1 Judge (Sr.I)n.)
 and JMFC-cum--Member, MAC'?-IV, Hospet, partly allowing

the claim petition for compensation and seeking
enhancement of compensation.

This M.F.A. coming on for admission this day, the
Court delivered the following:

 



JUDGMENT

None napmscnts on behalf of the appellant. ”

appeal is filed in the year 2006, the appeal is ‘

admission. Hence, the appeal i:§ g

prosecution. __ A A ‘
sa./g
Tudgg

EtS*