High Court Karnataka High Court

Roopla Naik vs D Paramesh on 8 February, 2010

Karnataka High Court
Roopla Naik vs D Paramesh on 8 February, 2010
Author: L.Narayana Swamy
BETWEEN:

2 Cheiradrzasheiihaéf  "
 3,'  Ger:-Ath.  Bai

 4 Preniéa @ Prenla Bai

IN THE HIGH COURT 0}? KARNATAKA AT  
Dat<~:d this the 8'" day ()f I'i€»3VbI'Ll£1l'.'g';'   V
BEFORE?' 4 N
THE HoN'BL1«:: MR.JUs':*:V1§13.V_1,  

MISCELLANEOUS FIBST   .8205 'o'i*2o'O8 {MV}

1 Ro0pla:V 
S / 0 Ku.b_ya N3;i¢3;; «_
52 year_s  .. V .

S/0 R'oa_p1a_ Nam
Zflvyears" ._ ' "

 * V _ :1,/Q--1:g<)o;5;.:; fxiaik
' ._ "   

 AA V{ D/dfioopia Naik
" _  years

All are coolies



'A  3 'Fhe, Divisional Ma11ag§er

R/0 Thoiahunse
Viiiage. I)avam-1ge.re Taiuli
And Dis1,1'ict

(8); Sri Jagacleesh Cvowda fia_--;__i1'; Adxz»;}t%Véz'§e] 'V_ 

AND:

1 If). Paramesh 
S/0 Doddabasappaw ' '
R.C. 0_vm'--»s::' €iI'V_the'vn'131.01jcyc,:'iefj v
R/0 I"¥e1sbfi'a_\?i C%1'cEé»:"vLA '  
om Micldii-: :3ghoo1,'E2o;:d'*  V
I;c1§{ifia'z1aé3he£iij/Compouncl 
D;1\ra.n3.ge1"7;eC_1'iy " _ "V

2 I). Kufi1,a1"' V _
gs/Q Nage11'aj '
  ..... 

V Pri-:\fi0us&_RC owner of the vehicle
” –. .R,~’.Q Haéneig-awe1di Post.
. Pi&1’i’h.gi1’2a,T’T2:’1uk
“‘vV}f)avé1ré’z;gg,{§*1’:’e Disirict

., A ‘ —._Uniied India Insumnce C0,. }’_.t,d..
* . _ Divisiorzai Office
P.J. Extension
Akkamahadevi Road

‘.J>

z21cC<)1.1:1E. of death of his wife in 2.1 motor vehkile 2-'l(_'T.t'.?.1'.C§'€.E'.2'E…;' §*;f1;i5§l'I

is 21 be1'1ei'icial Eegislaiion. The ends of justice 'wQt.zid=h'e 3':'ic:€ _iI'b

the rnatter is remaraded for fresh C§J'riéi'CEcr§1ii£Qr1.;.< .Hc:~r_1c<:V."i' pass

the i'0ll0w'ing order:

The appeal is allowedk’Eggs’.u£r72;aiigaVéQE’:juagment and
award. is set”. aside. “the Tribunal
forfiesh con.s1′(ierazi0n. dispose Qf the
pet.iI.1′.on as exp£§di’:?p:r:z’sIy:1as matter is Qf the year

2006.

Sd/-

EUBGE

%%%k~W