High Court Karnataka High Court

Vishwanath vs The Oriental Insurance Co Ltd on 6 August, 2009

Karnataka High Court
Vishwanath vs The Oriental Insurance Co Ltd on 6 August, 2009
Author: N.Ananda
MW-mm. 'w'«"'W wwmmmamnm Muww wwnMwI,_.¢»-ow" mmmuvmammm Hum": uwum we" mmmwemxmmm mun uuwm an" E%;MKNm§ME%..M, mam QJJUKI Q? KMRMAXAKA HIGH COME

11¢ THE HIGH com? or KARNATAKA AT BANGALORE j 

mtmn '1':-us 'ms am my on AUGUST 2009:  i f  if    AL

BEFORE   

'rams: HONBLE nmuusncn xA.:mHm;\'*f$%%%%  %  

 

EEEEE

v1sHwAnA'I'H. ' ' ,   L   A
son or SHNAKUMAR,_._    
AGED ABGIT 06. YEARS, "

RIA no.9,    

LAYGJT. J.(3';I{A,G2#;f&.,   A %   %

smcs   BY'}sH&.FA1TmR

& we      APPELLANT

(By 3121  ADV.)

.  Q$€2 EI?T.§Lj.m$.IRAECE co. Lm.,

 Javataxsrm MAHSIGH8,
2FD_FLOQR','~,.1001l56.

Lk   ROAD, rv awcx,
 '-»RA13.J'£1i§iGAR, BAKGALORE --- 10
  Bwzfs MANAGER.

.  nmcaannaammxnn, wuon,
  Ania 110.51, msavnsamna
  wmU'1','I'I-MDLU,

BAH  -- 97. ...RESPC)HEENTS

(BY SR1 B.C.SEE  RAG. ADV. FOR R1)



'In-w»mm:fl: on

uuswavmm www#%Ady__Waf:a rummuwmwmmm wmww wwumi Ur KARNAEAKA HIGH CUURT BF K&RWRT&K& mew CQUR?" Q? Wfi.RWfi«"§"flKfi Hififi fifiififi

.. 2 -;

nus mm FILED U/S 173(1) 
AG-AINST 'mm mmmm AND AW15RD_'--I}ATuED
06.19.2007

mam) at we uo.1e3a/*z+uos»%c:n

ml: or xx Annmomau. aumz, mma,m2;%%%mm-7,%%

cw:-2’1′ or-* SMALL _ _
mm? mwwma um CLA’LM”._PETIfiQ1i”‘hFOR’.___
coumnswncas mm sa2mc;fammcamfli%oF

COlfl’ER’SATIOH.

nus APPEAL conmicsfan ma Asnfiaéxbn mis
my, ‘1’!-E ccxmr DELBZEREI) m:.mv:mG;–

naéoe to R-2 3 accepted

at
fin’ ndnnu¢1on.’ ‘ The Lower
awn hm’)-eoeived. Wfih the comma; of learned

‘ .s.ts.u.1mupsm~sm1ama1′ .

* is cmmne. appeal £91’ d

VA AA mter afl oontwm that oowmmon
%%’%%%»%%gggr.,a.a bymazmmgmmmemusm.

4. {have heard M I{.V.Nafi:, learned Coumel
appearing £3: ckkmnnt and Sr’: B.C.Saathnramn Rae,
bnmdcwzmdappmrkgfirtmhmumnfecczmany.