Karnataka High Court
United India Insurance Co Ltd vs P P Abdul Khader @ Kunnabba @ P P … on 28 July, 2009
12%: THE HIGH COURT OF KARN1'-¥I'AKA AT
DATED THIS THE 28* D}fQ(VQ'F 4 h
PREsEflTgf"' *
'THE HQNBLE MR;{%M.;:;;@gT:C;E :
THE HON'BLE MR. Gowm.
_";_"s§_is.c.;'(;3's?i.' ii1333:_gm«§f:aei,;>;g
q-w-up
Eggnog %1:::£.>;3ss%% c;1f 2Qr§5' (MVC)
A
United Indi2L~.II::s;3,:r;--311c¢ Ltd.
" ' . ' APPELLANT
;%1"un P0Ii f§appa., Adv: )
I ;;£:,.s Ha; A
. '_ ' ' (Egg RP. Khader and Others
P. Kaznmakar, Adv. fer R 1
to Ivcctify the typograpllicai mistake crept in page No.13
% Rs.s,:3r3o,/--. g/
P.P.""Abc3_1'1I -Khadcr @ Kmmabba
RESPCJNDEPWFS
R 2 served, R 4 z1ot:ict:: dismnscd with}
This Misc. CV1. filed undcr Sacttion 151 CFC praying
anti para 16 (sf the judgment datad 2636/2009 by
substituting the figure: Rs.8,C¥D,()QC:/~ in place of
This Mififi. CV1. 01': " j
interlocutory application, this (i§}f,:_I&fI.§I\&3A:{r1'ecfion af a
typographiizal error éréptg " ivfliie the total
amotmt. of _ jlldgifléflt dated
26.06.2009
in page No.13, Suh-
paza ofw plane 01′ Rs.8,000/–.
The apgzigafiori is j N %
C}fiicc°’is (ij:c§:te(i–..t6~~*’§:a11y gut the correction in the
‘~ .. as /- in place of Rs.8,()0O/ -.
Sal-2
Judge
Sd/”1.
judge