Karnataka High Court
Lalitha Bai vs The Oriental Insurance Company … on 19 September, 2008
E IN THE HIGH COHRT OF KARNATAKA AT BANGALORE DATED THIS THE 197" DAY OF' SEPTEMBER 2008 PRESEHT mm HOIWBLE MR.JUS'I'ICE V.GOPALA G()WI)j11 :'«V: _ THE HOWBLE hiR.JIIS'£'ICE msc.mzs'r BETWEEN: 1.
S1:;1t.La1itha
W/0.1:-3.te J2:+1;,fa:{*a.m.’;R6d§y”
2. ”
D/9-H55 J3~3V’*’3¥*3~§’3:’R5dFi35:V_ _ ‘
Beth résidents fif House
1} Stage, Nagarbh_a\éi_ ”
Vasva Reddy”V-Falya V
v _ 560 e . . . .Appe1iaI1t.s
A .C(f1~3;,z Ts;j:s;T,§z’ajk,Adv.)
‘V3; The Ofiental Insurance
fioznpézny Ltd., £10.11
1 Crass, P.B.N0.9555
.Garidhi Nagar
F” Bangalore 560 009.
Sri Parameshwar
S / ofiasappa
N0. 18 1/ 3.83, Chamarajpet
Bangaiore 560 0 18.
Of 6%. The deposit of enhanced compensation shall be
mafia as ordered by the ‘i’rib1ma1.
Sd/-
Sd!-_
Sk/bpy23108~