Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kum Supriya vs Rajindara Singh Bala
2024 Latest Caselaw 10012 Kant

Citation : 2024 Latest Caselaw 10012 Kant
Judgement Date : 5 April, 2024

Karnataka High Court

Kum Supriya vs Rajindara Singh Bala on 5 April, 2024

Author: Jyoti Mulimani

Bench: Jyoti Mulimani

                                                    -1-
                                                               NC: 2024:KHC:14157
                                                             MFA No. 7650 of 2015




                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 5TH DAY OF APRIL, 2024

                                               BEFORE
                              THE HON'BLE MS. JUSTICE JYOTI MULIMANI
                      MISCELLANEOUS FIRST APPEAL NO.7650 OF 2015(MV-I)

                      BETWEEN:
                      KUM. SUPRIYA
                      W/O SUDHAKAR,
                      AGED ABOUT 26 YEARS,
                      RESIDING AT # 106,
                      YELLAMMA TEMPLE ROAD,
                      NAGAVARAPALYA,
                      C.V.RAMAN NAGAR,
                      BANGALORE-560 093.
                                                                     ...APPELLANT
                      (BY SRI. SOMASHEKARA.K.M., ADVOCATE [ABSENT])

                      AND:

                      1.    RAJINDARA SINGH BALA
                            S/O PIARA BALA,
                            R/AT VDO, BEHRAMPURA,
Digitally signed by         ZIMIDARI DISTRICT,
THEJASKUMAR N
                            RUPNAGAR,
Location: HIGH
COURT OF                    PUNJAB-140 001.
KARNATAKA

                      2.    CHOLA MANDAMAL
                            MS.GENERAL INSURANCE CO. LTD.,
                            NO.135/5, 2ND FLOOR,
                            NEAR BY SHEKAR NETRALAYA,
                            15TH CROSS, J.P.NAGAR,
                            BANGALORE-560 078.

                      3.    THE MANAGING DIRECTOR,
                            K.S.R.T.C., K.H.ROAD,
                            SHANTHI NAGAR,
                            BANGALORE-01.
                              -2-
                                             NC: 2024:KHC:14157
                                           MFA No. 7650 of 2015




4.   MR. PRASAD
     S/O B.SUDHAKAR,
     R/AT NO.106, 14TH 'C' CROSS,
     SUPRIYA NILAYA, NAGAVARA PALYA,
     C.V.RAMANNAGAR,
     BANGALORE-560 093.

5.   ROYAL SUNDARAM ALLIANCE
     INSURANCE CO. LTD.,
     NO.186, RAGAHVENDRA PLAZA,
     GROUND FLOOR, 1ST CROSS,
     HOSUR MAIN ROAD,
     WILSON GARDEN,
     BANGALORE-560 027.
                                                  ...RESPONDENTS
(NOTICE TO R1 AND R2-DISPENSED WITH
 V/O DATED:24.02.2020;
 BY SRI. F.S.DABALI., ADVOCATE FOR R3;
    SRI. RAVI.S.SAMPRATHI., ADVOCATE FOR R5;
 NOTICE TO R4-DISPENSED WITH V/O DATED:14.07.2021)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF THE MOTOR VEHICLES ACT, 1988,
AGAINST THE JUDGMENT AND AWARD DATED:23.06.2015
PASSED IN MVC NO.5890/2012 ON THE FILE OF THE VIII
ADDITIONAL      SMALL   CAUSES     JUDGE    AND   XXXIII   ACMM,
MEMBER-MACT, BANGALORE.

      THIS MISCELLANEOUS FIRST APPEAL IS COMING ON FOR
DISMISSAL, THIS DAY, THE COURT MADE THE FOLLOWING:
                           ORDER

When the matter is called, there is no representation on

behalf of the appellant, either personally or through video

conferencing.

NC: 2024:KHC:14157

Sri.F.S.Dabali., learned counsel for respondent No.3 and

Sri.Ravi S.Samprathi., learned counsel for respondent No.5

have appeared in person.

As could be seen from the daily order sheet, the

captioned appeal was listed on 04.04.2024, on that day, when

the matter was called in the forenoon session, learned counsel

for the appellant sought pass over. The appeal was passed

over. The matter was called in the afternoon session, again it

was passed over. When the matter is called for the third time,

there was no representation on behalf of appellant, either

personally or through video conferencing. Hence, the appeal

was ordered to be listed on 05.04.2024 under the caption 'for

dismissal'.

The Appeal is listed today. As already noted above, today

also, when the matter is called, there is no representation on

behalf of the appellant, either personally or through video

conferencing. It appears that the appellant is not interested in

prosecuting the appeal. Hence, the Miscellaneous First Appeal is

dismissed for non-prosecution.

Sd/-

JUDGE

MRP

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter