w....~wmu 'man Ksut"«mubmm'mz1w'a»i\A£*"'aA was-wcaww wwwmw marv: wwmmwmwmwwm meeww ww'Mbm§ %.»M"" emwm K.»-M Ira: THE "f-TIE!-1' mun? as K1%Rfi.3%TAi0°~. AT BAN3Af.:GRE. wasp: was 3342 93*' my cm zmttmrmsa 2Q€§ .»-. _ ._ : 3399323 : ' ' am man' 51.: rmmsmzcz N.x,1?3:rt:z:;. §f: . mar: PE'I.'I'I'IC.*1~I R0. 12012 .c>i;'. 2;_r3_§& gégumg X ( 1:' EKTWEEN: IBRAHIM, axe» mam xzmnzm, ' 4_ . AGEE A303'? 44 vzans," * REA? SMBRULI K}"n'.abERIV_,V_ ' mmm row .5; "¥I_ILLM;K,'> BELXPI-x'2MIE5ADI~' *I"§;3,_.',' mi. 2: . . . PETITIIONER H %'§ax»..':z*r1§: sx~:$T1**:', ADVCEATE) R913: 1.
cpzszszzqxwn, _ . .’
3.14:2 amazmpn FOCsJ.AR¥’,” –
5:933 Azzauwfio
KU}3.ERIi3?sLU $063.3, “” ”
‘.a.:s:nE*:*-‘:~z:ansz2a,’«.
1 _ Anvmgfig.
3ssz..’*.e’=’a:i.ta’..*.-;f,;;:rv.x1″‘e* .=,; “rm.
s_.t-mnxikgi, ‘
mu? $4 YEARS.
” ” ” 35:22′ .;s1@-.2412 “EEARY,
_32.s*’::_’:s afimam muss,
EEBMAR ‘$03? a VILLAGE,
_ P«a:’m;;a TALCEK.
‘ .3. am:.z«1:H nmmam,
*.YI’l{‘§E UNITEB INIIIB. IPEURAME CG.L’}”D.,
BRMQCH $FFICE, PREB’!’§{} BIEILDINS,
” MAIN READ, PUTTUR, fix.
H<'I£*W0'¥#|fl wwwm W5 mmmwsmaammm mww vzwmwm Ur %fi§€Wm"fiS"fl%.%& Wifiéfl QQUW' 3?: mwmmm NEQH €36
M
4. m%1 s.AcH2a3z’:’A,
war: wars szmzmmsm Amman,
3.333 was? .59 mans,
Ma $Rf%€§EET?-$3,.
H.:~::3.5-2,, wig,
?R&RKRBfi, 333?}.
5. mm EFAHCH nmmsn, :
‘ma Han’ 15:51.31 Assunmcz cc. ,1 L’rn.’,«,
333.9333 DFFICE, 2′” rneaa,
3%.’: RAM Mmnfi,
0FF.HEJ3cI3 P{3$’l” GFFICE,
UBUFI ..
V’ * L. _, . . ?.ES?OI4fi3ENTS
‘ §9ue§~a_ V ‘
‘I’hi$ 5s’zit4_?~:..tit:it3n”;%¢5_,fi;1§d’ sgntiier Articles
“226 and 2?? mi 47133 Cé:n:%ti;tutiVon”‘e_f1.V-xndia praying
ta quaaéz the’ €112».-‘iLg;:r:_!a:1’£;..: grit: ?:xt&:.:d dated 24.11.2007
mafia in 34%;: _:-£~:g:.1;-‘?fl£ré}.by: that’ Motor Accidant
Claim ‘i’;:f;;b:zi’:=.,a’1,;«:.;:__1§utj:’L2.;*; “.-“«.’!..-.,K.J.3′ vicle Annuxurewk,
etc. V *»I t ‘ *»’
T}”2i$’*_&’i*:i_.t’ P«V§tfi.3;”‘:§Li:sz:: ‘T<e.f,§:ia;:i:3g on for preliminary
haearizsg tiéxisg day,'=.t3"2a' !f:éL1_.rt mafia the fallawting:
£32323
V' ~.'?:haa_p{a€;itVimnez aasailing the correctnaas
ax" and Mara dated 24.11.2907
made in No.1/239$ by the Matt}: Accident:
zfixamal, Euttur, 9.22., Vida Anmxuraw
"lr§a'?a' 22rzaaa:a.ted the inaxtant Writ Petition.
