Karnataka High Court
The New India Assurance Co Ltd vs Sri Chowdappa S/O Chinnappa on 6 July, 2009
W WWWWE ‘K-M”” kwfimmmfimmm WEWW MWMN.-%<WW wwmwammmm wmwm V:au'M'Ufl§ WW mmmmwwxxmm 3f"H'Wm"7f MWWWE WW' mmmemmmmsw-e. %%""t!%Bl$'E mwwumn '§.w'lE' mmmawmwwmnww uwwrlw wwwm
6. E6: the reasons atated, abvve, I an nag
find any merit in the appeal. Accardingly, ap§$$i V
is dismissed. The amcunt in deposit shaii §§-T’
transferred to IHSACT-V a Court 9:’ _s:a;a:;:’;.”‘v<:?é:;:séa§,.'-_ 1'
Bangalere.
§E,::§Tig?95
3&8 .