High Court Karnataka High Court

K Narayana Reddy vs The Oriental Insurance Co Ltd on 13 August, 2008

Karnataka High Court
K Narayana Reddy vs The Oriental Insurance Co Ltd on 13 August, 2008
Author: Anand Byrareddy

*1?!

ifi§fi§§%$ ix téia aygaai iii} frasé fii§§asai_§?

Eifiififi a aha fiixafiiiax igfiuaé §fi§%§ Oifiifia

ifia E$3§$fi§@fi§ has fiagazitgé “Eng &§ti:é»_aw3é§uO

zmwaxtfi whisk. i3 cawazad. uafi$:’ %fi@._j§£§&§nt”-35$

§§a§é iggmgmeé hfixaia afiS~O$héa a§§éll§§t: has

%i§%§3§@fi §$% wf thé-O§w§:§f;a§§§fi%pO ghish was
fiégafiztga by zég-;§5§g&dé§fi}.§%$%;§%%§ant ramané
gag fr%3% §gfi§g$fié_fi§§{{§§:§%u$éfiégra§ by tha
gas: that am
a§§&i;am: _%§éOg/ §% b%fi%i;:_ sf 33% Q5 the awaxfi
&m§*§: Oa;§’s%$§;’Ow§§s: with aha matter

V K ‘6 – V H ‘Q X E : ‘ ¥
fiiflfiffilfifiifi. , ?§% afiauaa gm gagfifizt ffimalfilfig

K §i:%*€%@£%:i§am2i 32331 &a fifififiafii is aha reauit

IOURT OF KARNATAKA HIGH KARNfi’AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA H¥GH COUR1

Sd/-.

Judge