High Court Karnataka High Court

Smt M S Umadevi vs D Shivaputhrappa on 25 August, 2008

Karnataka High Court
Smt M S Umadevi vs D Shivaputhrappa on 25 August, 2008
Author: N.Kumar
IN THE HIGH COURT 0? KARNATAKA, BANGALQRE--.O.V'_'

DATE-I) THIS THE 25* DAY 03 AUGUST ]   

BEFGRE  

THE HOBFBLE 1\Ifii*..IU$'¥'IcE.OA:"1i A 1 A

 

am MS UMA1Z?;_E_\fI~. O   k  
W/0 MAH;IUL£§A,TH*w\.     
new ABQ'i}.T'4Q__¥E£;'R_S, '  
c/0 MANJUHATHA  & GENERALS
H0.13'?.4,'-I' Flfiifi-ROMKEJIJNATHA EEDICAL
CO1\ELEX;T,O;RD;AD;«.._""' 
TURUVEKERE -¢ 57;! am,
Tummg DISTRICT."

     M  &&&&&   PETITIONER

{E?*$R:':i   SHARIFF', .mv.,)

 {OjI'!VSI~I..{VAPUTHRAPPA
'    SIC} LATE DODDEGOWDA
     AGES ABOUT 65 YEARS,
' RIAT ALBUR mar,

 O  Hormvmwcaaa 11031.1 %/

.......... V. .u-mnnnnnn nuarn L|.JUKlA'AU'!f':: KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT



TIPNIR TALUK,
TUIHSIQUR DISTRICT.

2 THE MANAGER

PIEW INZJIAASSURANCE co. 1,'m,.OO A    

RI-I .RGAD, TUm{UR.

3 AITWAR Pasrm
s/0 PYAREJAN  %
AGED ABOUT 33 mans,  X   
R;AT SUBRAMANYA "fl1&GflRV1E}"£TE1'€.SI0N,

GMIEEIHAGAR,   O  A
TURUVEKERE :=~os'r +O57:2 222?,   
TURU\fEKER.jE7--TA,LUK,_,   H 
TUm{UR D4I$TI§'ii'."._§T,V     

4  ' 
3,-'0 IQAA. .m1:., IEAJQR;  
R10 3 aR0ss.T.&NK 

   RESPOHDENTS

THIS  1fF1i.L$;V1'3.,UI€DER AR'I'ICLE$ '.226 & 227 or
TH E'*{3€32fI*S'.fifK'3.'fI3*riC}IsI oz» mom premrma 'F0 QIIASI-I

 THE :1=m;::;1~1'EiO';:x Jxxneamm Arm AWARD DT.
 .f20CMi»..4PAS~%E3Z)ABY mm LEARNED IUEMBER, mar
  ATM' 1PU'I"I'UR.('D,.K.) H»: MVC Ho.1574/1994 AS PER

"fis;1'ifl~IEXURE$ "E AND F RESPECTIVELY as ILLEGAL
H   *.AIw{ft'.}HE'-EIIITH om JURISDFPION BY ISSUING A
 ::;ERrIo1-'tam, E'I'C.,

   petitiern Gaming on for order; this day, the
C3.-<21:1'x't made the followajr {V

ZOURT OF KARNATAKA HIGH C0URT_Oi"-LKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT



:..uum ur KAKNAIAKA HIGH COURTAGE KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

pat'itio11. A perusal vi' tha cauaetitle of the 
and the award af the Motor Accident Claims   

shew: tbs ptitianer is arrayed as theffirst   'V

petitinncr, O is the fimt"H4t.,_1'*eapend¢nt«  inyg the

The judgment and award has 1:' _  

precacding. However,  
without mating, without  provides
fer setting asi-rig.  by the very
same Ccmrti __   respondent has

right to way at’ an statutory
appeal! ‘has an alternative and
in the law to challenge the

award, this writ pcfition is not

ly, the: writ petition is
‘ ” new – : O1′ mug’ liberty to the petitioner to avail the

statutory remedy available to her. k/

.UUI'(I Ur KAKNATAKA HIGH COURTAAOTVEKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

The High Court Offioe in directed to
forthwith all the documents filed along with
petitian so as to mable the pt3’fifi6:’.£¢:_I’..¢ ‘V

altemativa remedy available to

dhir