High Court Karnataka High Court

United India Insurance Co Ltd vs Smt B Pankaja on 9 December, 2010

Karnataka High Court
United India Insurance Co Ltd vs Smt B Pankaja on 9 December, 2010
Author: N.K.Patil And H.S.Kempanna
 " _{B'-{ 'SR1: B)' A. RAMHKRESHNA, ADV.)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9'?" DAY OE DECEMBER,
PRESENT 4  >V % 3 «
THE HONBLE MR.JUSvT»I{j'..F_34   . u
AND    ._. _ .%
THE HONBLE MR. J'IJS;TI_OE  

MISCg€VL.N.e».AA--1--é.[1 IE20 I0  

IN M.F.A.NO. 8908/ 2026. (MV)
BETWEEN:
UNITED IN.:D"I'A"IANSUR,ANc_E__c0. EI'D,_' M»
NO. 109. SS1' BRANCH. '5im'RAB1.O'DE '
NEXT _T.O.VDASASHRAMA._'  ' ' « .
DR. RAJKUMVA;R_V ROAD _  '
BANOALOREA»'1O=-.I ' _   ' -
NOW REP. BY ITS 'REOI'O.NAI. OFFICE
KRISHI BHAVANV  .  '
BANGALORE ~«';":36O0O17, ' '
BY  MANAG»ER"V '

 '   APPELLANT

I  'VSI/£'r..BA;7gRANKAJA

"W/=0. l;ATE K. L. RAJESH RAO
AGED ABOUT 28 YEARS

_fiw-w~"""'

A if :2;. "»MASTER JEEVAN
 ' S/O. LATE K. 1. ESH RAO

f --=-~*'*""*""'

é



IQ

AGED ABOUT 6 YEARS

SINCE RESPONDENT NO.2 I-S MINOR
REP. BY RESPONDENT NO.I

MOTHER AND NATURAL GUARDIAN
BOTH ARE R/A. NO. AA3339 BUILDING
NO. I39, KHB QUARTERS

KENGERI SATELLITE TOWN
BANGALORE -- 60

3. S.RI K. LAKSHMAN RAO
S/O. LATE V. KRISI-INOJI RAO
AGED ABOUT 57 YEARS

4. SI\/ET. SHAKUNTI-{ALA BAI
W/O. K. LAKSHMAN RAO
AGED ABOUT 52 YEARS

BOTH ARE R/A. NO. 213 
15"' MAIN ROAD, 7'1'".CROSS7
KENCHENAHALLI " . .' _ 
RAJA RAJESHWARINAGAR
BANGALORE :98   _  I

5. sR1..RA1v~I_r..J11*m AI;.,ANNA 
MAJOR BYIAGE  .4 
NO.F420/4; 91:-« MAIIXI  
HOSAHALLI. "[IJ'A.YANAC{A}'~i"
BANGA'LO1'?.'z3,'--"4~OVA. = 

 ' .   ...RESPONDENTS

  {BY 'E3R1.__B..__N. SUIRES-HBABU, ADV. FOR C/R1, R3 3: R4

' ._ ":\'§o"1*IjCE ':9 R5 DISPENSED V.C.O. DT. 7/12/:0}
__ ""A.r$kHsC~.f:1z1.';_:§Io.18117/2010 IS FILED UNDER ORDER XLI
RULE 5 o1=*'."C;.P';=c. PRAYING FOR STAY.

I ..TI4I1.S VEVIISOCVL. COMING ON FOR ADMISSION" THIS DAY.

2""

G   m.I<;.PA'1*i1.. J.. MADE THE£ OLLOWING:

J



 

ORDER

Misc.C\/1.18118/10 is filed by

praying to stay the operation of the judg1nepnt.:an.d~aWa1’d_

dated 1/4/2010 passed in MVci;’1Si§.l:99«99_/0’s–.f_’: =

2. We have heard tlie_:l’e.arned CoL_1nsel”:.appearing”‘ V

for the appellant insurer]f–ar1~d lear’ned./E Counsel

appearing for respondent’f*»Ios,l*l:; claimants.

8. For l_rea::~30r:s”.stated” lilnwthe accompanying

affidavit «. tlijel application, stay of

operation -and award dated 1 /4/20 10

passed ll1rv1plMVlC’= on the file of Court of

Small” Causes. Motor Accidents Claims Tribunal,

granted until further orders, subject to

appellant — insurer shall deposit 50%

. of the amount with accrued interest within a

4.4 ..«-~””

/ .:…._M,m»«fl””””

3:,

period of 4 Weeks from today, failing which, the i._1:1__t:e1*i111

order granted by this court stands Vacated.

Accordingly, the application is .

iv f \

Rd/-