Karnataka High Court
New India Assurance Company Ltd vs Ramalingu on 2 June, 2009
'V V' _ 1. V-':}R:§an:3-élingu 3. Smtlayamma IN THE HIGH coupcr OF KARNATAKA AT DATED THIS THE 2nd DAYAQF4 ' BEFOREH-.V H AL % THE HOWBLE MR. JUSTIC>E'V%ih.WuVgNfi'GQ?gi.:HA':._QewbA Miscelianeous First gggeamjg 9750 éF'2go57(Mv) BETWEEN: " 'A New India Assurance Cd"mpa'ny"L§d_., I Represented by' 'tghfi Deputy 'Managér; . _ No. 2--B, U_n.§ty 44BE3j§d_in'g_;\n:1.exe; . Mission Read, » BangaIore~27., , ' ..AF'F'ELLANT ' (By Sf£--R'; 3aiprafVk§éj$h'TA.d:v'; . Son of Lin-ge gowda, _iV3ajc«:,%Bs;i2.i.n'd. Poiice Station, ._ .Sat:§ni_::'._.__ Kahakapura Tq, ' .__Ban§.a¥c'rgDist. Smt. B. Vimala " AA .-Wife'"of Yatiraj, Ma or, ' Dgbto. 1446/B, 11 Cross, . II Main, I Phase, 3.P.Nagar, ? Bangalore. Wife of Gurusiddachari, No. 209/3, Beiongs to Rarnappa Manchegowdanakoppai dispensation of notice to respondents fa. angifl
considered and ailowed by an order
Noticing the fact that, steps have;’JnAot:’bee”n_ V
the L.Rs. of respondent 3 on
8.4.2009 that the appeal agaitnstt”respondent3.=
3. In the appeai :th.ete 3 respondents.
Notice to respo_ndent5.~’1″en£1 2′ .y’wa_s’.dispeitsed with as per
the The’ has abated insofar
as the claimant *
In viewutof the”‘éjt;ove+”‘*-t:h.£s’appeal is liable to be
dismissecj, 3 3
3 fiiroeried.ejocorfdingly.
sc1I-
]u<3C3e '