. V M
« Ts RWAN PARVEEN
e-man coum LEGAL sermces COMWTTEE, _
aaroaa "me LOKADALAT _ _ T
in THE 1-mi-1 ccum" or-' KARNATAKAAI E!Ai\l_GALQF§E--f'.V é
DATED THIS ms 26*" mv 3? !3aRcH~2°99%
coNc1L1AToRsr§s=aesE:4"r: V Vk
THE HONBLE MR.ausT:c§EA.s.ac>iéANNA M
AN{)..__
sa: PRASAEE $¥JB£§Ah;%4:A;~--51'35EF&1BgER
mscELLAa:Eous FIRST mg 'AL '$10,753:: or 2905
A£:eg_A_ 1 L1'?
aswveesxs; i " '
1
we t.ATEé~:_,swxRiFE .
Az:vsN
PENSEONMMOHALLA .
MAW RQAGE seam) As;::£ MEDICAL swam
3-m.3sAN » '
¢ 8 R!SH_h£A_PARVEEN
.. " u.s1~f.>_L;nfE H SHARFF
29 YEARS
= A '-«CEO remaazmumm
PEP-i33"3i%$ %«$O%-{ALLA
'-- Mm: ROAD BEHND AD! MEHCAL swat.-:5
HAS:'SAN
DIG LATE H SHARIFF
AGED ABOUT 23 YEARS
CEO NAJEEMUEJEIIN
PENSDN MOHALLA
MAIN ROAD BEHSND ADS MEEXCAL STORES
HASSAN
f LL ' .:;By sri: MVIKRSSFNASWAMY, Aav. FOR R2}
4 3 SHANHAS PARVEEN
mo LATE H SHARIFF
AGED ABOUT 19 YEARS
CIO NAJEEMUDDIN
PENSiONMOHA£.LA :
MNN ROAD BEHIND Ana MEDiCAL'-.,$TC_JRE£3
HASSAN 2
5 swam TASAAEEM
S10 LATE H SHARIFF
AGEDABOUT12 YEARS V ._
MINOR REF' av nor;-we APPELLAMNQ 1
V -. f] v.. §.;3_AmELL.ANTs
{By 3:: K, cHANn_RAj§&ATH give)
AND J
1 AQGGBKAR 8i<:2::£«'5'x¥(}EiPAS
MAJOR, VALAVUR .
THuMaE\:ILL¢£€;E'~ 'V .. -
BA!xTI"wA1. 1'A;,UK' 11K' .. __ ~ . 4 ..--~
2 NATICEEVAL iNSU.F?ANCE £30 LTD
BRANCH"QFF§(3E§ *
J . _;B.<:; ROADLEK
13 ~ G A{3DUi., RAHiMAl\£ sxo U ABOOBKAR
* V. ., LQRR;'1'-DFEEVVERE
T " "£AE;!§.':'L1¥?
" . THUMBE '1iLi;AC$E mo PQST
' . "E-ANT§'r'§'Al_.TALUK BK RESPONDENT S
J
‘3
“mas APPEAL is man UIS 173 (1; OF MV AC’? .:xt§A:5~¢£éfr’ ”
JUDGMENT mo Awmo DATED: 31.3.2905 PASE-‘:E§7?__fNu wc.__m, ‘ ..
ssmgaa on THE FILE OF THE MEmeEE:,.._mAcT, PUTWR;
ERSMISSING THE CLABM F’E’¥’iTi0=N FOR ” .V
This appeai, coming on far
Adaiat, the foiiowing order is pass’ed_§*V_
A
#21 this appeai the :§ud§:§anfV~.V§Egd ” in MUG
Na,35’i (1996 is; in this appeeai is a
common RQVC N053-49, 350, 351
and notmed that in tespect cf
MVC has aiready remandad the
matter_ _to tlflé’ ‘ifrwh consideration. on
by is agreed between the parties that
whgk vnciie:_:6f,’th§ agecisson made in we Nos.34m and 356196,
tnégiaikn we No.3511’96 aiso could be remanded after
_ yfsettinfi asiug fine judgment and award dated 31.3.2905.
Accordingly by corrsmt en’ the parties, the iudgment and
T award dated 31.3.2965 is sat aside. The matter is remitm to the
V A. Tribunai for consideration in accordance with iaw ieaving open at?
L
‘o
Qu&stt”on5 to be urgad behre the Trdarzma’ i including the
relating toimp|ewmentafnax;essarypm3es,ifan5e;”” ” V’
In terms of the above, the appeal is dispos$€!Vof.’_A_A T ”
Akcibms