High Court Karnataka High Court

Oriental Insurance Co Ltd vs B C Chikkagangaraju @ Raju on 18 December, 2008

Karnataka High Court
Oriental Insurance Co Ltd vs B C Chikkagangaraju @ Raju on 18 December, 2008
Author: Deepak Verma K.Ramanna
 ~-{By Sri K SURYANARAYAN RAG as SR} H.B.SOMAPUR FOR R-1)

IN THE HIGII COURT OF KARKATAKA AT 

DATE!) mm mm 18th DAY or nEcmunn1:§#96s{i:  % 1   'A  
mm nozrnm MR. £37193 bfifiéfik  1 V'  V'

THE noarnm mt..,,:Us1':*i£:fi.Ii{§VR.a.n1AnnVL"'FL   
M.F.A. N0.   

BETWEEN:

ORIENTAL iNsURANQEi';{;0 L'1'.D._    .

REGIONAL CiFFIC'-E   »     é

LEO SH0PPIN_Q_VCG*M'i"LEX, _ _

44/45, RESIDENCE? ROAI3,' _  "

BANGALOREV560    ' -

BY ITS ADMINIASTRATYVE. 'C;)FF1C'i~3R..--~  APPELLANT
(By Sri 0 MAHESH, Am..r.)'*----

1'  "B ,c}'CHIK1mGANGARA.JU @ RAJU
 $,IG--.cH.IK:<_aGANGAIAH N
=AGED'A_§QuT,j24»~*YEARS,
No.40/6, 4"1'_H,:::Ross,
MAR_UTHfl'~¥AfGAR, KAMAKSHIPALYA,
" BANGALEQRE 570 079

  " sm GANGAIAH,
--  MAJOR, R/AT: 4TH MAIR,
  45TH CROSS,
~ "KAMAKSHIPALYA,
V' BANGALORE 560 O7'9  RESPONDENTS

“B

‘I %%%{s;:h’:%%%

amount would cany intenest at the rate of 6%. datgzi uofv
petition till it is actually. paid. i
Company is partly allowed.’ ‘!’I;1″e 1 2
accordingly modified to the already
paid would stand adjusted. Thr; by the
appeliant,-if happens to be amount, than
only it would be 1’e:i’12-.e;A1:§Vlc’:fd it would be
tzatlsmittcd to would hear the
cost of feejat Rs.3,000/ ~ if certified
Judge

Sd/-I
Judge