High Court Karnataka High Court

The United India Insurance Co Ltd vs C Murali on 30 September, 2008

Karnataka High Court
The United India Insurance Co Ltd vs C Murali on 30 September, 2008
Author: Subhash B.Adi


Luau: Ur awwmmmaan W55!-I COUETA KARMATAKA PKG?! CQURT 0? KARNATAKA HIGH COURT OF KARNATAKA MGR CGHWF OF KARNATAKA I-RG8 COUR1

:2 $33 Hzgfi saga? Q? XRE§?%KA.%f BRfi$hfiOREfT7

gxwaa @315 ?§E 3e§’aAy my sgyvgasa 2&§3; fg”

EE¥’fiR,E

w§$ RB§’E§E g2.3a$%zc3 $$fi§asH 5 ABif V’7=’

%. F. a, wn,§v3& ef 2§$$ {fl¥§;

5ET¥EE&: V fl .

?fiE ggzwsg Efi§ZA :a3mRA§cE,:a b?$w_” ‘
Rggzmaan $33232, E.£.RQkBg_’2 5 ”
Eafiaaaafis yaw nE§,B¥ napurv-~ .’_,.. ‘.g,–u
Efifififififi “,s_”E?PELEA§?§

$33’ 322;: 9. M ‘%.a*Ezkz1et;\;*;”~?.s:..i=:;;f:g;g;>§., ;«.;gm;
gag ; H n . ‘ V

1 m HBRRL1 “”” *=._i5 1;. =_*
§£a*$Hxg§aAsHEKaRV<,'. "

;%a31wmm,_®)_g=,_
.§’«;;.s'”€J3, aw. 5r:*’§i,u 33$} RE 2′; ‘:~”«;zf::$r.:_l3 ”
¥E3R3§£E£R¢_E£§Qfi£§EE«§¥

2,V$ 33353, EEJSR =H_
‘:;::é’:3.;<:… §I'=iE;"1*T%. ..
'gxzgsi, 35% Maia Rang
&?*§3T,Va3§asg9gE … RESPQfiBE§T$

: *s§y R;$&V:§ae_aé$£: 13¢, agva FQR R1

_a3 -"3§ a§§»$wREPRssE§?EB §

-_;j=fif&;?:§E§”ax$ 1?3:1; G? 3 AS? Asazysr THE
£7;*’_’Efl$v§3’sZi”i§”;” .3′-u-.”z§B RWSEKRE 33R’3*E33:13f12f293G5 FRSSED Iii}

*.pg$a*§a,1a2Es2a§¢ 5% ?EE Elsa as THE $1: AQQL.
»,_”3§§$Eg “fifififififi. %E£?~3§ saga? ar swnnn cnusas,
*;_3:a&T%39§;:?A§ gash; Efi§Q§&ORE gsaca-33, Afhfifllfifi
‘yi§§§g5$a?:$y my R3,2,3?,$§Qfw wzva PRDF§R?E3RATE
‘z.*:$$?,’s E§T§RE$T S? 5% $.a. FRQM veg EATE $3
<?E?2?E$§ Tifib PA$§E§T.

3- – — w—» -v» «- m-m-nw– -mw-H wuwzfa. nfiagwnannn ruufi (,,;{;)Ug]’ Q5 g{A|(fiA}’AKA “jg” cgum Q5 KAaNATAKA Hie” COURT OF KARNATAKA HIGH caugi

E. Evgm if inguxg an tag lumbar ragian Es

t&R$n; withgut thara baiwg any eviden§&Lf;héJ»
fxihuaai Ehfifilé mm: havg taxan tha_di%abiii:y'”
at 33% nfiveztheieas, is my §pin;§n{2i§Wsh$uld_

fifivg hgam cmnsidarad rsaganafiig; Eating thé”

%%?.”£.::§.a§I’,;ai.E§? sf tha Banter,
ha bxaugt ts ati§aatf %§§ %§fi’ if Vit is
£a;a&Zat@fi? it waulfi §Q£§ Ea §§Q§fi,§Gfi/* as
agaifiat thaf fififi@¢%§a$fi@fi fi%éw§£fis 1035 ef

inaamé Ra»i;é§;%&§f”g7″

5» flax? ;ta thié, €gtag;, the judgment is

m$fiififid.”, Vf§é_ :i§§mant is efititlefl fax

.. 2:3 . 1,. 2,§~s3g,:*-V” “£:;5_____§gfain5t R3 .. 2, 3?, 0:33;’ – . The

Vgg§E33 i$;§i$p§mfid af accordingly. Tha amfiunt

in’§é?$3$é is diractafi ta be transfarred.

Sd/-

Judge

. §Vfi:;;Rff_*