High Court Karnataka High Court

Ravi Vijayaraj Patil vs S.S.Savalagi on 5 February, 2010

Karnataka High Court
Ravi Vijayaraj Patil vs S.S.Savalagi on 5 February, 2010
Author: Mohan Shantanagoudar
 »1;js,s_ .Sa.va.1_agi_

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED "I'I-IIS THE 05TH DAY OF FEBRUARY, :i'Q_:..
BEFORE C 'C 

THE HON'BLE MRJUSTICE MOHA;I\I"Si~£ANTAI§§AC.OVU"§);AI?§3 A
WRIT PETITION NO. 80424  (10 (Q%M>>m:)'%  

BETWEEN:

Ravi Vijayaraj Patil, . . _ -_  ;
Age: 26 years, Oec: Student,  
R/0 Madanahafli,    if  *
Represented by 'hie father ..

Vijayraj R. E.a':iI,   _    V
Age: 53 yea5rs,_.-Gee: '2'%.griei;.T1;tt:1'.eT--,  
R/0 Mada;1ah:a11iA;.;:Tg:  
Dist: E?ijap1i1<-.155V867'f128.H_" .

 --. ' .     '  Petitioner

{By Sri. Bapugqufia  Advocate)

._ Age:  Business.
" R/To Hi11Vi;,~--Tq: Akkalkot.
D..i__st: fsholapur.

.A The.' Bfaneh Manager,
 V VO'r.i'e1'1ta1 Insurance C0.Ltd..
 Front Road,

*41~:3'



Ix)

Bijapurw586 101. 
 Respondents.

{Notice to respondents dispensed with)

This Writ Petition is filed under ArtiCi_es.V226 ._ar=.d” .,
227′ of the Constitution of 1ndia:»prayingg to’qi14asVi1_jthev.,
order dated 27.10.2009. passed,in_M\{C1_No;}.–.7’E/V2002.’
on the file of the MACT No.IV at Bigapuri”produCed<_at'V._

etc.

This Writ Petition eomirig ‘tout for ‘ ”P1’e’iiminary
Hearing this day, the made foliowing:


Noticeto,  with, since the
order to    does not affect the

respondents. V V 

2. ReiC’ords.revea}iVt*1iVat the petitioner was awarded

..,convipensati~on ofR”s’;’6;75.000/- with interest at 8% per

177/2002. Out of the said amount,

iof’i:Qs.5,62,84O/W is deposited in fixed deposit

the narne of the petitioner in Dena Bank, Bijapur for

T”‘;é.Aix.ry§ars on 19.02.2008. Another sum of Rs.1s,75o/–

.WT»~«-:~*

Annexure~F. In the interest’ of just-_ic”e and”‘eVqn_ity Vand

3
is also deposited in fixed deposit. on 27.03.2008.
Thereafter the Tribunai has released a sum of
Rs.2,00,000/~ on 10.09.2008 and Rs.56,500/~ on

22.01.2009 for the purpose of treatment o’f’.””.the

petitioner. Subsequently, the petitioner

more application praying for release of 0

his favour. The said applicationpist

impugned order.

3. The with this writ
petitionppprirnpgpt?:.ia’§§.ie. ‘petitioner is suffering
seizure’ [head injury}. Dr.
Bharathh ~ given a certificate as per

AnneXure~(} oii ,22.01V:.2009 Certifying that the petitioner

follow up medication for his treatment

petitioner may need approximately

towards the same per year. The

petitioner is stated to have incurred ioaias and the same

have to be discharged.

4. Having regard to the medicai recoiiiisi
certificate of the doctor, this Court. is of ;theV’tVha_tAV’
interest of justice wiil be met ifZ”fh€;’_A’f1*ii)I,ii1.atl’

to release Rs. 1,50,000/–. amotuit 1:1_aiya;ije..;s’ufiicient” ‘ it

for his medical checlgup a:1ciu:i’or”repa3}IfievI1tcertain

ioans. _ ‘

Accordingly
:_ogngRaff it

The Motoif Tribunai, Bijapur is

directed to disbutse from out of the fixed
deposit tggthe. petitioiiet. Remaining amount may be
can in lieposit.

Writ”petitie–fij_ Vtiisposed of accordingly.

Sdf-3
JUDGE