IN THE. HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 1 1" DAY OF DECEMBER BEFORE: THE I-ION'BLE MR. JUSTICE Ammo' BY.ROA'EiE15DYf:.'V MISCELLANEOUS FIRST AEPEAL"N();O3O3S4 o;2so9OSEav3 % BETWEEN: R.S.Shiva1_<,umar, Son of Siddappa, Aged major, _ . Residing atVinayakE Nagar','W"'».':: 1 Tumkur Town. * a _"f.'.=-.....APPELLANT (By S11ri.G.R.P3jak%1Sh,Athoéate) V A_N..Q 1. United India EnSufanee--._C<ffnpa11y Limited, Divasiotml Office, __i_""F1()()1', " I ~()~...Sn4, Jaya'de'vaC()111_pies, : " -. _B.iH.R0avd;~-. E hVi.1'L1_I'fi}i"Ll'I . O' /1 2. A*-.__Sri.MLEi.§2s1Egi1'iyappa, Sari pf Late Thimmappa, S Ageai about 55 Years, "No.37? SS Puram, O 'TE11'r1kl}.1'. RESPONDENTS
O V’ (“RjeSp0r1dent.No. I. Served)
‘3
a¢+m+
This Miscellaneous First Appeal is filed under Section
173(1) of the Motor Vehicles Act, l988, against the judgment and
award dated: 2l.l2.?.()()6 passed in MVC No.41 8/2002 on the file
of the Presiding Offieet’, Fast T1’i’1Cl( Cou1″t–llI and Additional
Motor Accident Claims Tribtinal, Tuml<ui', awarding
compensation of Rs.69,800/~« with interest at 6% per £ii'l_I.'i"u,'.I;Tz«._fI{)iT1
the date ofpetition till deposit. V
This Appeal coming on for orders this. _CoiJ'1't_
delivered the following: —
JUDG_ Nihr
The appellant has filed a nz«e:n*i<i seel<ing"V.to'.= the'
appeal. The memo is place_d"«on 1'_éc(ii'di'~a.t_idithe appeal is dismissed
witlidi'awn:__ – '
The a:not1n_tiii'i1 deposit shalilii be refunded to the appellant.
Sd/4
JUDGE