High Court Karnataka High Court

Sadashiv Shankara Hunsal vs Moulali Hussian Chinchani on 17 December, 2009

Karnataka High Court
Sadashiv Shankara Hunsal vs Moulali Hussian Chinchani on 17 December, 2009
Author: B.S.Patil
MFA N0.12018 0%' 2007

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE) 17"! DAY OF' DECEMBERe_2§.)VO'€54i:'1'2 K

BEFORE

THE HOIWBLE MR.JUs'riCE-~s.s;';éAjrfi;7v   

MISCELLANEOUS FIRST APPI3AL";No}3._2"o18 0/2967 .(MV"} '

BETWEEN:

Sadashiv Shankar Hunsai,
Aged about 58 years, __  .
Occ: Business, R/o Kurni,'  '
Tq. Hukkeri, "
District: Beigaurnf _

(By Sri. Hari V .

Moulali i~'Ius'ain Chinch am; 0' 

Aged about 023 years, 1 " g 

Occ: A.gricuIture and Contract
Labofurer, R / o Aminbhavi,

 it 0'  Tq. i'H1:Llk5.k-:'.'I'i;~ now at new
 Gandhi _VNaga4V1',"~i3elgaum--5900 10.

"   0' ...APPELLANT

...RESPONDENT

(;3_y';--i.  arii;i1"o.han.M. Khannur, Advocate)

Thisi. miscellaneous first appeal is filed under Section

  _173{_1) of" the Motor Vehicles Act against the judgment and

'  "«.award.dated 21.06.2007 passed in MVC No.58} /2004 on the

 ii?.e"of7the Member, MACT--EV 85 IE1 Additional District Judge,

.  " Beilgaurn, awarding a compensation of Rs.56,000/~ with
A  ~in--terest  6% pa. from the date of petition tiil realisation.



 vi  refunded to  appellant.

MFA No.12018 of 2007

This miscellaneous first appeal coming on for
admission this day, the Court delivered the following: 

JUDGMENT

Counsel for the appellant has filed a
withdraw the appeal stating that to oiiflthielp
elders of the village matter is settled.
statutory amount of Rs.25,OOt)-,/:5’deposited ‘bel”orei’:~thiis”Ciourt it
may be refunded to the appellant.” ii it

2. Counsel for the matter is

settled and he no ohjeejtiosn for”~theVVpet§’tiioner to withdraw

the statutoryzviiamouint[i.n_«die.posit;«.__ _ r

3. In the light of ltl”1.6iiiSA’:t1ti)f1′:li1’iSSiOnS made, this appeal is

dismissed.. Wi~thdraw1:. i _

‘vauiaount of Rs.25,000/– deposited shall

Kmis”