High Court Karnataka High Court

New India Assurance Company Ltd vs Abdul Aziz Sab on 25 June, 2008

Karnataka High Court
New India Assurance Company Ltd vs Abdul Aziz Sab on 25 June, 2008
Author: H.G.Ramesh
IN THE HIGI-I COURT' OF KARNATAKA A1' 

MFA. NO.849/2606

mama *r:-us THE 25?" an or JUNE  if   * 

BE¥'0RE

THE Hoarnm     

M.F.A. NO. 34922996 IC;'?C'i .     

BETWEEN :

1

NEW INDIA ASSURANCE cM',PA1w_ LTD_
REPRESENTED BY  ' _  .   _
ASSiS'TAN'I' MANAGER, -- _ . .-
MISSEON ROAD, BA1§:c;zxLr)12E"'.2f;=,_
REPRESENTEN_(i§--NEW 11213.13  'V  .,
AssURAx§zCE c;0I.+.::§>.A;a:Y,'  =

 APPELLANT

(BY SR1 12.JA.:PfRA.iiAs::gL_Aa§;1_" "

AND:

1

A3150 LAZIZ .<;;AB5" 
M_AJOR'«. = - ~

_~ 's3:M*r_FAMAH£MU'N~N1ssA
'~MA;:e2:z " 

"  3§;}'~?'I§i'I¥i 15\

""3-MEAN -. 

ME~.NO§?,

V. A' ' LTHEHRESPONDENT 1 AND 2

= ARE PARENTS AND RESPONDENT

N03 85 4 BROTHER AND

SISTER’ OF’ DECEASED

AKRAM AHAMMED

RESPONDENT NO. 3 85 4 ARE MINORS
REX-‘RE$EN’I’ED BY I RESPONDENT