1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 13*" DAY OF AUGus:f%2r§t3é§%%%kj H, 'I'HE HON'BLE MR. JUS'I'lC}31 B MISCELLANEOUS FIRST £s_P1'Ez&;v4L--.1§'icf7587V.'C3F'gOi)$ % BETWEEN: M/s. Oriental Insurance' Company Limited No. 6, Sflfcaimad _ 7"'Main,3"t Bl§o£I~;_ _~. 3: ~. " Next tci--,_BT_S b Kalyanamanlapa V T' Konnangxzh, " V V' _ ; = Bangalgre-56$) _(}3-4.. By iiég Regional Gmge _, .' «. _M ,f'g; Oriént:iiA.Insurance 'V ' Clompaay 'I..imii<:d Na. 42i;'4;§-,,V4fl'.A'Fi0or Lc<)"3h0ppi§:;g Ciumpicx Residency u . ,_ " A Bangaiuns;-560 025 Rapresefited by its V' v Rugiiyaal Manager % Shri. P. B' Raju, Advocate) fa . APPELLANT AED.: 1. Sri. A. M. Krishna, 23 years Sfo Sri. Maganne Gewda 8"' Main, Venkatapura . Koramangaia BangaIore~560 034 1 2. Sri. P. Rajanikanih S,/o Sri. C. R. Pushparaj No. 197, 12*" Main Road 4"' Block, Koraniaxlgaifl _ Bangalore-560 034 A '. V ~ RESPONDENTS
(By Sim’. sixrepadv shasa:i,;«xav§§gi¢ ‘i”.i.ir.’1V3″és.$c,;7:(:§ndt:rai Nu. 😉
°x ¢¢am§
Appeal is filed undcr Section
173(1) of tits; ivlcstor Veiiirsies Act against the judgement and
award ‘éalcd 232.2008 passed in MVC. No. 57273007 on the Hit:
of Jgzdgat, Cofifivef«Sma1l Causes, Member, Meter Accidents
Cl.a_iins TIfib;£nal, Mac, Bangalore (SCCH No. 9), awarding a
Lcani;3s:}satii2:i*g}f”Rs.2,63,574:”~ with interest @ 6% p.a. fiozn the
“dafé. . _<_3f {£911 fiil deposit.
. cuming on fur Admission this day, the Couri
* »- %L».deIi’»*eriv::i%fha foI1ewing:~
JUDGIVIENT’
T116 appeal warning on for admission is taken up far final
V’ disposal by consent of the Counsci for the panics.
3
,_sR
Accordingly, the appeal is alluwcd. ‘n~..§= m1¢;a
mudified in the above itsrms. T116 aitiiiuné ‘rémVitf,cd’ i n
to the tribunal for the benefit oflhc msfigideni. VV