High Court Karnataka High Court

M/S Royal Sundaram Alliance … vs K A Puttaswamy @ Putta on 1 March, 2010

Karnataka High Court
M/S Royal Sundaram Alliance … vs K A Puttaswamy @ Putta on 1 March, 2010
Author: V.Jagannathan
 

IN THE HIGH COURT op rmnnarmm AT  

H COURT OF KARNATAKA HIG
I
I'-'

  

DATED THIS THE 1'37 DAY op .2  % J' T
THE HONBLE    IV  '
BETWEEN: . .   ..   
M] s ROYAL  :£L1§L4i*:}C:Ej::%¢L{$VAi  

'2
Z
M
5
II-
'E
:3

nmoom, 132;§'VBF§jIGADE rzoan  %%%% "
BANGAI.0RE4'2f;$.._    I  
BY AUTHOR1:-mp :SIG1*?A. !~':'Y     

%%%% M - .  -  ...APPELLANT

(BY sm  me, an .)
AND:   Y   Ak  

1.

K.A.rmTA$wAMY@ LFUTTA
_____

% smzm DE”CEAf£~1ED BY LR
sxmamlvm’ W2′ Q ARASAYYA
AGED ABOUT -4.{5~YEARS
V KALLIPALYA; ‘GUVLUR HOBLI

. -…1 uI\.1Il”‘I uuukf OF KARNATAKA HIGH CO

S/0 SIDDAIAH, MAJOR IN AGE
* Emir BOMMANAHALLI
% snzrvgann posr, HEBBUR norm
T wmmn TALUK AND DISTRICT

….RE SPONDENTS

(BY SR1 z<:UKK.uE RALMKRISHNA BHAT, ADV. FOR R1,
SRI.R.D.RENUKARADHYA, ADV. FOR R2)

(303 Hf)!H VflW'.E.VN3V3l JO LHROI} Rmu H-m..m……..,.

_. …………….. nnun wax: ur KARNATAKA HIGH COURT or KARNATAKA HIGH couar or REZRNAIAKA HIGH

.. 5 ._

Puttaswamy. For the aforesaid masons. the

order of the Commissioner be set-aside.

4. On the other
Shri Kukkaje Ramakr1s’ hna

c:lajmaI1t argued that the ‘of
requires no cifiaafion
of law arises for Secondly,
the commissiorgci’:”£}ia{s which
Tn produced V on behalf of the
a1ao produwd by the
marked as Ex.D’7. A

pcruaa1 of_ report irldicate that there:

V1133 sustained in the accident

geek place, though arm two yearn. Saki’

: czfthe doctor given through RM. report
‘ x ;:bv:cn seriously queationsad before the
claimant was also examined but could not ba
as he died durirg the pendency of the
V. proceedings before the W’.C.CommJ’.3sion¢r. Therefore,

¥’5″.’Ii\’fK.l}I\-F\l ..!(‘\ t\xnsa-um. luau… .—_—— –