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

Yallavva W/O Kallappa Walikar vs Shidramayya S/O Shivayya Koti
2024 Latest Caselaw 5099 Kant

Citation : 2024 Latest Caselaw 5099 Kant
Judgement Date : 20 February, 2024

Karnataka High Court

Yallavva W/O Kallappa Walikar vs Shidramayya S/O Shivayya Koti on 20 February, 2024

Author: V.Srishananda

Bench: V.Srishananda

                                                  -1-
                                                         NC: 2024:KHC-D:4180
                                                          MFA No. 23023 of 2013
                                      C/W MFA No. 22939 of 2013, MFA No. 22984
                                        of 2013, MFA No. 22985 of 2013, MFA No.
                                           23022 of 2013, MFA No. 23146 of 2013


                      IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                           DATED THIS THE 20TH DAY OF FEBRUARY, 2024

                                               BEFORE
                            THE HON'BLE MR JUSTICE V.SRISHANANDA
                      MISCELLANEOUS FIRST APPEAL NO. 23023 OF 2013 (MV-D)
                                                 C/W
                          MISCELLANEOUS FIRST APPEAL NO. 22939 OF 2013
                          MISCELLANEOUS FIRST APPEAL NO. 22984 OF 2013
                          MISCELLANEOUS FIRST APPEAL NO. 22985 OF 2013
                          MISCELLANEOUS FIRST APPEAL NO. 23022 OF 2013
                          MISCELLANEOUS FIRST APPEAL NO. 23146 OF 2013


                     IN MISCELLANEOUS FIRST APPEAL NO. 23023 OF 2013
                     BETWEEN:


                     1.   SMT. SHANTAVVA
                          W/O. KALLAPPA TIPPANNAVAR,
                          AGE: 41 YEARS, OCC: HOUSEHOLD WORK,
                          R/O: TAVARGERI, TQ: KALAGHATAGI,
        Digitally         DIST: DHARWAD.
        signed by
        SAMREEN
SAMREEN AYUB
        DESHNUR
                     2.   KUMAR. CHANABASAPPA
AYUB
DESHNUR Date:             S/O. KALLAPPA TIPPANNAVAR,
        2024.02.23
        16:47:13          AGE: 20 YEARS, OCC: STUDENT,
        +0530
                          R/O: TAVARGERI, TQ: KALAGHATAGI,
                          DIST: DHARWAD.

                     3.   KUMAR. MANJUNATH
                          S/O. KALLAPPA TIPPANNAVAR,
                          AGE: 18 YEARS, OCC: STUDENT,
                          R/O: TAVARGERI, TQ: KALAGHATAGI,
                          DIST: DHARWAD.

                     4.   KUMAR. SHANKRAPPA
                          S/O. KALLAPPA TIPPANNAVAR,
                          AGE: 16 YEARS, OCC: STUDENT,
                             -2-
                                   NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013


     R/O: TAVARGERI, TQ: KALAGHATAGI,
     DIST: DHARWAD.

     (APPELLANT NO.4 MINOR BY
     HIS NATURAL MOTHER GUARDIAN
     APPELLANT NO.1)

                                              ...APPELLANTS
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. N.R. KUPPELLUR, ADVOCATE FOR R2;
    SRI. C.V. ANGADI, ADVOCATE FOR R3)

       THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,

AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN

MVC.NO.55/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL

JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE

CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT

OF COMPENSATION.
                             -3-
                                   NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013



IN MISCELLANEOUS FIRST APPEAL NO. 22939 OF 2013
BETWEEN:



DHARMANNA
S/O. HANUMANTAPPA KHANDOJI,
AGE: 51 YEARS, OCC: COOLIE,
R/O: TAVARGERI, TQ: KALAGHATAGI,
DIST: DHARWAD.

