Karnataka High Court
Rekha Naika S/O Rupla Naika vs S Roshan Zameer S/O Sheshavali on 11 December, 2009
IN TH E HIGH COURT OF KARNATAKA AT BANGALORE':
DATED THIS THE 1 1'?" DAY OF DEC E:3:\/IIBER. 2009 .
i-'>R1::s:~:N'r
TI--11%: I---1oN'1:31.E M1=<.JUs':'1<:1__«: N.i{U'IViAR f
AND
THE HONBLE MRJUSTICIS KtjMA,ms-XJVATM-Yjy ' _
MISCELLAN EOUS mas'? APP[f:}\L Ne:§s;'626 0E5--"?2(§O5" 1'
MISCELLANEOUS FIRST AP}'EA:1;.N().46§3.5 '0r5.=2c5'Q5" [WC]
In .MFA.NO.4626/2OO'5.,V_
Between: '
Smt. Pushpalaiha
W/0 latc Chand«r_a'sheikh;a,:f}
Aged about " 1
Anupanahz-1::'1'1i V'_i'-.11'é*:'a'*:"..Lf!a1 _ ._
Shira Talu kg, 'I5u :}.'1kL1 1' {E)Ti':3'iri'{:"1. Appellant
[By S1*i1 K. _RTAF<'1é_-v311¢Vc .é11.u,%\'tiy0c;11.e)
And:
E. Sri.. S Rosha I1 Z_a::1«1e'e~--:'
S/Q' Shesh awe; ii} '
D..(i)'(i.r;I3EVC;..V8. W:51'1*£i----..E'&().6
A «Md. Y'1iSLIi"..S€1£iiD Streei
' Be-l.1Ta'r,y';~ "
2;'. The l1)iF».ri..é3i0;1al M211'1agt:r
U1-1__ii.eV_d '!.zV1}dEe1 l:"1sL11*ance C0,. L1d..
Rz:1nfla'i«:.rishna Complex
__ AIS' FE-r.f2f)1*. Raghe-1va.(.'.ha.ri Road
Be-Eula1'y. Respondents
_ M Ve1’1kaEcsh. Aci\:()C.2;11e for
_R__€fSponcie1’11 No. 2. Responderli No.l — served)
Ants
-10″,
In MFA I\§0.4626/2005, {he msu1*anC€
Company is
Rs.”/7.386/– out or Rs.1.75<(:39'7/~
interest at 7.5% frmn 1116? dale' of p0ti'?*i4r)Vn._ '1 i'1:§A'
the date of deposit. Th 0 be.1I3._r.1_.<;rV_e"aa:1:i'L}1,m1."'
shall be paid by the 0\.v:;1er_A§vi':£.lé_[[
7.5% from the date 017 _p€1i1 'i–QiiV. till 7E'.i"" i~F'.: V
deposnu
Parties to bfiar :* (Fwy; ,(r0-.s'E.,Ms'".'~A_
%i %f }UDGE
Sd/-
JUDGE
E i 21 b 1 1 0 p 3. V 2’1 1,1 113 0 f