Karnataka High Court
The New India Assurance Co Ltd vs Smt G N Rajamma W/O Late Puttaraju on 3 June, 2008
IN THE HIGH COURT OF IGRHATNER AT nxrnn THIS TI-In 39.1: war as .1Urag;"2L'sQg. THE means !»!R.JU3'I'2I1§£ n.r.A.n¢¢,_7a3'§gz' 4365 = " ETWEH: The Rev Imiia Assmfanctg " f Dampany bimitsd, Vaaivilas' lI_paid'_=, " namgalarn, 330-16, 3..as_a*va'nagrucii'. Bmga1ar¢wi. vRep€_;. rzi.visiansi1i§;ana-ga~;r $.ti.It'.shivaji ...A£=r1IL£.m'r .... Rae, Advocate) 1.1:. !«:. F:ajamu:afe 'fiat-s "4l§ffd.J,ate i'=4§taraj;u ' 6 years ' V. " sfculata Aruttaraju " 3 years -.,$.«'av. .-'a.at;j:s ?ut:t.araju . vi ;*§§éra5(§nappa, "b'3'V__A§mm ;s;_e..;ar;g» _ ' W <1-;t=2a:§2y§_13a;;:a 2 am 3 being' 35-3'='»?K'3n Myth 3Yth931' -awn wvuunu vi Iv-|nIIrIlr'||\l1 I'I|\J'I"I \.§).I:Il\I Ur I\r\l\I1.MIF|l\l-I l'1l\.1I"l LUUKI LI!' NHKNAIHKA HIGH COURT OF I 15:31-Jw: the: mint raspnndnnt All are maiding at fla.H3.51 % IIGH COURT OF KARNATAKA HIGH CQHRT OF KARNATAKA HIGH COURI or 1<AImA'I'A:tA men could or :cAImAiA:(A HIGH COURT OF KARNATAKA HIGH C I5. Accardingly, tha appeal is alfifiwgd in part. The amcaunt or comacnsatian girsaer the mad or nzedicrsal expenses staz§_"t'.%_éccafidéiagiyr, 1. The amnunt_T*in;\ uepagit ::ana11 be tranamittafi tav =.t. fi*.a_' '.fri;;sz;i.na1..A.A"i'~%;r the banefit cf the respondent. ,m x V: ' 2 V