High Court Karnataka High Court

Sri Munikrishna vs The Oriental Insurance Co Ltd on 13 December, 2010

Karnataka High Court
Sri Munikrishna vs The Oriental Insurance Co Ltd on 13 December, 2010
Author: S.Abdul Nazeer
._1._

IN THE HIGH COURT OF KARNATAKA AT  ._

DATED THIS THE 13TH DAY OF DECEMBER; ZODIOT'   "

BEFORE   ._

THE HON'BLE MRJUSTICE 'S'.ABj:;AUL  

MISC.CVL.'I3'7S.O/20v1(I:)

M.F.A.NO.729O VOE-201.9 IMVI" . V

BETWEEN:

SR1 MUNIKRISHNAT  ,    :
S/O MUNIYELI,;%%PP*A,»I'V .   _  " 
AGED ABOUT«'3s.yEAR«s,'  '  '
R/O 304, SIDDAR_'1"HA  »

COLONY,'*NIADIWALA;::,; 

BANGAIa»ORE--34'.vF'V_--v H 
  A   --- ...APPELLANT

(BY SR1 V.sRINIVAs, AIf)V. ,')~ .__  e 

AND:  I

  . In ORIENTAL INSURANCE CO., LTD.,

" A. NO._2'5C;vT.ARTJNAGIRI COMPLEX,
 Hi -FLOOR; ~}3YE--PASS ROAD.
'--.HOsUR;535109_

. 2. T"SRI"ISATT«III\/IURTHY

 s'; O MANIKYA VADEYAR,
~ .A  NO511, SARJAPUR ROAD.

 _ 'ANEKAL TALUK, ATTn3ELE,

' ' -BANGALORE RURAL DISTRICT.
 RESPONDENTS

THIS MISC.CVL. IS FILED UNDER SECTION 5 OF THE

LIMITATION ACT F OR CONDONING THE DELAY.

THIS MISC.CVL. COMING ON FOR ADMISSION THIS DAY,
THE COURT PASSED THE FOLLOVVING:



-2-
ORDER

Learned counsel for the appellant:

permission of this Court to

Misc.Cv1. 1 3780/2010, since there is . no ‘

the appeal.

2. The submission of the

3PD€11ant is placed 0’I1~4.¥’€COi’HC’1.”‘vi”:’IVfiS57CVIii378vO/ 10 for
condoning the delay in dismissed as