IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24*" DAY OF SEPTEMBER ,1"
BEFORE %_ V
THE HON'BLE MR.JuSTIe;iE'3'A'wA'Df RAH..m,, 'J
M.F.A. NO. 11,910/A2o07.0O4v)].F,T,ff' '
BETWEEN: « ,
KISHAN SHETFY
AGED ABOUT 24,YEARS,* " A
S/O GOPINATH SHETTYA _
R/AT THARIPADAPU HOUSE,' "
KOTEKAR POST,
MANGALORE.-_-. A -
H . 2 .,...;j;ARRELLANT
(By Srti' M _vINO-'D ,K'Ui:%AA'R,.. ADV, ,)
pm
ROBERT JTAYATSHVETELA-N
ADULT, . ,_ A
S/O PUL. RAND_Y,*.
ZR/O_ SUNKA _D'A'KAT'TE
,3ASHONANAGAR,v
A F*"MANT.=AL;ORE.
NATIOMLTTTTNSURANCE CO LTD
x MANGALORE.
. "REPRE'S'jEi'{i'TED BY BRANCH MANAGER,
"'4«RASIK-CHAMBERS,
OPP.*£_ZENTRAL MARKET,
RESPONDENTS
” {By Sri H S LINGARAJU, ADV., FOR R2)
MFA FILED U/S 173(1) OF MV ACT AGAINST THE
“F’v.V,j’0DGMENT AND AWARD DATED: 10.5.2007 PASSED IN
{N %/T
2
MVC NO. 1291/2004 ON THE FILE OF THE I ADDL. CIVIL
moss (SRDN) AND Cm ANO MEMBER,y’–…MACT,
MANGALORE, PARTLY ALLOWING THE CLAIM PETI_rIO’N.. FOR
COMPENSATION AND SEEKING ENHAN(;E’MEi\lT.. nor
COMPENSATION. ”
This appeal Coming on forWadmissi’on….t~hiS’~:.:day,
Court delivered the following
In D O M
This appeal has been before
the Court since 30.7.2010. Q..i’Leavr’ned…Counse’i~has remained
continuously absent,”w’hiIe.f*the_::’respondents are duly
represented, f;Or’fdefa~Ii_lt_VVin”taking steps against
respondent’ respondent no.1 has
beenVvi’disCra1iss:ed’V’:ifiio’–e”Order dated; 2.9.2010. Even then, by
orderiidated’ delay in filing the appeal was
condonediand was o~rde~red to be listed for admission.
i’i9he:V%:Co.unsel has again remained absent on 15.9.2010,
aV.ind”today. Noticing his Conduct, it warrants no
fort h elf’ i’iI-do igence.
‘=The appeal is dismissed for non-prosecution.
Sd/”‘
Judge