High Court Karnataka High Court

Sri Ganganna B @ Byrasetty vs Sri Venkatesh on 20 September, 2010

Karnataka High Court
Sri Ganganna B @ Byrasetty vs Sri Venkatesh on 20 September, 2010
Author: Ashok B.Hinchigeri
 Lu' 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS

BEFORE

THE 20"" DAY or-" SEPTEMBER, 2010  

THE HON'BLE MR. JUSTICE ASHOK B. HINCH.I,<:';a_'ERxi.'_'V» E

WRIT PETITION No.28559/:io1o:A'm;\Q -1'   

BETWEEN:

1.

AND:

Sri Ganganna.B @ Byrasetty,    ..
S/o Byrasetty, Aged about 47 years. 

Smt. Shankramma,
W/0 Gangana B,
Aged about 39 years. _

Both are R/o aarietgagteer,  
Turuvekere Ta"iu_k;..~--':~_V ' Q  " 
Tumkur Dist.rict_.  " '

 TTTT (ag;v:,sri"i~::R..:"

.a'meséh';"Ad4vocate)

SrIVenkat'e.sh,. E _ _ 
Father name notrknown
to._"tb.e Petitioners,... ..... .. e

.     

o.TRamaj’n_n’a,’
R/-.o_ Su.nka’d.-akatte,
Magad”i_Road, Bangalore.

“The United India Insurance
Company Limited,

No’.’108/7, 5″‘ Main Road,

§Bazar Street, Ganganagar,

” Bangalore ~ 560 032.

Represented by its Branch Manager.

Petitioners

Respondents

(By Sri A.N. Krishnaswamy, Advocate for R3 ~– absent)

‘7

This writ petition is fiied under Articies 226 and 227 of the
Constitution of India praying to quash the impugned order dated
31.5.2010 passed by the F-‘r|.Civi| Judge (Sr.Dn.) and CJM and
Addl. MACT, Tumkur in MVC i\io.1027/93 at Annexure~D rejecting
the applications filed by the petitioners under Section 151.oft-CPC

at Annexure–B and C and thereby aliowed the said appiVi.cations’.i.

This writ petition coming on for Preliminary “lear.ing it

day, the Court made the following: —

QRDER

The petitioners have called’ into
Accidents Claims Tribunai’s order, 31.5V.”2Gi:Q’V’:refuising to
release a sum of Rs.45,6SO/e._”‘:i1ep–oisit’ed :i_r_i..v,Vl’favour ofthe first
petitioner and Rs.68,464/- in AfaV.:O_iJ.r petitioner for
a period of three Tribunal has
refused to relAea._sellvgtllie~:i..a:rn1o’uvnlts;._ as the application is made
within bareiy si’>l<'=vreelf:'s"'fro'i.1V'gi tlhietvdellpositing of the amount. The
Tribunal is .o'f"ti°.e View no good ground exists for the release

of'th_ev:amo'untvs.i_

2.” Sri’K.vR.l7Rafiivesh, the learned counsei for the petitioners

_$3l_Jbinits th4at..t’hepetitioners are in serious financial difficulties.

2ThVey..fhaVve'”«performed the marriage ceremony of their daughter

the loans. Money is required to meet their

V[}-imrriediate commitments.

i§§ié

3

3. The insistence for the depositing of the compensation

amounts is only for ensuring that the money does not evaporate
itseif. When the claimants faii on rainy days, there s.houici~.,_be

some funds to take care of their requirements.

4. The averments in the affidavit”fiied in xth~ereHo–f

for the reiease of the amounts show that_th.e”petitione.rs«.

agricuiturai cooiies. Considering thei’r~.socio-«econAOini&~«.Vc’ondition,’V’

this Court finds it safe to ho-id” thati-ti1e’Vg_:peVti~tioners’have incurred
the expenditure of Rs.2’O,’O_10O/-.»_Vfito ::’&’iis.,iZ5;.0O0/~ towards

performing their da.u.g:hter’s V”

5. Tiijereforeiy-vVvt_t1iVs.C’o.uArt,.__deems it just to set aside the
impugned orderand’-dVirect,_”‘t’h_e’ifribunai to release a sum of

Rs.10,00C;/–” from the first ‘petitioner’s account and Rs.15,000/~

from”the” second’*«p_etitioner’s deposit. The remaining amounts

shaii”- deposit in their favour for a period of

htiaree years. ‘

6.«i§esvu”Itantiy this petition is aiiowed in part.

Sd/-i
Iudge