High Court Karnataka High Court

M/S Oriental Insurance Company … vs Sri B Balachandra on 3 November, 2010

Karnataka High Court
M/S Oriental Insurance Company … vs Sri B Balachandra on 3 November, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE SR9 DAY OF NOVEMBER 2010 

PRESENT _
THE HONBLE MR. JUS1'1c_EN,_K.Rz§:1*;:L--u.:"jj  
AND I F. _ .
THE HONBLE MR.JUSTIC--E H.S;REMPA:§R.R  

MISC.CVL.N0.19§;9§3/2O1I)"  '  
MFA N0E;'1.237S/2=§)A07 

BETWEEN:

M /S.  '

... APPELLANT

(By Sri 1:"  A

I  I :SR11"i5s.B}i;i,z{c1R:ANDRIIIAND ANOTHER

H _ %  RESPONDENTS
(By-Sri  ADV, FOR C/R1 }

 MISC. CVL. IS FILED UNDER ORDER 5 RULE 20

A R/'w._SEcT10N 151 OF cpc PRAYING TO TAKE STEPS
'-AGAINST THE 2ND RESPONDENT THROUGH SUBSTITUTED

SERVICE BY WAY OF PAPER PUBLICATION IN DAILY

I    NEWSPAPER 'HOSADIGANTHA', MYSORE EDITION.

%,M»»

2
J'

if



THIS MISC. CVL. COMING ON FOR ORDERS THIS
DAY, N.K.PA'i'IL J. MADE THE FOLLOVVINGI» 5 

ORDER

Mi.sc.Cvl. No.19296/2010 is filed—by

seeking permission to take out to

No.2 by way of substitutedxiservice
publication in Kannada “daily “Hosadigantha”

Mysore Edition.

In the"     made by the
applicant    with the application,
Misc.    the appellant to take

out notiee’«–.. No.2 by way of paper

‘~ __in Ka;nn__ada daily newspaper “Hosadigantha”

within a period of two weeks from

we

as : Ofiiee is directed to issue draft notice forthwith.

%-~—–*”””‘

With the above said

Misc.Cv1.No.19296/2010 is disposed of.

observations,

H_fl Tfiag§§ :”

L A%§I:;¢1§.’g