Karnataka High Court
The Branch Manager The Oriental … vs Smt M K Parvathy on 24 February, 2010
fiEW3"$ wwum W? mwmmmimm. Wfiww %.s*o.»?'-'Mfi|Kfi MW' flhfiwflfiflfifi MIWH '&..AJ?Mfl.E mm" 3m#3'e.m§'%fiMfiW'!. WEWH aw.-wan: WV mnmmmmmm Wihzwfi %W%Mfi WW fiflfiwflfiflfifl MM!" um
In '£H.E max c0UR'roF KARNATAM Ki' BA£IGALORE_' Q
mzrm mm mm 2473 my cm F%RImRY201, d' 1' 'l :1 A.
THE Hoxmm ma. Jtmwm A. 11. 3 31 .3 }~ ''
u.1=.a1<:c:z-me amaag A % "
meflranoh , _
Thefiriamalmauxuncaca A *
R¢P!'°"&*'-5 bY'1'5_¢ .V "
Leo
N0»44i45,=R°%iIie E33-1 i.¢., fimumnae peficy was maxhaci by
®ment. ARM apprechticn of tha am! and
tiacufitary ev£d% p1a$ an mam-d, t.fi~MAC'1" has
_/,..o>"
/«av
gmm mmnmm m?"muNmimm"-m'Ww-mania! '£3? mnmwmm-mm H-mam wmuxt ur HA;lEN'fl!'M5\M ntwnmwmm-wr nnwwmz-awn mmm wwwm wry mmfimfiamnm newts aw
Ex.R-Lt. In the ameme cf apecflio pmdim and
ma mm is jusfim in Passing the
faatmirg th¢ liability to
Imurancaa Ciompany. In the fuck
the mac. the dmman in the 'cf -- K'
CV1'!-mRS(Supm*a) has my 3
In the reau1t,at1Vm stands
disnmsed.
to the Tfifizttfialfor Na <:-asizgs.
sd/-3
.....