IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 5"' DAY OF JANUARY 2:_0"1t.mikanth Ambure, 'EV Aged 'about 47 years. ~ AS:1'iCRa.A11th" s/o Laxmikanth Ambure, ' '~Ag--ed about 21 years. xi ' R "1- M.F.A. No. AAs275;<2Coo4 Appellant 3. Balakrishna s/o Laxmikanth Ambure, Aged about l7 years, Resp. 3 is represented by his Natural guardian respondent no. 1
All r/o Hegadi Plot, _,
Near Bhavan Bhovi, ‘ ‘
Mahalingapura.
4. Noorali Maullsab Chapparaban-d,”
Adult, r/o Nangoor,
Taluk: Rarndurg, (owner.ofjee.p)” –
5. The Branch Manager, ~ :
United lnsurancevCo.Ltdz,”-ff ‘_ a
O.P.S.T. Stand, ‘B,aMlhii1glaj~-4’:l 6’~502,”- V.
Dist. Kolhap.ur..44 A _ L
6. J anabai cw/Vo Balakt ishna. Avmbilire, . V
Aged about ‘6’7Cy.ears,Vc/op .P~and.urang,
S/o Tuitararn Pise,.rf.QiRudrakamal
Apartment Plot No.’ 27/40~41,
Near Regal “Sweet Mart, Wanavadi,
Pune-#40,. ‘ it A I
” v _ —– ~ Respondent/s
(by Sri R,G. Desai,i’D.V Nagaraja, Advocate for R1 ,
Sri Laxnf1an,BT;”«mannAo_ddar, Advocate for R5,
L» Sri Jagadish Patill;_’»g–A’d;vocate for R6)
This is filed u/S 173(1) of M.V. Act against the
‘ ” irijudgnzent andvvavvard dated 30.6.2004 passed in M.V.C. No. 708/2001
.’ g on the f1l’e”of the Prl. Civil Judge (Sr. Dn.) & }lV[FC, Member, MAC”?-
._ “‘lI,”Bagalkot’ awarding compensation of Rs. 41,30,000/~ with interest at
~8%’p.a.’& directing the appellant herein to deposit the same.
{‘”z/
This petition coming on for hearing on interlocutory application
on this day, Sri K.L. Manjunath. 3′, delivered the following judgment.
Judgment
Heard the learned counsel for the parties. Iflai’/’i’n§._ii:’_’:no’t’iced that
the respondents–claimants are entitled for;”:n1or’ei c’o1npefIS.éition»vi’an.dion
the ground that the respondents mayiifile..Crosis”Objections;appellant’s” V
counsel filed a memo requesting thisV.C’otirt-to”pennit’him to withdraw
the appeal. Accordingly the merino’ is dismissed as
withdrawn. The arnoun.ti’_in depo$it:..~is ord’ered,to:fbe transmitted to the
Tribunal.
‘ii?/:
we
Ia.d§”§
b\tv_