Karnataka High Court
Kagastar Barman vs The Oriental Insurance Co Ltd on 20 February, 2009
.w..V….n..-m.–. is man uvufli ur zxnmvmwimfi rim}?-I COURT 0? KARNATAKA HIGH CQURY OF ¥(.ARi\EATi-\Kl
The ras9anasnt–insurar shall dapa3ifiKut§§.
enhanced campansatien amauntg with jj3¢c:uaéE”},
interest within six weks_.£rcm £¢day {find ‘he”:
should bear the cost sf litigatibn tnrfiugh¢¥t. Mm
Avncata’s fee is fikgd at R§.§fi5fif¥»
GS?”
fififi E-*3 QM Wflwwwiwfié rfifi ifififlfl WWW Wfiéwinwwfiwfié 22% mam §*~§$§§r% Wwiwwfiwfi W immgam é-SEEEW ‘%!’?%%’i£,’%?§%%W% £9 éfiflflfl %=’§fié§%~E %?WA@N&’a’°§§ aaifl