                                               ...APPELLANT
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. G.N. RAICHUR, ADVOCATE FOR R2;
    SRI. C.V. ANGADI, ADVOCATE FOR R3)

     THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,
AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN
MVC.NO.52/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL
JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                             -4-
                                   NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013


IN MISCELLANEOUS FIRST APPEAL NO. 22984 OF 2013
BETWEEN:



SMT. YALLAVVA
W/O. KALLAPPA WALIKAR,
AGE: 48 YEARS, OCC: COOLIE,
R/O: TAVARGERI, TQ: KALAGHATAGI,
DIST: DHARWAD.

                                               ...APPELLANT
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. G.N. RAICHUR, ADVOCATE FOR R2;
    SRI. C.V. ANGADI, ADVOCATE FOR R3)

       THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,
AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN
MVC.NO.48/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL
JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                             -5-
                                  NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013



IN MISCELLANEOUS FIRST APPEAL NO. 22985 OF 2013
BETWEEN:



SMT. KALLAVVA
W/O. MANOHAR NARUKAR,
AGE: 46 YEARS, OCC: COOLIE,
R/O: YALIVADAL (TAVARGERI),
TQ: KALAGHATAGI, DIST: DHARWAD.

                                               ...APPELLANT
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. G.N. RAICHUR, ADVOCATE FOR R2;
    SRI. C.V. ANGADI, ADVOCATE FOR R3)

     THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,
AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN
MVC.NO.47/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL
JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                             -6-
                                  NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013


IN MISCELLANEOUS FIRST APPEAL NO. 23022 OF 2013
BETWEEN:



SMT. YALLAVVA
W/O. KALLAPPA WALIKAR,
AGE: 48 YEARS, OCC: HOUSEHOLD WORK,
R/O: TAVARGERI, TQ: KALAGHATAGI,
DIST: DHARWAD.

                                               ...APPELLANT
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. N.R. KUPPELLUR, ADVOCATE FOR R2;
    SRI. S.S. KOLIWAD, ADVOCATE FOR R3)

       THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,
AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN
MVC.NO.53/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL
JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                             -7-
                                   NC: 2024:KHC-D:4180
                                     MFA No. 23023 of 2013
                 C/W MFA No. 22939 of 2013, MFA No. 22984
                   of 2013, MFA No. 22985 of 2013, MFA No.
                      23022 of 2013, MFA No. 23146 of 2013



IN MISCELLANEOUS FIRST APPEAL NO. 23146 OF 2013
BETWEEN:



SMT. KASTURI
W/O. SHIVAPPA HADAPAD,
AGE: 48 YEARS, OCC: COOLIE,
R/O: TAVARGERI, TQ: KALAGHATAGI,
DIST: DHARWAD.

                                               ...APPELLANT
(BY SRI. RAGHAVENDRA PUROHIT, ADVOCATE FOR
    SRI. DINESH M.KULKARNI, ADVOCATE)

AND:

1.   SHIDRAMAYYA
     S/O. SHIVAYYA KOTI,
     AGE: 44 YEARS, OCC: AGRICULTURE,
     R/O: BELAVANTER, TQ: KALAGHATAGI,
     DIST: DHARWAD.

2.   NEW INDIA ASSURANCE CO., LTD.,
     SHRINATH COMPLEX, NCM, HUBLI.

3.   UNITED INDIA INSURANCE COMPANY LTD.,
     GADAG, BY ITS DIVISIONAL OFFICE,
     ENKAY COMPLEX, KESHWAPUR, HUBLI,
     DIST: DHARWAD.

                                             ...RESPONDENTS
(BY SRI. P.G. CHIKKANARGUND, ADVOCATE FOR R1;
    SRI. G.N. RAICHUR, ADVOCATE FOR R2;
    SRI. C.V. ANGADI, ADVOCATE FOR R3)

     THIS M.F.A. IS FILED U/SEC.173(1) OF MV ACT, 1988,
AGAINST JUDGMENT AND AWARD DTD:29.09.2011, PASSED IN
MVC.NO.50/2007 ON THE FILE OF THE FIRST ADDL. SENIOR CIVIL
JUDGE AND MEMBER, ADDL. MACT, HUBLI, PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT
OF COMPENSATION.
                                -8-
                                      NC: 2024:KHC-D:4180
                                      MFA No. 23023 of 2013
                  C/W MFA No. 22939 of 2013, MFA No. 22984
                    of 2013, MFA No. 22985 of 2013, MFA No.
                       23022 of 2013, MFA No. 23146 of 2013


     THESE APPEAL, COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:



                        JUDGMENT

Heard Sri.Raghavendra Purohit for Sri. Dinesh M.

