High Court Karnataka High Court

Siddamma vs The National Insurance Co Ltd on 12 August, 2008

Karnataka High Court
Siddamma vs The National Insurance Co Ltd on 12 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH coum' OF KARNATAKA c1Rc:I,§a*:*.'1e.;$§§€i:i1_:"' 

AT GU LBARGA

DATED THIS THE 1213* may     J 

PRESENT _ A T A %
THE HON'BLE MR. JUSTICE     
A"?      j
THE HONBLE MR. JUSl'I(5£: E.' 
 L    
BETWEEN:   _ %L  
Siddamma _ ....      ' 
W/o  .
Age: 56 yea1's,,_0cc: Agrsw1tuze%;%%T.    %

R/0 Kale Layout, Shah 

Gflbarga.    APPELLANT

_;j' '' (BY SR1' XEEERESH B. PATIL AND
 -  _  manna P;"E{'£i'LKAR¥*iI, ADVOCATES}

  r:aao:@:gsmn% cc Co.Ltd.,

Dr.  5.-'aoiraplex,
I Super Mazkct,

  "'£)ist. swarm  RESPONDENT

(av sm 9.3. mm, AIJVOGATE)

_fl_’§~ils M.F’.A. IS FILED U/S 173(1) 0;’ M0’I'()R

-VVEHSCLES ACT, 1988, PRAYING TO ALLOW THE ABOVE
“y Mrsc. mas? APPEAL BY SETTING ASIDE THE JUDGMENT

AND AWARD PASSED BY THE III ADDL. DISTRICT JUDGE

as M.A.C.’I’., GULBARGA m M.V.C. 910.559/2004 nAf1fr£0»,_
01.02.2005 AND CONSEQUENTLY BE PLEASE!) VA
AN 000130 THEREBY PAYING COMPENSATION {fa ‘

APPELLANT AS PRAYEE) FOR IN THE _– ” —

This M.F.A. commg’ on for this

RAG. J, delivered the foliowfingw

The ownerf. Vtvchicle were
respondent Nos4.’V1″‘:»_’a1;¢§ The case
against A’ dhmissed by the
Tribuna} ‘insurer-rrespondent alone

contested found that without the

pgfiver the question of negligence

decided. The ‘i’ribu.na1 incidentally also

appeiiant has not proved the

Vit;_iu1ie0″ ta; disability. Aoctmtiingly, d’mm1ssed’ the

owner and the driver who are necessary part1e’ 3

V I;ave not been served in the proceedings before the Tribunal.

It is therefore, just and necessary that the entire outer of the

mg/0

Tribunal is to be set asfie and the matter is A. V

Tribunal for issue of fresh dhposal.

3. The ‘!’ribuna1 shail issue fresh ‘ 7

M
” 1 V fildge

Rbv*