High Court Karnataka High Court

The New India Assurance Co Ltd vs Sri H V Ramesh on 16 April, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Sri H V Ramesh on 16 April, 2008
Author: K.L.Manjunath


lU– .._ . uvvnA’IA’,_I-(I-Ii’ nnawu-\m.:\A HIGH COURT OF KARNATAKA HIGH COORT OF KARNATAKA H¥GH COU§’.|f OF KAIINATAKA HIGH COUII

In nmmafl CCJURTOF KARNATAKA ATBAHGALQEKEOT
mmn n-ns’r1~m mm ms!’ or Arm. ~

BEFORE

THE HONELEMR. JUS”I’ICE L O

W no 6394 or zoo? (an-my
BETWEER ‘

THE mm mm-x AB$URAI*i'(.’.E co um
REGIQKAL omcm, UNITY BUILDING
amazon mm. Bmmmm — 550927

nmpsvmmema ‘

[By 81-iii}! ‘L «O O’ V

AND

1 smHvm1msfi’y__” _ *
am. amvmnxamrpr; O
AGEI}ABOIJTs31YE.&R’£’-. “”‘ ~

N

am 3 smnaras O O

51;;-ea’ KALLAQUPPAHALLI VILLAGE
BIDADTE 3031.1.

::*:~.;m:<, RURAL pm.

V ' O-O ofimnm

% – 'REE arm: GEm:mL IIIAHAGER

wmzmm namwavs

[By14S&%.O§;3fi6k LI — mv. mm 33;
m afimmn; sRm.B.rAm. -ADV. FOR R1)

R%PGNDEN'I'8