High Court Karnataka High Court

Icici Lombard Gic Ltd vs Swetha @ Supriya P C on 17 February, 2010

Karnataka High Court
Icici Lombard Gic Ltd vs Swetha @ Supriya P C on 17 February, 2010
Author: H.G.Ramesh
M. F,A.No. 1 0594/2008
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 17353 DAY OF FEBRUARY 2010

BEFORE

THE HON'BLE MILJUSTICE H.G.RA1v1EsH__  I   ;_. A' 

Mis<;g:llane9m____L:s First Aggeal No.1059g'-Mi

BETWEEN:

1c1(:1 LOMBARD GIC LTD. _
BRANCH OFFECE. PRESTEGE cc1>RN1(:H..r;:

No.62/1, 11 FLOOR, RICHMOND RA’O_

BANGALORE

NOW REPRESEN’l”E2D BY 1′:*s=av:ANA(:;£«:R:LqROA;.,.
ICECILOMBARD GIC LTD. p

No.89. :1 FLOOR. SVR COMPLEX” ,

HOSUR MAIN ROAD, MA1:>wA:_.A’ O 1,.
BANGA1.ORE:»560Gt38.__ 3′ _ ~..APPELLANT

{BY SR1 A.N.KR1SFi;\;A s’}grAN:Y,’Apx_r_OcA’}’E.)

AND:

2 SWEZ’3’HA sURR;=YA;~P.c’.
{)_;/O P..C.KRPS%:{NA}AH
_ – €?_LGE;;_ –.A1:§QU’}’ 1. 9 ‘Y::ARs
«, R/O NC 3;*J_AIBHARA’i’E~i ROAD
“:’\’.PZ’I’i~i4RA\k’A’i’E%3 EX”i’ENS§()N

-;-;<:RasHNARAJA~RuRAM

A BANGALORE ~ 36

-2 §vi_sR:N1\2’AsAN

S/O_M~ARAPPA
A .A AAGE:”‘ABO'{E’1’ 52 YEARS
_ Rm N037. 17″?” CROSS
‘-ms/t1A1N ROAD, LAKKASANDRA
BANGALORE A 30 ..RESPONI)EN’I’S

“”.§v§§*”sR: KNISAR AHAMED. ADVOCATE FOR R– E:

R2 SERVED.)

MtFKA!NOb10594/2008

TI-HS M.F.A. ES FELED U/S.173[1] OF M.V.AC’f’ AGAINST

THE JUDGMENT AND AWARD DATED: 05.09.2008 PASSED IN
MVC.NO.605/2008 ON THE FILE OF THE CIVIL JUDGE.’
{SR.DN.}. KUNEGAL. AWARDING COMPENSATION

Rs.84.600/~ VVITH INTEREST @ 8% PA. FROM THE DA’}”EVO¥?:”._

PE’I’ITIO}\E TILL DEPOSIT.

THES APPEAL comma ON FOR ORBERS ‘i*1wi1S,1:”)A.f;/;:if£%1E; 3

COURT DELIVERED THE FOLLOWING: ._ ‘E
J U D G M E N

Sri ” A.N.K.r1’shna S\v2;i:7;j3,?,

appearing for the appellggat :e1:;§peA1v5_§a11t–

Insurance Company d()Vé’s.it1j0t’A’– The

appeal is accordingiy dis:{iiiésé§1 ;:’is.?13Qt prgaésed.

Ap;3e:_g_1_1    ~  A