High Court Karnataka High Court

The New India Assurance Co Ltd vs Shantha V Shellikeri on 29 October, 2009

Karnataka High Court
The New India Assurance Co Ltd vs Shantha V Shellikeri on 29 October, 2009
Author: K.Sreedhar Rao Malimath
 

IN THE HIGH counr or KARNATAKA, BANQEEREEE0

DATED THIS THE 29"'oAx or ocToBEEf20o§7"

TE HON'BLE MR. JUSTICE K,iS§EEDEAR=RAOE ~ 

Ahnfm, ‘ VVW
Tam HON’BLE MR0 Jusmzcfi thy: MALEMAEH

M.F.A0N6;5412J§0o{(fivcj0

BETWEEN:

THE NEW INDIA AéénRAE§3’Eo.ET0; _

P.KALINGA RAO;RQAD}–»”f.
BANGALORE 27,”*v. *

BY DULY C0NsE:T0EEb §TfORNEfmH

… APPELLANT

(By sr1″K,suRYANA0AzANA EEO — ADV. )

AND:

——nm–

‘1,
.’w/Q.VEEEERANNA B.SHELLIKERI
‘MAJ0E*1N~AeE;

SMTISHANEEA v.SEELL:KERI

%’_Rxo.N0;30;:;i MAIN, 14TH CROSS

NEAR CHUREH, GANGONDANAHALLI
mwmwmfizpmw
MYSORE ROAD, BANGALORE 39

; JITENDRA KHANDELEAL
,MAJ0R IN AGE

‘3/AT. NO.193/B, NSC BOSE

R”‘uM_ROAD, CALCUTTA 7000 047

REES PONDEINTS

(By Sri K T GURUDEVAPRAS]-1D~ADV. FOR R1; R2 SD.)

no: Hmu \-mu:-u……… .- -.

£
if
m
E
<
Z
M
§
EL
0
§
3
§
Q
3
§
3
E
2
2
K
§
IE;

9

w
m
3
3
U
E
Q
E
3
‘-E
Z
x
5
l&
9
§
3
3
J
r
E
E
§
52
i
2
Q
S
§
§_
y’
3″

§

3. The appeal is allowed in —

csmpensatien amsunt

0% +9′ de’p:>_s-:;;%:,ed_ gay

L.»

(JT1

petiiioger and
nationazzsed bank fcr a;,-~~~p.é’r.2′.5:«:?:e..7yeaz’.

After the maturity £%€”§mQfiEt i§ §@@QSit shall

not in$isfi”é§y,fuifihé£_ihaiructions from
Court _t©-_pa§ *:hex amofim?M_ifi fiavour ef the
§>eti”:ié:=:1€r’. V ‘ ‘

JUDGE

Sd/ –

JUDGE

7§9imS_
‘”ate& above. The amount in $99035: :bfi@é”:’
to the Tribmmaiyé S8%H df xthe3

shall be ::p;afyab’1e” .:z:ca