High Court Karnataka High Court

Ranjal Surendra Shenoy vs Manipal Press Ltd on 19 December, 2008

Karnataka High Court
Ranjal Surendra Shenoy vs Manipal Press Ltd on 19 December, 2008
Author: Deepak Verma K.Ramanna

IN THE may mum on xaamzraxa « ..
DATED THIS THE 192:: DAY:”0F”DEGEMBER~ J

PRESEI§’FV_’ _ j
me HOWBLE MR.Ju$§frzcE ti’I«;&:t;faasK
‘THE HoN’3LE.V£4:2.au§3*;V’;é,§fi’%

“.M.F.:A;N(‘.§:; Fk2oc:4%

8 N: .

RANJAL 31.13239 “‘1;’%HEf!Q¥_
24Y12s,j .

s/0 f-‘?.M.SH._ENQY’ = —-
‘LAKSH!eff.NARASIMHAg’~._

svnnznnm THIRTHA imaxga

KUN’JIBE’I’1’U’-, – V

UDUPiA.V—~-.57610.’£~.A APPELLANT

‘ :13?’ V;<§i21i…m1¢.pA'rH was snmw, PANDURANGA av. &

1:)A¥.gNa.a§r;A%:<,_,r3.?’I*I<I¥IoN To THE APPELLANT HEREIN T0
PRESEIIT THE SAMKEEFCIRE THE AUTHORITIES UNDER THE 52.91

. _;.'i*H:§§";a.IéI*I%'.;§I.I;?c0MING on FOR ORDERS THIS DAY, DEEPAK
vEmA;J.. DELNERED THE FOLLOWING:

JUDGHEHT

is an appeal filed tmder Section 173(1) me

. Vehicles Act, 1988 against the {mder dated

6/9/2004 passed by MACT, Udupi, in MVC.No.775/2003.

The Tribunal had decided Issue No.3 as a preliminary

W

not able: to persuade ourselves to accept –« ..

advanced by the learned counsel 4′ X: T

3. Even otherwise, it iseenot a of v

justice have been shut for to the
nature of the case he been
directed to approaeh Hence, we do
not find any ‘oigt’ The order
does not In this
View of the opinion that appeal has

We
no merit it is’-.he:fehy”cL\3§209a{c9..With no order as to

costs. ; ‘ ‘V

it is clarified, koe-p1ng’ in mind interest

of in case the appellant fiies an

.’ te’ ‘ before the Authcutities appointed
‘ ” ‘jo;_zV:vider; within a period of 30 days hereof, then the

should not be dismissed on the ground of delay or

but would still be considered on mmits in

yaeoozfianoe with law.

‘ i