High Court Karnataka High Court

The Manager vs Maktumhussain Kamalsab Mahut on 22 July, 2009

Karnataka High Court
The Manager vs Maktumhussain Kamalsab Mahut on 22 July, 2009
Author: H.N.Nagamohan Das


in THE man coum’ or .

cmcurr amen K1′ ‘-

DATED mm THE 2231* 5.05;?

%m<mI%=A4 %
THE Homzw MR. 2-1,15. ugémom ms

M.m§; 2§é_.__s__1g._,

Bnmnsxz

THE _ "

THE SA;UN!’}A’i*i’}’_TALiJK1%._,V A
AGRICULTURAL PRQDUCEYJ, ;
coyapsamxva; MARKETING .S{)CIE’I’Y um.
SA1UNDA’i’?i_-vTALIJK–, SAUNDA’I”i’I msmxcr,

BELGAUM * .j~ » …APPELLANT

(3.? SRi. M ARUN PO’L”APPA, ADV.)

” mm€ii.=J$1HussA1N KAMALSAB MAHUT,

max) 35 YEARS, SAUNDATTI TALUK,
” SAUNBATTI DISTRICT,

V’ ~ B-‘ELGAUM.

2. THE DIVISIONAL MANAGER,
P~¥A’I’IOi\¥AL INSURANCE CO., LTD,
DIVISIQNAL OFFICE,

RAMDEV GALLI,

‘>4z~~%w

BELGAUM BISTRICT,
BELGAUM. …REsR0r§'{)ENTs

(BY SR1. GR. GURUMATH, ADV. FOR R1
R2-SERVED) ”

THIS APPEAL IS FILED )3}! S 1?3i’1}’Lii’€§F~»:i
AGAINST THE JUDGMENT AND AW;&RE.’ UgA’.IfE!}: 4.’3.2006
PASSED IN MVC NO.84-4/2005 ‘ON Tilfil F’iLE~ OF ‘ms “t;%1v1L ”

JUDGE(SR.DN.) AND MEMBER, ADDL. Mam,’ 3AUiiDM*r1L,
AWARDING A COMPENSA_’_I’i{}N OF’ RS, ‘4,52’;:.>.:5,!–w: WI’FH
INTEREST @ 8% RA. FROIWTHE BA’1’E2 PEFITION TILL
REALISATION.

THis’TvL’;z2R1_=£:AL«. C::)_z»£ir~53 ON FOR ADMISSION THIS
13AY~,_’mE COURT? {DELIVERED THE FOLLOWING:
1′ V ‘ gpBGMENT

Vie cizvréfiitfs appeal against tint: awaxd dated

vd$;~.o3;2aQ6 gassed” in we H0644] 2005 passed by the

V $'{d§1i;–v.:§:2Ifisf’03f Af:ci(1e:{1t Claims Tribunal, Satmdatti.

perused the iznpugneé award. Fmm the

éperaiifit cf the impugnad awaxd it is seen that the

f7″””*£.. aw

net liability is not fixed on the appe11ant«owI§ér.’

the appellant is not aggrieved byMfj1e ” ., u

Accordingly, the appeal is