IN THE HIGH COURT OF KARMA TAKA ATBANGALQRfi
mama THIS THE ?'I'H my OF JULY, 2(H'.f.(3*'§§ » %
PRESENT
THE HOIMLE
THE HOIPBLE
MIS{3.CIV1L 4139/2099 1r§%m-$f.A.k;»»z;s. 56991 9467 M
emwaau T
3RI.<auRuswAMv ' _ 4' .
.'
(33: Sri. .52;:3;~s.4§T:s;:?AEi£g;:2Am§:A.sarécsses;Aumcars ) _
AND:
. -- me o§a;'z:§£?AL.vs-Ns{2RAixicE co..
V, AN!) ANOTHER V
RESPONDENTS
fxgv. FOR R1 )
‘ THIS £..é:.:’-.-t. cavu. . :5 92:29 av APPELLANT 2.313151 or cps wm:
A F*RAY£§R’TQ–” RELEASE 50% 0:: me AWARQ AMGUNT DEPOSHED me
THE NAHONALESED BANK -SYNEJICATE BANK, PEENYA :1 STAGE
‘ 3RANcs:.,__F3ANGm_0RE an we No: 742312995 Ann ETC.
This MISC’ CIVIL £:
‘ 4
ha)
a
,Q[gE:.
The instant Misc. cm is flied by the
reiease of 50% of the award amount §epositea*~%§§ ” ‘V
Bank by the respondent-insurance 4’ ”
2. We have heard .:’e_a1_r§jed ‘
appenant srs. H.C. Sundaresh. %
3. During the cf Iearnéd counsel
appearing for ‘ifistant Misc. CM!
4% by aPve*W% *hav%*>e éfifiviihdrawn. reserving
iiberty tq tugj%ap9§iian£%k%jie « Misc. Civil seeking
[
4. ‘2’”ar*:e_vs1.1i3V§r§1.i $ts§ghw by learned counsei appearing
V. ‘_ {mfg *é;pp§E§a;1t, a’$”~£-staiedv supra, is ptaced on remrd.
” ~ T imstant Misc. Civil fiied by appellant is dismissed
1. 3:’; v1it?§f5¥’§ém ‘Ié?éserving tibaty is the appefiant to: We fresh
Misfé. so advised 9? if new arise. Ordmed acmrdingiy.
Sd/’E
Judge;
ism Sdf–e
Judge