High Court Karnataka High Court

A Saraswathi vs The Divl Manager The New India … on 5 November, 2008

Karnataka High Court
A Saraswathi vs The Divl Manager The New India … on 5 November, 2008
Author: B.Sreenivase Gowda


11? THE HIGH COURT or KAZEZHATAKA AT BANGgXL€)1§4E’}__V’«’ L’

IJATEB THE 5th BAY or NOVEMBER if ”

BEFORE

THE HQIWLE MR. JUSTIGE B;.’34REEifi’1VASEV§§t??fi?3):g3_i’l .

MISCELLANEOUS FIRST ism-,4952 2668

BEFNEEN;

A.sARASwA*rH§-, ‘£}1._VEARS g »
w/1:) B.N.MAN.~i–E.}N§i’_H ~ ; _
R/A N(T).3;?., siéré c::”:£2A$j”, ‘ti: ,
BANGAL;OR_E»: v

‘(At APPELLANT

{BY SR1.R.CHAND§AsH£:;~:;;1Ié’,~–._SR~:f .,;.KR1s;;’–;NAJ1
RAG, 5-:»r~2:.AMA?_’ DVOCATES F’C)R

M[.S;.§.AW§fi§;:R$__LNEfq _____ .. ,,

AN{) :’= ‘

V , THE: ,:5:v1st.{)’éi’_:a£. MANAGER’,

.- _. _\
‘w’.\.}

_ mg “N13:w._’ IN’§3¥A ASSURANCE C’.(‘).L§I’D.,

. _ ‘if)(‘”.}=~V”}’I§,- No.47,
‘V V. §}C§PAL <::"::*:MPLEx, :2mi FLOOR,

– _ ~§:¥AZAA.R S’I’RI3E’I’,

‘ .Y;E:s1~:’..¥ANT;§’Pu RA,

“~’BAf§JGALORE–22.

“‘«v.’V1§§f¢A12AYAN, MAJOR
~ s/0 KEMFKARANGAIAH,

E»;

COPY’

‘X/M

Assistant Regésarar
fiigh Court of Karnazakl
Iantalore-560 am

%%

MFA N0.4952/2008

R/AT No.25?, 11 MAIN,
451 CROSS, WJAYEKNANDANAGAR, ‘
BANGALCJREZ-Q6. . AA ‘ ‘

This Misceilaneous First. Appeal Act.
against the judgment 311:3 aiv’a;§ii_’di«ater;>i f.2(}{)7 passsed an
1%/WC NO.11€3f2005 on the f;1e .gf.–th;:V Ar3a__i:i;§;’n_a§§”§ju£1ge_, cztmm uf
Small Causes, ulV:3a;§;;a1éi1fi,”””(SCCiH-5} psartiy

allowing the claim. cV§§ijipeV:§1s§ation and seeking

enhancement {of conij:si=:;3 saiim; ;. ‘V V .

This Miwefimezjué’ éigspeal is coming on for orders

this day, $01111 u1fid€..i;1}e following :

%f=*;_:V:e1bjé:ctio11; iarifiich the appeal stands dismissed ‘Wfil}O!_1t

1/

‘réfcfegée ta befich.

Sd/~
JUDGE

COPY’

Assfstani Retgistrar
High Court of Karnataka
5311!-RIOi’¢””i60 $31