Kulkani, Sri.P.G.Chikkanargund, Sri.N.R.Kuppelur and

Sri.C.V.Angadi, learned counsel for the parties.

2. These appeals are filed by the claimants challenging

the validity of the of the common judgment passed in MVC

Nos.53/2007 and connected matters dated 29.09.2011 on

the file of I Addl. Senior Civil Judge and Addl. MACT,

Hubbali, insofar as inadequacy of the compensation and

shifting the liability on the insurance company of the

tractor and trailer.

3. For easy reference, the appeal numbers, MVC

number, Death/injury particular and amount awarded by

the tribunal are tabulated as under:

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

MFA Nos. MVC Nos. Death / Amount Injury awarded by Tribunal(Rs.) 23023/2013 55/2007 Death 5,76,000-00 22939/2013 52/2007 Injury 1,40,900-00 22984/2013 48/2007 Injury 97,020-00 22985/2013 47/2007 Injury 78,400-00 23022/2013 53/2007 Death 4,04,000-00 23146/2013 50/2007 Injury 1,29,800-00

4. Facts in brief which are utmost necessary for disposal

of these appeals are as under:

4.1 Claimants who are traveling in the tractor and trailer

unit bearing No.AP-15/T-93637 and KA-25/T-7519 on

account of rash and negligent driving of the driver of the

tractor an accident has occurred by suddenly applying

break and whereby the trailer toppled down. As a result

the inmates of the tractor and trailer unit fell down and

two of them lost their life and several others were injured.

4.2 The dependants of deceased persons and the injured

persons laid a claim for awarding compensation.

- 10 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

4.3 The claim petitions were resisted by filing detailed

written statement by the insurance company.

4.4 Claim petitions on contest came to be allowed by

awarding compensation as aforesaid and liability was

fastened on the owner of the tractor and trailer unit as the

trailer was not used for the agricultural operations and the

injured and deceased persons were traveling in the trailer

as gratuitous passengers without there being any goods

along with them carried in the tractor and trailer unit.

5. Being aggrieved by the quantum of compensation

and exonerating the insurance company of the tractor and

trailer unit, claimants are in appeal.

6. Sri.Raghavendra Purohit, learned counsel for the

appellants reiterating the grounds urged in the appeal

memorandum sought for enhancement of compensation so

also requested the court to shift the liability on the

insurance company.

- 11 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

7. In support of his arguments, he placed reliance on

the judgment of Division Bench of this Court in the case of

Branch Manager, New India Assurance Company

Limited, Mandya Vs Boregowda (Since dead by LR)

and others, reported in 2008 (4) Kar.L.J. 761(DB).

8. Relevant paragraph in the said judgment is

paragraph No.5, which is culled out hereunder:

"5. The facts disclose that the trailer was lent by the respondent No. 4 to the respondent No. 3. When the tractor is attached with a trailer, it constitutes goods vehicle. The tractor although belonging to respondent No. 4 is lent

was using both the tractor and trailer for his activity i.e. transporting stone crushing machine. The deceased was employed by the respondent No. 3. The accident occurred in the course and out of the employment. Therefore, we are of the view that notwithstanding the

and insured with the respondent No. 5, when the trailer, validly registered and insured, is used by respondent No. 3 both the owners are equally liable and consequently, the insurer of

- 12 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

both the vehicles are liable to pay the compensation."

9. Per contra, learned counsel representing the

insurance company namely Sri.N.R.Kuppelur and

Sri.C.V.Angadi supported the impugned judgment insofar

as exonerating the insurance company of the tractor trailer

unit is concerned.

