Karnataka High Court
The Oriental Insurance Co Ltd vs Sri M Krishna Reddy on 26 February, 2010
MIF.A.No,-4037/2009 and
MI'SC.Cvf.1 006752009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26TH DAY OF FEBRUARY 2010'
BEFORE
THE HON"BLE MRJUSTICE I I
Miscellaneous Firgt Aggeal V' J
And Masc.cvI.1o067/2Ioe9"
BETWEEN:
THE ORIENTAL INSURANCE CO. LTD_._ ._
REGIONAL OFFICE. LEO SII'O.I_DRIN.S' OO«M:PLEx_.
# 44»/45. RESIDENCY ROAD--._ 2 u
BANGALORE M 560 025
REP. BYIIS DEpu'IYVMANAG,ER I 1,»
SMTSUDHA GANESII' ' - .;;APPELLANT
[BY SRE B.C.SE}E'.5i~IA¥IIIMA'Rf'IQI =ADVOCA'rE.
1 SRI'vv.M.KRISI»iNA-~-- '
S/O MUNIREDD'Y;'._ "
AGE: AEIOILTT 5"? YEARS
_ 2 SjM*I*.MUNIwNIKATAIv:IMA @ CHINNAKKA
_ ..fLwf/Q.I M.KRISHNA-----REDDY
' AGE: VAEOLIT 52 YEARS
8GTIi«vAR.EfRESIDEN'I'S OF
-- A 'OEEDI.'M.A.I;s{ANAHALI,I VILLAGE
..,4I{YSASvIBAI'IALLI HOBLI. BANGARPEI"1'ALUK
KOLAR 'DISTRICT ..RESPONI)EN'I'S
1' I' ' * {Dy SR} NIGOPALKRISHNA, ADVOCATE.)
}vI.F.A. IS FILED U/S.1'73[1.) OF THE M.V.ACT AGAINST
JUDGMENT AND AWARD DATED: 11.06.2008 PASSED IN
'=M_V'C.NO.4}32/2007 ON THE FILE OF THE XVI ADDITIONAL
'QJUDGE. MACT. BANGALORE CITY. AWARDING COMPENSATION
M. F.A.N0.4037/2009 and
MfSC.CvI.1006?(2009
OF Rs.4-1.2.500/-- VVETH INTEREST @ 6% PA. FROM THE DATE
OF PETITION TILL REALISATION. ;
M1sc.cvL. Is FILED U/s.5 or' THE LIM1':'AT1oN'il:Ae'iif..
PRAYING TO CONDONE THE DELAY or' 225 DAYS i_l'\;1""'l'~*lI,1fr'aE"C__'r" ;_.
THE APPEAL.
APPEAL AND MISQCVL. COMiNG__ON._FOR_'
LA. THIS DAY, THE: coorrr DEI.I\fE2RE3DfI'l~lE_FOLI;OWiNQ:'-- " ' _ «
JUBGM§fiiJt
There is a delay of more
days} in filing the filed
for condonation of the the learned
counsel Insurance
Company filed in support of
the appli¥_Cationdl?orw._ of the delay. In my
opinion, the_cause-- s}";.oV2Iri"'--.§s not sufficient to condone
__the inordinate lndelaly of more than seven months in
\_fifinggheappeat_Amconnngm;Aesecn¢100e7/200913
dismissed.' V'
.2. lirmrgver'; in the interest of justice, I deem it
lllagaprie-pzriate to modify the impugned judgment insofar
---.l.as""tlielldirection of the Tribunal to deposit the award
3,
z "g;
'E Xx
,5
M.F.A.No.403?/2009 and
Misc. Cw'. 1006712009
amount is concerned. Accordingly, I make the
following order:
(1) the Tribunal is directed to deposit 45%
the compensation awarded in favourf» of.
each of the respondents/
deposit in any nationalised:”–.Bank :1
period of ten years. ‘l’h§”‘ClaiInants-..sh_all~–.l5e'”
entitled to draw only… periodical “‘interest
accruing thereon.” and not be
entitled to raise_v:’a.n)i”__Vloan-.v.on_’:Vthe said
deposit.’ of cl;aini.ant_f{f3T€ erltitlfid
to ‘r.eni§.a’ir1ing 5% of the
_ a’I11_ourit.;… . .
(ii) tithe “lying in deposit with this
Court shall5b'(:,_ t’1*-ansferred to the Tribunal
. pp «nfiodification, the appeal Stands
Ed-_i ” ‘V . V
‘Appeal “dismissed. _
saia
is SJ-iil/-Ata