Karnataka High Court
National Insurance Company … vs C Arjuna Reddy on 20 March, 2009
_ MG Rm-:1 iii' mm mm: mum or KARKATAKA AT " % fiatcd this the: 20*?" day Qf.M3ICh,_' PRE$ENT;"'; 'L A THE Hm'nLE li!R$»¢;*i:I $?I5ICiA§§. ii. THE HGDFBLE mt. .
g …. ‘:{.¢ lo}…
M1 :3, Paia§’:::m:§:§..V_1’1’1s1:1fl’z;~t:z£.1x:V>t:1Ll}J}t:§£!(‘ V ” ‘
V5.5-*”:*.ga}}3′:’fi »~«?}i3f;{§ 1
Rfififfi’-“*3? ”
ladnainjfstratiw: C}flV-3:11′ …Appe}1ani
A M Vtznkatcsh, Advocaiifi}
;%.1ji1113.’-i¥F%?e,’:sfia’f3;*
S/£1» late Chan-draahcka1* Reciciy
Eflgcd 26 years
V C Bhavazm Rwdy
D,’ 0 Eats C’:ha;x>.é1*asi1t:’ka1* Raddy
figcd. abimt 25 yt-23.33 a
3;’/,,.\…
amaunt and the amount in dcpeszii in pursllance :35-.f§t1&_ cz1;if§jé§f
order is mattlred,
2, n is axzgwatl. smug
mdeposit the amount for a pexiéiifiéfif 3:5): dVi:x;12éWear}ier=
Qniierizd acsordingiy,
% Sd/’
Sd/~
Judge