High Court Karnataka High Court

United India Insurance Co Ltd vs Smt Nirmala on 6 December, 2010

Karnataka High Court
United India Insurance Co Ltd vs Smt Nirmala on 6 December, 2010
Author: L.Narayana Swamy


EE

The tzxxwea h1d_ta j; ” x
R by €IfIfii:¢a__ V

mzrm ‘rm rm an mm: or nEcEm¢3n,%i2§§a kfi A
Bzmm

was Na.

new firm ma mum or xmmmm A?!’ :

ms HORBLE am

am. Ro~a:1’g’Bs:Jgi=1arér%;~’i56€*..!3{31 *

(By: Sri.

ii

A …..

-.,w;¢ R.$um?1

. . yanhoelan

Rofldingat

oui~¢°.~. ‘..Th!:ro-IQuartav
U B1ocl:~3;-fizidlzlcro Disttittt

s-V-Q30? 803
firi. Baud

” *A_aer1a,b-aut28yenm
” _ v __$g’amee:;im:,1&dstshnNag31-a.
Jmagtha G&my,

F sauthcamnra, &pla¢¢I)im~ict

(By: sxi. Chaz1&~fi.ah,Advfo:: my

&’2

…AppeBmt

Rmgdmts

man. Na.

section 133(1) of MVAC4; aght the ” ._
dated 16.10.2007 pasecd in MVC .H6.-4.90*{§[2CK§’ 6£i.__th6v.,
me of the 755 Additional Judge; f
Bfibm, am:-ding a bf R’s._1,B5,fi€X3.[-¥–..
with imaez-est at 6% RA.

Thu? appeal gm court

jua% gn«_-2 dabed 15.10.2007
on the ground that the

s’.-hich *3 imnlvad in the auczcident was

a valid 1&6. Without oonsflem-img

u In order 1:: suhs1:az11:ia’£aa the chkg counsel

% gm . ca. so. sgoqm fior produx:tx:’ :1 of additistsnal

V’ * -» ~é1a<:uwm by producirg chm-ga shaet in ca-im 1%.. 25;' 04».

Wlm$Im«th£dr5maffimwfichhaa1:mxcha@s®m

E

\
K