10. Owner of the tractor and trailer unit is represented

by Sri.P.G.Chikkanaragund who is not present before the

court today and failed to address his arguments.

11. In the light of the arguments put forth by the

counsel, this court has perused the material on record

meticulously.

12. On such perusal of the material on record, the

accident involving tractor and trailer unit and claimants

being dependants of deceased persons Kallappa

Tippannavar and Nagappa, other claimant's being injured

- 13 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

stands established by placing necessary oral and

documentary evidence on record.

13. Income taken by the tribunal at the relevant point of

time is just and proper. Therefore, the only head on which

the compensation could be enhanced insofar as injured

claimants are concerned is on the other heads namely loss

of amenities etc.

14. Therefore, enhancing compensation in a sum of

Rs.25,000/- globally over and above the amount of

compensation awarded by the tribunal is just and proper

insofar as injured claimants/Appellants are concerned.

15. However, in respect of the claimants who are

dependants of deceased are concerned, matter requires

reassessment of quantum of compensation in the light of

principle of law enunciated in following the dictum of the

Hon'ble Apex Court in the case of National Insurance

Company Limited vs. Pranay Sethi and Others

reported in AIR 2017 SC 5157, United India

- 14 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

Insurance Company Limited vs. Satinder Kaur alias

Satwinder Kaur and Others reported in AIR 2020 SC

3076 and Magma General Insurance Company

Limited vs. Nanu Ram and Others reported in 2018

ACJ 2782.

16. Accordingly, in respect of deceased persons,

compensation is reassessed as under:

In the case of deceased Sri.Kallappa.

MFA Nos. MVC Head under which Compensation Nos. compensation granted (Rs.) 23023/2013 55/2007 Loss of Dependency 6,61,500-00 3500+40%=4900/-

                           4900X12X15X3/4/ 100
                           Loss of consortium            1,60,000-00
                           Loss Estate & Funeral           30,000-00
                           Expenses
                                              Total      8,51,500-00

In the case of deceased Sri.Nagappa

MFA Nos. MVC Head under which Compensatio Nos. compensation n(Rs.) granted 23022/2013 53/2007 Loss of Dependency 5,29,200-00 3500+40%=4900/-

                           4900X12X18X50%/ 100
                           Loss of consortium          40,000-00
                           Loss Estate & Funeral       30,000-00
                           Expenses
                                              Total 5,99,200-00
                               - 15 -
                                       NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

17. Insofar as liability is concerned, admittedly, the

trailer was not insured.

18. In the case referred by the counsel for appellant in

the case of Branch Manager, New India Assurance

Company Limited, Mandya Referred supra, the Hon'ble

Division Bench of this court was dealing with the claim

under Workmen's Compensation Act.

19. Therefore, the principle of law enunciated in the said

judgment is not applicable to the facts of the present case.

20. Admittedly, the claimants are gratuitous passengers.

Since, trailer was not insured; it is the owner who is liable

to pay the compensation.

21. Accordingly, the following:

ORDER

i) Appeals allowed in part.

ii) As against amount awarded by the tribunal,

claimants are entitled for compensation as under:

- 16 -

NC: 2024:KHC-D:4180

C/W MFA No. 22939 of 2013, MFA No. 22984 of 2013, MFA No. 22985 of 2013, MFA No. 23022 of 2013, MFA No. 23146 of 2013

MFA Nos. MVC Amount Total Nos. awarded by compensation tribunal(Rs.) (Rs.) 23023/2013 55/2007 5,76,000-00 8,51,500-00 22939/2013 52/2007 1,40,900-00 1,65,900-00 22984/2013 48/2007 97,020-00 1,22,020-00 22985/2013 47/2007 78,400-00 1,03,400-00 23022/2013 53/2007 4,04,000-00 5,99,200-00 23146/2013 50/2007 1,29,800-00 1,54,800-00

iii) No order as to costs.

Sd/-

JUDGE

HMB

 
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