2.. Tha grievance made eut by trim
Vyatitianer in the instant Writ Petition is
II
IF”?
I;
Eenaa, ha was canatxainad ta file the instant
Wait Eetitian. seeking the reliefa aaw stated
suyra.
3. I have haand the iééfifid £§fifia91 f§rb
the yatitisnez s:i.s.vishw$jit§ sh§::y.=hN
4. Tha lsaxngd Cc#%é%1,§o# tfi¢fip%£itioner
at tha mut$atV Qphm$t§§§Vf#§a:, the Ordax
imyugnad ia.n§t §ua§§ifi%§i§&&fi% fi§e petitioner
ha gag i£$§ #§:fi£ :%fi§&§ “f¢ invoke the
pr¢vi$§$n§I ¢§_i3§§%iéfi_:1%$§2) of tha Hotcr
?ahi%1a§A§§t,;1fi$§f gsftha impugned Order has
been §asa§dlfiifih§fi% #i%ifi§ an mpp¢rtunity to
the pe§iticna&:,i%éréfara, he submitted that,
ache a%id_§:d§t,ia liable to be vitiated.
m-….”. ,………M wwwww writ” mmmmmamrmm WWWW am,-mam WE” %&RNm”‘£”A%& Méfifi fifiififi?’ 6? mwemmm W§@W fifi
.3g° RE§#: ?caxeful perusal af the Grder
;§§ugnaq and the graunda urged by the
‘f §$fiitfi5@er what it amergea ia that, in View af
“§’t§§ £ufigmant af this Gaunt in the eaaa of THE
V'”=,§:v1s:axAL mayasaa, was NarIoNAL znsunancx
;uCQfiEAfi§ LIHITEB VS. fiflfifififl SURREY SHE? END
THERE QILR 2363 KRRHETAKA 4366), the ‘firit
w W. awuvuwwuwxu ummvawlhraho Haw” Vuvwuwwmun -1.” nmrnnumwuorm-»<&v""9.9<wW%'a. Maw" -o.-wmrmae MM awvwmwamssmmm mawm %..e~'M*"%2.aM*€.i«f W?" z\L#'«%W§'%&MfiVM§%'§% MEWW mfifim
Fatitian is nat maintainabla after the awnar
is mafia liabla ta pay tha capensationwéndflthe
aniy remady at Appaal lies fi$fiéfif ft§é_
gzaviaians Gf thm Rotor V¢hi¢le3 RCE; i§83,x:tVV'
has been claarly held tfigtg if thé éfifie; is
qaestianing the liability imfiasad fin h;$ fo:
visiatisn of the tenm§Tafid co$fiit§oé of the
inauranca paling; fhafi mnfifirffiha provisians of
Sactien 1?3§2} :9f th¢ jfi¢E¢@"f?éhiclea Act,
1933, be th;~,« fifappeaz .
6L”-_Eari£g”°;§gau%i””fo the faats and
¢ircumzt$ms%$ cf fihé ¢%a§ and in the light ef
the &fiégamafit afi_:h£§”€@urt statad supra, the
,inatan§’1§@it fiétition atands diapcsed of
iés%z%ingaii§é§fy tn the petitionax to file an
*.-ap§éa1 find§£ffifie pxaviaiona af Section 173 af
Lfl_th; Mata: Vahiclaa Afit, 1983, within a period
‘ ‘§fi t£fi*daya frmn the date of receipt of tha
‘ u¢¢§ffaf this firfiar. All the graund urged in
*,§§£a petitian are laft apen.
, \lNMml”M{4 wwwmm »..M~ wMmnVWHMm% Mmm EQUWE” £3? mmmmm wmw CQUWF fifi %9e.W’dfie’Zfi%Kfl H§G§’~5 Q
II
0’1
if the petitioner files! a name tax: return
of the certifisd coyy of the iz@ugned_.J1;1’£i§tL3ent
arm meazfi, affice is directed
a arms fcszthsaeith.
Dzfiarad accaréingjwly. ~ ‘~ VV
human; as