IN THE HIGH com? or= KARNATAKA;”” .’ ‘
CIRCUIT BENCH AT DHARWAD__ : -V..V %
DATED was THE 30*” DAY c§z%’T3uLy, ‘i;o.i§9
BEVFGRE
THE HC)N’BLE MR. JusmiE*. NAC€;£\MGv.HAVf§;: bias
MISCELLANEOUS’ :=%;_g%§,:_M;9s+g_PE:;s §0.834[‘2bO$(MV)
BETWE 91- ”
KUM. KAVITHA, ” ” %
o/o GOVINDABA3 SW’:T.._VS£3NA_I’THA,’g
AGED ABOU?.1’i.YE33%:.RS,”~.
smce MINOR RE_?RVESVEP.!TE.D BYHER
MoTEHR~& t\!ATURAL~..Gt§.ARDVLAN’
SMT. SUNITHA wze G.%0vm:na.RA._3,
RESIDING A?.4C£–l0b%NAYAi_<J»\NAPALYA,
TUMSQSR o1sTt<1.c's} Now AT VEENA
– fIfALi{;i£ESE 30.50, RANEEENNUR. « APPELLANT
‘«..A(‘E§Y$R1.~v._R;~¢HAN_DRASHEKHAR, ADV.)
AND
%%M?a:aaAR3m~:Am,
x T S£’Q’THIRU ARIYANGOUMSAR,
‘ L” N0. 44–A, VALLELA?Ai.YAM ,
” -_ KONEREPATFY PGST, VHEVUR (VIA),
SANKAR1 TALUK, DISTRECT SALEM.
%%Az .% THE DIVISIGNAL MANAGER,
UNITED INDIA INSURANCE COMPANY !..TD.,
LEA COMPLEX,
D H ARWAD .
1/”v”‘-»
3. BASAVARA3,
s/0 NAGAPPA asamo,
MAJOR, R/O MRUTHYUNJAYANAGAR,
RANEBENNUR.
4. “me DIVISIONAE. MANAGER, % ~
NEWINDIA ASSSRANCE COMPANY”i.ffD., N =
SHAMANUR auxwrms, = %
CHAMARAJPEY,
DAVANAGERE.
THIS APPEAL IS FILED U.Nt:E;R”SEvCi*I{)N 173(1) or THE
MOTOR vemcms ACT PRAv;~s%$o:’sE7%Asre%_e THE swucmen
JUDGMENT AND AWARD DATED.1’9.A1w.O.2C06;’£i2.11.2006 PASSED
IN z~4.v.c:. N0. 32.9/2oo:.% B_Y_:’V’?’H.E”*~f.’..fI.’\/VVIL”=3UDGE (53. cm.) at
ADDL. M.APP£Lm.TE§:iLTcauRW.%AT 8.fx~NEEBE’:’si’NUR, ETC.
THIS AWEALA;»%Acoé&«%I9e§~ %o§:[ ‘:=’oé @0535 THIS DAY, THE
couesr Dsazvsgep “rr=~;5 F0igLQWING–:”‘
_ _ _
This ma’t terV ‘is.cVc’v>–r11AA§=:p:g”o”nré befare the Court fer third time for
friet co%L§’¥’;3i*gfiAz}rgV.%_4;he A£éffit@’Veb}’ections. Taday when the matter is
¢a§ ie+:iA in th’e»_:f?r§;t.,T::*t;1;nd, there is no representation. Again, when
_the.’nj’éiterA.”f§§:I.V_Eaiied in the secend round, thare is as
‘=___répresen*£af¥’en. Hence, the appeal is dismissed fer non
.A_c¢fi1Tpf§én_ce ef the crffice abjections.
Sd/-
JUDGE
” —s:ajc*