High Court Karnataka High Court

M B Nagaraj vs Jasvindar Singh Sangal on 10 November, 2009

Karnataka High Court
M B Nagaraj vs Jasvindar Singh Sangal on 10 November, 2009
Author: V.Jagannathan
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: This the 10m day of November 2009 
BEFORE   

THE HONBLE MRJUSTICE V.JAGANNr"iTII§}\Nf:'---   _

M.F.A.N0.6878L2'OO5'{M§:1 1 I

BETWEEN: _

{By Sri F V PATIL, ADV..+AI3SEI\IT:.) 

AND:

1

M B NAGARAJ.
S/OMBASAVACHAR, _ 
AGED ABOUT VEQYEARS, --  _
Rm OFFICE, 1:3AVANAGERE:._  " ~ .
 *  =    APPELLANT

  
£0 BOUTA SING_H',---- ' '

AGED 27' YE'ARS..,_ " ~ 4. 
DRIVER OF L.0ER_f; BEARING

. ..  N0..H=R.38-BY 5977,

 /AT SANGALVVILLAGE.

I  is-Dlsjr: KAPURTHALA.

_V PUNJAB STATE.

VI " }§;@_o"fA SINGH,

S.'/' FAKIR SINGH, MAJOR.

 OWNER OF THE LORRY BEARING

HR 38--BY 5977.

"R/AT SANGAL VILALGE.

DIST: KAPURTHALA, PUNJAB STATE.

THE MANAGER.
NATIONAL INSURANCE CO. LTI1,
DELHI ROHTAK ROAD,

BAI-IADURGASH610 718.
 RESPONDENTS

MFA FILED U / S 173{12) OF MV ACT AGAINST THE
JUDGMENT AND AWARD DATED:19.2.200§ PASSED IN
MVC NO.265(A)/2005 {OLD MVC.NO. 85/2001] ON-

FILE OF THE PRL.C1v1L JUDGE (sR.DN.).g’=3:~–._’~i1′
ADDL.MACT, DAVANGERE. PARTLY ALLOW:Ii\IGV.’_’ _
CLAIM PETITION FOR COMPENSATION

ENHANCEMENT OF COMPENSATiC)N’.’« .

THIS APPEAL COMING ON F.,’C’)R’;

BAY. THE COURT DI+:LIvERa;£)__ THE” yjO–1.LOwii~.:1C,’::H ;

,.-JUDGMENT

Though this DAfn_attetff7D::’wz§svV:D_jCal1€:d On two

Occasions, nOn§é'”afijpe;ired t_’he:’appé’i1é1tit and there
was no represei:.tatiOVn.– V “Afp.}5eaDlE”‘».dismissed for non

prosecution. V . _

Sd/-A
JUDGE