High Court Karnataka High Court

Sri Keshava S/O Venkappa Bhandary vs Sri Shyam Prakash S/O K … on 29 July, 2008

Karnataka High Court
Sri Keshava S/O Venkappa Bhandary vs Sri Shyam Prakash S/O K … on 29 July, 2008
Author: Anand Byrareddy
IN THE HIGH COURT OF KARNA1'A1(m¢59. % H

BANGALORE

DATED THIS THE 293'"   'V   T 

BEFORE:  t 
THE HON'BLE MR.  
M1sc:1:L1.ggE0us 2~J:»§%%%fl94;_.*9 01$'  gum

Sri. Ke$haya;"32'yésgr§   " 
Slo Veiékapfia' 7f3:handary,  _' .
Residitig ai 'Tha11'ii.'ia._ M  V  '

Betta House', Ira' 'liliag-3 _' " -. " v 

and P031, Bantwal Taluk' 

nxmmm  APPELLANT

 % (Bgshfi}['r,%éKaxunakaf, Advocate)

V -V I.   Pfiash, Major

S/on Ramachandra Bhat

» x 'T Rgsiding at Opposite to
 -S71) M Law Celiegc
 Kodialbail, Mangalon:

T Taltzk, DK

2. Bajaj Allianz. Genera}

Insurance Company Limited
G E Plaza, Airport Road

é



Yorawada Punc, PHJ 41 1 066
Maharashtra State
Rcprosonled by its

(Shri. O. Mahesh, Advocal¢V__ F'o;f_  H2"; 

Respondent No. 1 -- Served)

¢t¢§p”a_*,

This Miscellaneous’ ‘F_irst””is”».[3Icd under Section
173(1) of the Motor Vchic.l¢_s=–.Act ~V,ag§inst”~thé judgement and
award dated No. 1855/2002 on
the file of Pgriiioipai’. Civil hadgée (Senior Division) and
Motor Accicients—-Ci3ims XIV; Mangaiore, DK, partly
allowing lho o.!;£i*i–r£.g1o1i13ot: czrgggpozisalion and etc.

This for hearing this day, lhc Cour!
delivered– the foIio§§”ing:_– ” -~ .__ ” « . =”

_._I;3JV’]3GM EN ‘1’

‘ ” -. Counsel for the appellant and tho Counsel for

« fine appellant is before this Court seeking

ofcompcnsaiion. It is soon that the appellant had

‘ ” injuritzs as a result of a motor accident and had laid a

ciaim for compcnsaiion before the Motor Accidents Claims

5: