High Court Karnataka High Court

The National Insurance Co Ltd vs Manappa S/O Veerabhadrappa … on 8 April, 2008

Karnataka High Court
The National Insurance Co Ltd vs Manappa S/O Veerabhadrappa … on 8 April, 2008
Author: N.K.Patil
DATED THIS rm afi DAY DE APRIL 2oos~f~f;f.

BEFDRE

THE HON'BLE HE. JusrIcE~WH@K.?AriLC "Vfex

cxvxm PETITION No.219féad7" "- :V7"w A

Tfifi fifififififii Ifi5vnflNgE"fifi--*Ifi
nxvxsxomnm mmummfla j % fz_,'»
EEGD,OFFICE3*MIfiDLE'TQNE'S¢fl£ET;P.B.ND.
9229,KnLmAITA-700-011;¢nnumm3H=u1v1s1ofiaL
HfiNABER,HAIIQNAi INEUE;CGgLTUm;BILAGNDI
caM2LEx,n2é;M1gI'v:fiHAfia'saauHA,auLaAaeA
ITS nEG;&Er:a§;14A,fiUEHflRAH comrnsx,
II ELo0n;M;G.R0aD;3ANGaLQn5.33 ITS A.0.

. ~~~~ ~-A*. 'Wm-"y'a '~»«" pmwzrxounn

E

1:31:   9 - WI -

~"._1.jfiANEPEA SIG HEEEAEHADREPPA BADIGEE

_ RGEfl}§6 3EARS,GCC:CARPENTER,
"EJ&$;MEDfiEBIHAL,BIJAFUR DIST.

wuflwffiiawyvaaaarss HRGRR,IBRAHIHFUR,

"1 5:JAPvg,?

',h2 ¢usfi;LABA1 are Mmunryn annxean

_fiGEfih52 zEAns,0cc:HnUsEH0Ln,

"fig .
hefiT.HHHBEBLfl%E;BlJ%PUR DIET.

" HEW RfAT.VEHKATEQH unGAa,IBnAHIMPUR,
Biififififi.



EH15 gay, TH»

3 PHSHPAVATI DID EIRNAPFA BADIGER.
.E%.GI:Tfi:18 '1'EF<.F.5; £"."1£?fi:STkiDEN'T;
F».-"FLT ..}1UDDEBIHAL; BIJAFUR DIST .

wmw R:Aw.vENKArEsH nnsna,InRAHIMPUR," * t 

BIJPLFUIL T

EEP.BY EETITIONER N0.l A5 HEXT ERxfiNP;;7"%f*'

4 1433 K P F'. TRAVELS
PRDP.K.V.SHI"J'AJI
BALE-KJI NM-'3AF.,YPLDGIRI;
I3-ULEAP-.G-.3 DISTRICT. V

5 THE nzvxsronan HhNAGEfi"  u
E.S.E.T.C., V»_ ,~"-- -- »_ '» ~
HIJAPUR .   '   '2. .  .'I'¢.E3PONDm'TTS

THEE c$¥xL§§3T:?IGH E:LEn'Urs.2a or EEC,
PEAYING It:"$RAfisEsn yaw; Noglafi/2005 PENDING
BEFORE THE £E5?,BIJAPER  ' gmo THE ccvmr or
PflL.E$VIB*.JEDGE£$R;DIVN.i*~E can a Mmcr,
EAGALKDT,_ IfiVgTfiE,'IflTEREflT my JUSTICE AND

‘l?f”l’1″l”‘l””l””‘V
Lil

1gg1r.a–Iu..I. :-

QUar’mAnE THE FDLLGWING:

flax’ fiifiiz fifliififiw cmwzne an FOR onnmns
5

.7 Th¢ugfif Efiia matter- is listed far non-

V ,_’mpmplfiafi¢&V0f the order dated 1;,2 2003, ;c is

“4 haarflvanfl taken up £6: fiinfil dia§aaal.

E. In ‘the instant Civil Patition the

patiticancar has 3::-ught: fc:-1: tzrzansfar

Nculfiifi-:’2FCH’J5 pending on the fiibs 9: :1_1%_e_-,1″

E1ja**=u.t- ta: the Cmz;-;t at this £–‘r.*i’1u*:.i§*s:1″~.,C;’:.fri..1

Judge (Sr. Dn.) 5 CJH S: 33E&g,i£!.j;};’@>t.’;-.

interaat inf justice and .¢;riq’u_ityV;¥.V_”‘

=3. ‘i:’h:i.3 Gcurt £1.11 11;2..i:3fiE=_.. has”-granted

ten ciaya time at necessary
steps ‘1:-1:: a_-5aJ:isfVs:._ un-served
respcsrsdantej ‘ penmitted the
anunm:-:3, éititianer to take

..’!.


I
5-1

 .v: " ~ V'     'I -I

1: 1’l!3′.–‘t.:.”.Z?!E’;- *.:~:—_ sgrf’..’=’;’_ an 3:113 own-5-.s.. appear…-g

cu: time .r:}9;:ap»:::n;im1i::;”‘«1~7to .3 before the Trial

H1

“‘.=:;a:*.~11r§’_f’.§’«:. @139 lé§r.=:ea.-_r5.’ courmael appearing for the

“;gas¢.:.i’t–:1.s:1z_é3*: rsubmitted that notice to the

11:1-‘Fa-:2i’::*-:s3t:i’£e:fi:Vr1t3.esnts 1 1:0 3, may be dispensed

_ with §::n;uf;11é ground that a similar matter has

WT ND.1§E3f’200T’ in the case oi THE

NJ1TIL”I’£’u’AB INSURANCE c:o.z;:r’1:1., vs. .2’1:..rrA.s AND

OEHERE. Therefore, she submitted that the

nude: datad 11.2.2ona may be dispensed w1th}l _

4. The submission. mda by tha~fiaa#fi§di”‘”

cnunaal appearing for the petifiienet afif$ta£e& H

ahcwa ia placed on record. Th§ 6émgiiénca”§E; ‘

t 3 Qgdgg dated 11=2=2QQ$»iE,dispansedléifh at

th* Eisk cf fihé aQunsal”‘fippéa:ing'”fior’ the

petitioner.

5. In the gight oi th$WEfibmi3si”1 r*de by
the 1eaznegi_§cafina§1]a”&ppqaring far the
patiticper_éhd gé,tfi§P§ubjact matter involved

in tha3a géae3-&r§*fiiféd£ly covered by the GP

ZNu.15Ey£QD7 “di¢poséd. of an 13.2.2003 in the

fi.¢gge” fif fiapional Insurance Gg.Lt_d,, Va,

Iiiyaa ~ahfi fbthfra, *fifi féllawing thy aaid

‘ _mrder« th& ifi$tant Civil Petition is liable to

“‘ V§éndimfiis&edm


A7
/_#,,__”_

For the reaaona stated, this Civil

Patitinm. is dismissed as davoid of marii§}_

firderad accordingly.

Pl*