Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shiddawwa D/O Venkappa Dodamani vs Ningappa S/O Duragappa Talawar
2024 Latest Caselaw 4700 Kant

Citation : 2024 Latest Caselaw 4700 Kant
Judgement Date : 15 February, 2024

Karnataka High Court

Shiddawwa D/O Venkappa Dodamani vs Ningappa S/O Duragappa Talawar on 15 February, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                    -1-
                                                            NC: 2024:KHC-D:3730
                                                              MFA No. 22566 of 2013
                                                          C/W MFA No. 22567 of 2013



                       IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                              DATED THIS THE 15TH DAY OF FEBRUARY, 2024

                                                 BEFORE
                               THE HON'BLE MR JUSTICE V.SRISHANANDA
                           MISCELLANEOUS FIRST APPEAL NO.22566 OF 2013 (MV-I)
                                                   C/W
                              MISCELLANEOUS FIRST APPEAL NO.22567 OF 2013

                      IN M.F.A. NO.22566 OF 2013
                      BETWEEN:

                      SMT. SHIDDAWWA D/O. VENKAPPA DODAMANI,
                      AGE: 23 YEARS, OCC: NOW NIL,
                      R/O: HOOLI VILLAGE, TQ: SUNDATTI,
                      DT: BELAGAVI.
                                                                         ...APPELLANT
                      (BY SMT. SHAILA BELLIKATTI, ADVOCATE)

                      AND:

                      1.     SRI. NINGAPPA S/O. DURAGAPPA TALAWAR,
                             AGE: MAJOR, OCC: AGRICULTURE,
                             R/O: HOUSE NO.1649, AT: POST HOOLI,
                             TQ: SAUNDATTI, DT: BELAGAVI.
BHARATHI
HM
                             (INSURER OF APE PIAGGIO 3 WHEELER
Digitally signed by
                             AUTO BEARING NO.KA-24/4311)
BHARATHI H M
Date: 2024.02.21
11:58:22 +0530

                      2.     IFFICO-TOKIO GENERAL INSURANCE CO.,
                             ISSUING OFFICER, 27 A BHAVANI
                             ARCADE 3RD FLOOR, 306, 307,
                             308 NEAR OLD BUS STAND,
                             OPP: BASAVA VANA NCM HUBLI
                             TAL: HUBLI, DIST: DHARWAD
                             (INSURER OF APE PIAGGIO 3
                             WHEELER AUTO BEARING NO.KA-24/4311)

                                                                      ...RESPONDENTS

                      (BY SRI. GURURAJ R.TURAMARI, ADVOCATE FOR R1;
                          SRI. S.K. KAYAMAMATH, ADVOCATE FOR R2;
                          SRI. HARSHAWARDHAN M.PATIL, ADVOCATE FOR R3)
                              -2-
                                     NC: 2024:KHC-D:3730
                                       MFA No. 22566 of 2013
                                   C/W MFA No. 22567 of 2013




      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S. 173(1) OF
MV ACT, 1988, AGAINST THE JUDGMENT AND AWARD
DATED:06.03.2013 PASSED IN MVC NO.2309/2008 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND MEMBER, ADDL. MACT, SAUNDATTI,
PETITION FILED U/SEC.166 OF MV ACT, IS HEREBY DISMISSED.

IN M.F.A. NO.22567 OF 2013
BETWEEN:

ASHABI D/O. MAKTUMSAB HULAKUND,
AGE: 23 YEARS, OCC: NOW NIL,
R/O: HOOLI VILLAGE, TQ: SUNDATTI,
DT: BELAGAVI.
                                                  ...APPELLANT
(BY SMT. SHAILA BELLIKATTI, ADVOCATE)

AND:

1.   SRI. NINGAPPA S/O. DURAGAPPA TALAWAR,
     AGE: MAJOR, OCC: AGRICULTURE,
     R/O: HOUSE NO.1649, AT: POST HOOLI,
     TQ: SAUNDATTI, DT: BELAGAVI.
     (INSURER OF APE PIAGGIO 3 WHEELER
     AUTO BEARING NO.KA-24/4311)

2.   IFFICO-TOKIO GENERAL INSURANCE CO.,
     ISSUING OFFICER, 27 A BHAVANI
     ARCADE 3RD FLOOR, 306, 307,
     308 NEAR OLD BUS STAND,
     OPP: BASAVA VANA NCM HUBLI
     TAL: HUBLI, DIST: DHARWAD
     (INSURER OF APE PIAGGIO 3
     WHEELER AUTO BEARING NO.KA-24/4311)
                                             ...RESPONDENTS
(BY SRI. GURURAJ R.TURAMARI, ADVOCATE FOR R1;
    SRI. S.K. KAYAMAMATH, ADVOCATE FOR R2;
    SRI. HARSHAWARDHAN M.PATIL, ADVOCATE FOR R3)

      THIS MISCELLANEOUS FIRST APPEAL IS FILED U/S. 173(1) OF
MV ACT, 1988, AGAINST THE JUDGMENT AND AWARD
DATED:06.03.2013 PASSED IN MVC NO.2310/2008 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND MEMBER, ADDL. MACT, SAUNDATTI,
PETITION FILED U/SEC.166 OF MV ACT, IS HEREBY DISMISSED.
                                 -3-
                                        NC: 2024:KHC-D:3730
                                          MFA No. 22566 of 2013
                                      C/W MFA No. 22567 of 2013



     THESE MISCELLANEOUS FIRST APPEALS, COMING ON FOR
ADMISSION, THIS DAY, THE COURT DELIVERED THE FOLLOWING:


                         JUDGMENT

Learned counsel for the appellant has filed a memo

seeking withdrawal of the appeals. Memo reads as under:

"That in the top noted appeal the Trial Court Counsel Shri C.V.Sambayyanamath Advocate has requested to not press the appeal as the appellant is not interested to prosecute the appeal. Therefore the appellant may kindly be permitted to withdraw the appeal as not pressed."

Memo is placed on record. In view of the memo,

appeals are dismissed as withdrawn.

Sd/-

JUDGE

sh

 
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