High Court Karnataka High Court

Smt S Girija W/O Shridhara vs The New India Assurance Co Ltd on 6 June, 2008

Karnataka High Court
Smt S Girija W/O Shridhara vs The New India Assurance Co Ltd on 6 June, 2008
Author: Dr.K.Bhakthavatsala
 

 

wp NO.l8543;'2&96

IN THE men covm' or KARNATAKA AT BAbi'GAi;§I§ézE  
DATED THIS THE am my o::r.qum%%Ei§o(§3_   
BEFOREl&i _, L v. %.,  
run nonrnm on. ..;_t. 
wan' Pyrrrriori N0.1_8_5%§5[2()_%D6 (.("§M--AC).\ 7
B M V  .  _ 
Asa 37 Years» 1'    %     1-  
Rfo Ganadakotya ' 'ease,-'..__ b   V'
Puduvettu Vfllagel,  ;f_
Bclthaugady 'Fa}.I.,1k;; "'
(By Sri P  

 Ltd.,

Petitioner

 _ Repzéaaeixtgd   Respondent

(lay Sri A M Venzaéatesh, Adv., for res mien

Petition is filed under Articics 226 as 227 of tbc

Z ‘ T}-C’_4__Jiz’1’stit=21tion of India, praying to quash the order dated 28.6.2005 in
[MVC-»vNo.866/2004 cm l.A–I passed by the learned District Judge and
‘ Mcmbcr, Motor Accident Claims Tribunal, D K, Mangalom, vidc
and consequently allow the application filed by the

petitioner.

This Pctition coming on for hearing this day, the
Court made the folbwing:

WP NO.l8545I2006

on the ground that she had borrowed a sum of from

Vijaya Bank to meet med1eaI’ expenses and the

issued notice to her to repay the amo1§i1t”uf.

below oonsidemd the appfication J

impugned order releasing only gr mwsu;-Aer the
petitionerlclaimant and the to be
kept in deposit and was disposed ofii
This is impugned Whig _

3. show whether the amount
of Rs.45_(jQ()/.:- Deposit for a period of3 years
or not. §s.45,000/– has been kept in Fixed

_vDeposi;§as per defied 28.6.2005, the pefiod of 3 years comes

‘Pheme are three more weeks 12): :natunty’ of

tie: ” Under such cizcumstances, then: is no good

‘ oxder.

5 ,L4.fAomming1y,t1w Petition is crmpom \

Bis sd/-3
Iudg3