High Court Karnataka High Court

The National Insurance Company … vs Ramachandra Sheregar on 26 November, 2010

Karnataka High Court
The National Insurance Company … vs Ramachandra Sheregar on 26 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26TH DAY or NOVEMBER 

BEFORE :

THE HON'B£.E MR.JUS'E'ICE MOHAN SHANT,-!t.R£uA{';C}!J:£>ARbv"'
wan PETITION No.4;9o;"2gV in (gM--:Ac)_" -    '  

Betwggn :

The Nationai Insurance Company"Ltd.,._

Regionai Office, -  --. 

No.144, I Floor,

Shubaram Complex, _,  

M.G.Road, ,   '

Banga|ore--1,       

(Rep.by its Regione§iE§E»t'Man'a,ge:r)'.     Petitioner

( By smt.somain';;1egtt=e,.,:A'§<,is., Law  Advocate )

And :

1. Ramachandtn-a Sh_eregar,"_;~
Aged about 47' years", 
S/ Srrnivasat S.h,erega r,

 R/oV'So'Eme's.hwara Road,
"P.O.D,eva5ta'nabettue,

   ~V"i§E!a'g.e,

~.P'.O,; P'adALJ»\1an/, Byndoor,
K:.44ndapLITa',.--'Fa|uk.

Rajeia.d__Ta Yadav,
"Ma_]'or, S/o Mohan Yadav,

 M/sfivaibhav Road Lines,

gNo;'7, Simit Shopping Centre,
Char Rasta, Vapi,
' Gujrat. .. Respondents



_g_

This Writ Petition is filed under Articles 226 & 227 of
the Constitution of India praying to quash the order passed
by the MACT, Kundapur in MVC 1929/01 at Annexure-A
dated 20.1.2010 and an order or direction or in the nature of
writ allowing the petitioner to lead the evidence to mark the
documents.

This Writ Petition coming on for preliminary hea-:in~g in
'B' group this day, the Court made the following  -- ,  

ORDER

By the impugned order datedv’J2A0.’1′.«2O’1_0 A

MACT, Kundapura, in Mvc.No._1929/142001,. theT_ribunal’=0el.ow-,

has refused to grant permission'”to”‘the peti.tVlo’ne.r mark two

documents viz., F0rm.’E\io¢_.29_.”id’ate-ii i2O._.é12.200i0’i’Vand Form

No.30 dated 20.12.2000 aVn2i.i;h¢’Vlgiraun§i’rtljatgthey are not the

public do_cu:’r’ients~..’*~-__:*

2. The ‘question are issued by the RTO

authoijitiies. Thosewdogcguments are in accordance with the

A’=__Vpr0’v.isions=of.the__Motor Vehicles Act. These documents are to

rt’.-a.;Ant.§«;An’ed’tlyfthe Regional Transport Office. Therefore, it

0 cannot zheggsaiid that those documents are private documents.

viggwyviiiof the same, the impugned order cannot be

-.i.’.-sustiaiined. Accordingly, the following order is made :

Y_.”‘”*

‘\’..a

The order dated 2o.1§’2’o1o passed by the MACT,
Kundapura, in MVC.No.1929/2001, stands quashed. Form
No.29 and 30 produced by the petitioner herein sfiaelji be
permitted to be marked.

Writ petition is allowed accordiengiy.