_ 1 - I\/EFANO. E2145/20C)E3 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 13'?" DAY OF SEPTEMBER 2010 PRESENT ' TI-IE HOEWBLE MR. JUSTICE ;N.K.PA'm;_""- « .. » A'
AND A’ H
THE 1-1o:N’m.E MR. JUSTICE ”
Miscetlaneous First Ap;3ea|_ No.12 1145/2O’f_)’V–‘3 .(v’iV’i;V)V ‘V
BETWEEN:
1 .
MA}-IADEVAPPA E3/O LA’E’E..v_MAD}\I”P’A.. j ‘”- . ._
R/0 VARAHALLIv11:,£.,AG:;_ 1
c:£«:1UNcHANAHAI,1,I POST ._ ‘
DODDAKAVALND1 “r.IOBLI_._ V
NANJANGUI)U’1’ALLJK _’ _
MYSORE D£s’1?Rrcfii_w.* =i ‘
MAH’ADEVAT%€1§/f:A 1’) ‘: n
W / 0 MAI?3}?x£) £§'[JAPF’Zx'”
(DECEASEZDE ‘ ‘ APPEJLLANTS
[BY AI – 313: ‘*MAimi1!>,t5;?§i;*4:§I5r>.gx;’; .ABs’;3N’n
AND:
‘V i:;._
‘ s~.1,i_(,> :::§-1.5113 KHASEM
sY=§”é:i} AEHMEI)
:;»o(;)R ‘;’~;c)’.%1.v’1voV, 34m CROSS
A 5524::-;~.N}x;.rx,RA NM-}.é'{R
MA’w1″>YA’ “;mv7’¥J. MANDYA (c>wN:«:R}
SINCEZ I) I’3(iE 1’~\S£3I) BY HIS LRS
Ea. SAY£<3'E~) RAFEQ
: 1:; . _sAmQ
5.’ ” Le. 21%} LEM
_1 ca; ::>A:2v;<:z
V% .. 'V__;;1,1'.AR::; sews (:21: SYED AHMBLEJJ
MAJOR, 173/ C) EL)O(f)R NO. 1 E0
8'?" CROSS
M}<"A.N0. '12}45/2005
S}–IAN KARA NAGAR
:'aL*"LN DYA
§Q
ESYEID RAi'IQT.§£3 S/O SY.'{£}.") AHMEIID
C/O S'x'T€I) AFEMEID
DOOR NO. 1 E0, 8""? CROSS
S}-{AN KARANA('.};?\R
MAN EJYA (I)RIVPIR}
3. THE REGIONAL IVIANAGER ‘
NATIONAI, INSURANCE) COMPANY I,i.?3.’II’f’EI3 f.
RAMASVVAMY CIRCLE T ‘ ‘
MYSORE 24 T. RI«:s13>0.;\fl 3’£«:rJ’IS=–.
THIS MFA IS FILED U/S 173{..}§’~.0}r Mv».A(:*1:A0.rx*:Ns’:”mE
ORDER DA’I’I£D 23.07.2005 ;>Ass.rsD0’=;N MIS.N{).8_/2003 ;0N THE
FILE OF ‘1’HI€ PRL. :)1s*1*IzIc:*:’ JIEDCE . w1YSORE. Ai;LO\?V1NG THE
PE3TI’].”‘ION £11,101) BY THE: 3w} ‘s112;s£%0N:313 ‘f_i’.HE-SREEN U/(} 47 RULE
H0) OF cpc SEEKING REVEEW OF. THE JE}E)”(3EViEN’I’ AND AWARD
DATED 05.04.2002 PASSED IN 3.4V(%;;<s0r.70.0_/';.<3{04 'AND me.
mrs I'./{FA _ .(i;(')}¥x_I}E\IC5:}A THIS DAY,
N.K.PA*r1L J. 0B:1.r_v:<:tf;;~:0 THE) FQ"i,I.,C)WI_NGi'
In .gfli' erciezr dated 27.7.2009, the
court s:.1ri–:.m0ns to appellant. No.1 through
the Civil J{10».<1,gt;v. (Sr.f)n.'}»__& JMFC, Nanjangud and the
__sa.me".1.§10subee11 a0é.m0w}edgecE by appeflant No.1 by
}:$i1it:Vii9'3'g".1ri'i'S:s if1ii:_ia11 0nW2.9.20O9. The learned Civil Judge
report: to that effect: by his
(:0ri1m:.;'r1i§:é1€i'0ziA'.:= dated 5.9.2009. In spite: of service of
V C0u'1'€F:r1c3t..i'C%:-iii) appellani: No.1. méither he is present. in
" _C01.n""{: f1()f3 eragageci "iihe serviztes of an A.<:iv0cat.<: to
/'
MFA.N()_ E2 E45/2005
pi'()S€(i?1.1'i'.€ the case. Hexace. the itlsiamx appeal} StE1i'1dS
dismjsssed for 1'1(m~pr0sectt,1t,it311.
W Efigég-
“4§§§§%,v
hkh