High Court Karnataka High Court

Bheemi Bai vs The National Insurance Co Ltd on 24 April, 2009

Karnataka High Court
Bheemi Bai vs The National Insurance Co Ltd on 24 April, 2009
Author: B.Sreenivase Gowda
IN THE HIGH C:(}URT OF KARNATAKA AT-'§§3g}XI§~};€":éf';I§('}E€§}:"§.'

BATEI) THIS THE 24th DA..Y_QF .,AP§zii;%,';%   

3390335'

THE HONBLE MR. JLIs*;'IC ;§:._ B. S'RV$E1§ii{.?§€-4'gE''w(';{§WE£xV '

Miscucivil Nos. 3132*: 8&=314 8 at
35.9.3. ":€u,645f§é.'§>f':2G_Q$$~{3EVC1

Between:

1.

Bhe$mi’~-Bai, 9 ~ A
wig i,;_i?;’;e Héifxdéfiaik ”
” __ — ‘
Aged about

_ _vI{u$i:II:f;’a §3&.;i Pushpa Bai
” 133.110 231:6 handa. Naik
haifiya

%\{..’e

‘A ,Ag¢d__a~b«_:_3ut 23 years

~31 Bai

D,*~’0_ _i;ate handa Najk @ hariya naik
‘ z Agesgi about 16 years

13/ Q Eats haflda Naik (Q; harfiya Izaik
Aged about 14 years

Raja Naik,
S/0 lam handa Naik Q3; hariya nail:
Aged about 12 }:”63Z£’S

6. Kavitha Baa},

D/0 late handa N31}; @ hariya naik _ .
Aged about 08 years _. .– ._ p é
Appeilants 2 1:0 6 are mmqrs ,3 _ .. _
Hencx: represented by tI1eir’:)3i;>:her ” ~ ‘~
As natura]gua1wdian,’ ‘ V
Ail are residing at SucL'<1é1*a nagzar
C3hallake3"e'1'oWn, h'

Now residing 3%' (3/0 '

Police quarters," 'ch':I3fch* ézriéhnsicn,
Chitradurga. City 577 1'.

‘ (common)
[By Sri V.B..E’:id%;i§;11fa131;.1ia3C;, sac1%;r.; V

1. The; Nati6:1a1«.111si:ufé1iee Co. Ltd,
Divisiprxai (I1_f1f’i’~;:{-:,’«1\:i<=:1ag'ri Plaza
.- Opp: B~..:.paj;De:*:1n*a1 Csollme,
~ {3C_i–B-Bk::c,k,. 1-Davanagcra,
Rep. By its Branch Manager,

" IJ3S~*.:1*:f-;d'a_t Visakapattanam, fjiv. No.11

._ Road,
Dwariiegilagar

2. ” Latha,

.. W-/0 CLV. Nagenclra
” Aged about 40 years,

R/0 N0. 1089, 10:12 :3 Cross,

West of Chord Road,
Maha}ak3hm1pura:m,

Eangaiore.

. Raspondents

(Common)

gt

Misc. Civii 3147/O9 filed under 1.01;
1’/W Section 173(3) of the MV””Ar::t, toi
condone the delay of 52 days in fiiirig the: .;;113p1ic;&I,ti0§1Af+:}r

recalling the order dated 13.11.”?,0@8A’ in MFA..64f}6;?20Q8
and Misc. Civil 3148/2009-.___f11cd”foi’ recalling. oI’d¢r
ciatsd 13. 11.32068 passed. in 6456/ 21308.

These Misc. Civil camirlggefi-~£or timers,’ the Court
made the follzwviflg: * V ”

For ” affidavit
Misc. 148/2009 are allowed.
The subject to compliance sf
offfios objéiztibzz of June, 2:309.

Sd/-

Judge