High Court Karnataka High Court

Sri Putta Bhyrappa vs The New India Assurance Company on 27 November, 2008

Karnataka High Court
Sri Putta Bhyrappa vs The New India Assurance Company on 27 November, 2008
Author: Huluvadi G.Ramesh


IN THE HIGH comm’ OF KAR’\EA’1’A_KA wt’
BANGALORE

I)A’.i”El) THIS THE 27″‘ my 01? NOV’E§«§3E’R

BE1¥'()I{;E”V

THE H()3N*BLE; MR. JUs’n(:1:%1m1,v%v;§a,£i1j;{;;zggmfisggi %

KEUSCELLAN EOUS I55Il{S’=T fi..PPE.§5&l;_VN’0.3€23 OF
BET’WEEN:

Sri,P:;tta Bl1yra’;:3paT,

SEQ Maranna}. ., . _V
Aged aboééf 64″‘}.{ééifs; . if’. _ ” ;
Manchgz_§3::m;dai;s;§3a}ya;’ ”
Kai}a7.%2cha”H0hIi, ”

Ramanagaramyflfq;-.,A ”
Bangaiege”R:1:’a!V}”}§-$tri¢i;. ” = APPELIAENT

(By Pr::{irn}i_V\3a’§;§cief;’af”;§;1d Sri.R.C.Pat:’i, Advs. )

A Assurance Cempany Ltd,
‘ , Regicnai Gffice, N0.2-B,

‘””MiSsi0’z;”Road, Unity Bzzflding Annex,
B;-3;; galore-27.

V ” Rep’. by its Manager.

” ‘5’;ri.[Imapathy,

S/’0 Shivarudrappa,

Bandapur Viiiage,

Marasur P031;

Anckal Tq., Bangaicsre District. …RESPO.NDENTS