MISCCVL. 1522212809 E!
M.F.A. No.2538 GF 2988 {fig}
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS 'THE 29TH DAY 0? MAY 21309' _
BEFORE _ _ _ V
THE HONBLE MR JUS"I'ICE}W¥¥I;{}'A_ RAMESH._
MISCCVL. 52mg2';*.2G<)9' 1 A' "
M.F.A. No.' 25i:'-8_ £3.F 200-3 fwq
BETWEEN:
1 UNITED INDIA INSURANCE: C()'LjI3I) %
RAMASWAMY CIRCLE, _
IDOUBLE Roan, 'FLO'0§2,_ V
NO. »;»42_;'3;=:;,. 'MYSORE V.
BY REGI'O4NAL';'.OFFIC:E.. .
UNYFED I;NDIA'ENSU1'2ANC.;-'3 (EGLTD
SHANK'AT!2ANF;.RP.YFxN:\ EUILDING,
M._G.'--ROADv,':"-BANGALORE --- 560 001,
Byrrs MANAG;ER'.--~ "
" " 2 APPELLANT
(BY. 0 'ADVOCATE )
1 ' 1..,%sYEI:x--zz§MEEL
' 3/ 335% JAN SHEIK
" AGED' 36 YEARS
EEQHSE NO. 32:,
" 4_ RAJENDRA NAGAR
* _ - "MYSQRE.
"MANJUNA'I:'H RAG
% S/O. PANBU
MAJOR, No.777, am CROSS
GAYATKRI PURAM, MYSORE.
MISCJIIVL. 5222:2399 IN
M.F.A. 349.2538 OF NW mg;
3 ABDUL KHALEEM
s/0. ABDUL NABI
MAJOR,
R/O. TURUB ALI STREET V
MANDI MOHALLA
MYSORECHY. =
" R_E~SP()'I*i'I}ENTS
(BY SRI: v Y KUMAR, Aevocm-'ié:'eF0Re% R1 )" --
MISC. CIVIL 5222'i20-09__I%'3«ivF'I1;}3;_i3VVUNDER ORDER V
RULE 20 R/W.' secrixm q_I51--"'€)F~~..'jCODE OF CIVIL
PROCEDURE A.':smsEcrI01sI 16$§=OF rev. ACT PRAYING
TC) AN ORDER' A FOR SEWER'-~--~~wOF NOTICE TO
RESPONDENT" 2 A.PsII3~_3"-- B'{_'WAY OF SUBS'I'ITU'I'ED
SERVICE. A L 2 ‘.
Iv;:ISC.1_ACI§f£LV_S:i22j’2’QO9 COMING ON FOR ORDERS
THIS DAY,’ ‘1_’HE_ Of){}}EiJV’ERED THE FOLLOWING:
°feRnen
V. – _ atpp1icaii6ii is filed by the appellant to take–out
:1etieeAe’:–R eepo§1dent Nos. 2 and 3 by substimted service
in a Kaxmada. Newspaper by name
‘ ‘ ‘ ” I ‘f — : “My (Mysore Edition).
‘ “For the reasons stated in the afiidavit accompanying
” fhe application, the application is allowed. The appellant
is permitted to take-out substituted service to Respondent
\Nk?/,
NHSCCVL. 522232909 EN?
M.F’.A. Nn.2538 OF 20% mg
3
N05. 2 and 3 through publication in the _4
newspaper. The publicatien shall be
2009 notifying the date of hearing,as.__145*h
Misc. Civil 5222/2099 ‘S§fi1-“ids
accordingly. ” x V ‘ n
Sd/–%.
J 1 Iudgé
KGR*