Karnataka High Court
Hdfc General Insurance Co Ltd vs Smt Abirami on 15 September, 2009
This Misc.Civil is filed under Order XLZ Rule 5 r/w. Section 151 of C.P.C. praying to stay the operation of the impugned judgment and award dated 19.1.2009 passed by the MAC?" fand Addl.Judge, Court of Small Causes,_ Mayo vfiall. Unit, Bangalore in MVC.No.6261/2008. V_ This Misc. Civil coming on for ordere this day, the Court made the following;} i V " V"V " oRorR=e Interim Stay of the judgment and award dated 19.1.2009 in M.V.C Na szsigéoba =§h. the file of Motor Accident__Claifié"wTrihunal .and Addl.Judge, Court of Small Qausee, Mayo hall Unit, Bangalore. Libertyfl ufiisV_" reeerved to the claimants/respondentsimtg to seek vacation/
modification*of’the order in accordance with law.
“” Miéc Civil iiii H8197/2003 is disposed of
Yaccordihgly},¢
3&3
fudgé’
3311
{.1
>9