High Court Karnataka High Court

National Insurance Co Ltd vs Muttaiah @ Mruthyunjaya Hiremath on 6 February, 2010

Karnataka High Court
National Insurance Co Ltd vs Muttaiah @ Mruthyunjaya Hiremath on 6 February, 2010
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 6" DAY or FEBRUARY, 3910
BEFORE H
THE HON'BLE Mr. JUSTICE L. NARAEENAIEEKEEE,

MISC. FIRST APPEAL E$]?o23/2od87(Eyi= H

BETWEEN:

National Insurance Co} itd., _ T_. ,
Divisional Office, No IV, No.l6g,V :
IE Floor, Shivananda5Cire1e}g& " "
Bangalore-1. u" .oLiE}fl'f_ ,

R/by its Regional Manégér,gEv"
National Insuranée*Co.7§td.;a'u
Regionalfofficej SubharamTCom§lex,
144, M,GLEdAd;=EApgg1qré»1., APPELLANT

(BymAd§ooete_Sri,AfN»Krishnaswamy)

AND:'

1.

AEFAGarden,

MutEaiahV@.Mruthyunjaya Hiremath
gs/o Besaiah Hiremath, 63 years,
~;a/c C/o"U.M.Basavaraju, No.13,
4*=Block, ifl Phase, 10" G Cross,
,VBesaveshwaranagar,
iBEnqaL0re--79.

:41:

g N Sridhar S/O Narasimhalu,
Major, R/o No.244/5,
Rajeshwari Nilaya, Somanna

Vidyaranyapura,

.=Bangalore--97. RESPONDENTS

(Advocate Sri.Shripad V.Shastri for R-1)

(Advocate Sri.M.Subramani for R~2)

…. an .. .-

This Appeal is filed under Sec 173(1) of MV
Act against the judgment and award dated 27.2.2008
passed in MVC No.3689/2005 on the file of 14th
Addl. Judge, Court of Small Causes, Member, MACT,
Bangalore awarding compensation of Rsl2,50,000/w
with interest at 6% p.a. from the date of petition
till deposit. h ‘”‘”

This Appeal is coming on for final hearing
this day, the Court delivered the followingft V i
J U D GEM E_N;:g’_t=’ ‘ ‘

Learned counsel fo:_the appellant filed a memo
seeking leave of the cofir#_;o Vithdras the appeal.
Accordingly, appeal_is dismissed as withdrawn in

terms of the counsel for the

appé1lant,”X».’
Awcnnt lin “deposit be transmitted to the

tribnnal.

Sd/–

JUDGE

VWHR/150210