Citation : 2024 Latest Caselaw 10906 Kant
Judgement Date : 22 April, 2024
-1-
NC: 2024:KHC:15808
MFA No. 5839 of 2015
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 22ND DAY OF APRIL, 2024
BEFORE
THE HON'BLE MS. JUSTICE JYOTI MULIMANI
MISCELLANEOUS FIRST APPEAL NO.5839 OF 2015(MV-I)
BETWEEN:
THE ORIENTAL INSURANCE CO. LTD.,
REGIONAL OFFICE,
NO.44/45, LEO SHOPPING COMPELX,
RESIDENCY ROAD CROSS,
BANGALORE-560 025.
REPRESENTED BY ITS REGIONAL MANAGER.
...APPELLANT
(BY SRI. SHANKARA REDDY.C., ADVOCATE)
AND:
1. SRI. D.T.MAHESH
S/O THIMME GOWDA,
AGED ABOUT 34 YEARS,
R/AT C/O SUBRAMANYAM,
NO.2054, 8TH MAIN, 'E' BLOCK,
Digitally signed by RAJAJINAGAR 2ND STAGE,
PREMCHANDRA M R
Location: HIGH
NEAR AMBABHAVANI TEMPLE,
COURT OF BANGALORE-560 010.
KARNATAKA
2. SMT. N.ANITHA
W/O DEVEGOWDA,
R/AT NEAR RAMA MANDIRA,
GORAVANAHALLI VILLAGE AND POST,
MADDUR TALUK,
MANDYA DISTRICT-571 428.
...RESPONDENTS
(BY SRI. MAHESH SHETTY., ADVOCATE FOR R1;
R2-SERVED AND UNREPRESENTED)
-2-
NC: 2024:KHC:15808
MFA No. 5839 of 2015
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 173(1) OF THE MOTOR VEHICLES ACT, 1988,
AGAINST THE JUDGMENT AND AWARD DATED:17.04.2015
PASSED IN MVC NO.5325/2007 ON THE FILE OF THE XIII
ADDITIONAL SMALL CAUSES JUDGE, MEMBER, MACT, COURT
OF SMALL CAUSES, BENGALURU.
THIS MISCELLANEOUS FIRST APPEAL IS COMING ON FOR
ADMISSION, THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
Sri.Shankara Reddy.C., learned counsel for the appellant
and Sri.Mahesh Shetty., learned counsel for respondent No.1
have appeared in person.
Counsel for the appellant submits that a memo has been
filed stating that the appeal may be dismissed as not pressed.
Counsel therefore, submits that the memo may be placed on
record and the appeal may be dismissed as not pressed.
When queried by the Court, counsel Sri.Shankara
Reddy.C., submits that the Insurance Company has taken a
conscious decision not to press the appeal and if an order is
passed, it shall not seek for recalling the order.
The oral submission made by learned counsel for the
appellant and the memo is placed on record.
NC: 2024:KHC:15808
The Miscellaneous First Appeal is dismissed as not
pressed.
The Registry concerned is directed to transmit the
amount in deposit to the Tribunal forthwith for disbursement.
Sd/-
JUDGE MRP
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!