High Court Karnataka High Court

Sri Rama @ Ramaiah S/O Lakshmaiah vs M/S The New India Assurance Co Ltd on 9 July, 2009

Karnataka High Court
Sri Rama @ Ramaiah S/O Lakshmaiah vs M/S The New India Assurance Co Ltd on 9 July, 2009
Author: B.Sreenivase Gowda
 

IN T33 HIGH COURT OF KAENAIAKA, EAN&$fiQfiE_

DATED TKIS was $9" may OF JUL¥f2ce3jf@.<

was HON'BLE MR. J8STICE B. sa£Es:v$Sfi*GQfi§g }
MISC. FIRST APPEAL Né;i3361X2fifi§fwt)'; *V

BETWEEfi

Sxi. Rama @ Kamaigh

S/c Lakshmaiah v_"g _

Aged about 39 yeara~ _--_~,_
Residing at Yalachaga;e "
Mgmmimamk. j"~f H;_ -3
Bangalore Ruxal Distrittk °.*uHm
Bagaor9 v ;" .*.[, ,*- APPELLANT
(By sxi} H; 3, ésmgfiérf Adv};

AND{ . . _ .

1. MXs; The Raw india Assurance
Coi§p_a;z;;s_; I..i;:::L.te':3, 
__By its Manager T
fi0~18,'l" Float

Bah Cdmplex, Peenya

 "gAE;3ga;¢xe-560 058

"2f  sfiijfifittabyrappa, Majer

a $fb.3fiddaPPa
,Gejjagadahalli
Shivanapura Post
a_ fielamangala faluk
5 Bangalare District ... Rasyafinnsms

§(By 3:1: R. Jaiprakash, Adv. for Respondent nawl

“and Respcndent ne.2 w aerved)

(5 ef 1908), for the purpese of tekihere
evidence on oath {which ;w»su§h?,”.
Cmmxssxoner 1s hereby empoweeedj fie 7″ ‘
ingose) and of enforceng_theee£tefideneeV=
cf witnesses and e cgmge:;;§g=e*:h§X.-
production cf doeumeeteeeend geterieie*
objects {and the Cemmiseioeex $ng;; be
deemed to be Civi.1:”V«¢burt the
purposes cf {Sectxefi’fi§S ape of Chepter
xxvr of the éc8e.e§§¢:i$§n§x Procedure,
1973 (2_o£ 19?4§}4~fA}e’e V ”

11:”é§a§£e1$”§§3th§,&§de of Civil ?rocedure
éea;eHfi1e§;§fifiQ¢ni§Q’anehefieendaeee of witnesses?
Orde£_i$ xfiiéficaéegig with the precedure where
witnese’gfaiiee te*Eeamply with summons. The

Ceenfiesgenef by iuvcking the power under Grder 16

~;EH1e._1Q*_eub-rule {2} may issue a. proclamation

uafeguirifig’a witness ta attend to give evidence or

te”prefiade the decement at a tim and place ta he

mnneme锣hereie, if he sees reason ta believe that

‘V seek evidence or predection is material, and that

xeeeh prsen has without lawfu; excuse, failed ta

attené ox ta prednae the decument ia compliance

I}

3. The parties are at iiberty ta lead additic-ml

evidenae , if any .

4. The Coitmissioner is directeci to ire:-_ –:;:¢>mV-:’:i.v5£e.1:_f V’

‘aha matter an merits anr:1″”i’za«.acE_cor.r1é;:¢;$ ‘wit2ig

law after giving opportur§A;i,t3fé.§.’S9″[toi

and in the light £:$f_ “~t_I:e ifiade ” V

above Within n1onthVx$:”v.__f:om ‘the; {fate of
receipt of a ccp3* bsf

JUDGE