Karnataka High Court
Sri Sidda vs The Bajaj Allianz General … on 2 September, 2010
IN THE HIGH COURT OF KARNATAKA AT
DATED Tms THE 21*» DAY or SEPTEMBER'... .
BEFORE
THE HoN'BL:=; MR. JUSTICE ~MI'r
WRIT PETITION No.10600 OF 2510' rC;M '--'.-.'(':;
Between: _
Sn. S1dda
S/0. Marxgowda.
Aged about 24 years, V
R/ of Maratikyathana I"-IaH_1',j' '
Jayapura I-Iobli, :
Mysore Taluk & District. ' 2 '-
' 3' ' * _ ' :.«..'.Pet1t1oner
[By Sri. V.B. Siddaramaiah arid Ni.B."Ry--aE;11a, Advocates)
AND:
1. The Bajaj A11ia;;1z_Gen'e;:a}.,.,_ -- '
Insurance Co, '1..~td.., '
No.363, .._Shree Harshza. Complex,
Rama V11as_a Road,
Mysore. V , V'
Represented b'y-its
* , Branch. Manager. """ '
~.D /Q. R.' fjwaigakanath,
Aged about 32 years,
R/"0. No. 45/A,
Ra11way';.Quarters.
V x Ma11andavad1 Road,
VMLysQre.
.l{_R§: 8: R--2-- Served]
....Resp0nder1ts
application, I.A.No.6 under Section 151 of the Qivil
Procedure Code to recall PW} for the purpose.«jof'j'«re'=~VVA4
examination. It appears, the said *
rejected on the same day, ie. 221%" ll
the matter was set down for further
member of the Tribunal has of"'PWl
for the purpose of re--ex.ainination_;';1Xggriexred"by~the said
order, petitioner is before
2. Leariiedplcouinsell the petitioner
submits by the second
responzdedntpd was rejected earlier.
He further" without there being any
application '4to.,Vre--open the case and re--examine PW1,
the'"}'ribunal.could"'not have permitted such a request.
dllfjilhave perused the impugned order.
App'aren'tly,n.:*'it is to be noticed that it is a summary trial.
.vp'.""17hVrere is "an ambiguity as to how actually the accident
has"happened. The second respondent proposed to
it “clarify the said ambiguity. Hence, the Tribunal ha%
%