High Court Karnataka High Court

M C Gangadharappa vs Aig Home Finance Ltd on 13 December, 2010

Karnataka High Court
M C Gangadharappa vs Aig Home Finance Ltd on 13 December, 2010
Author: Mohan Shantanagoudar


A 5]’ w§ ‘uaza flaw irmmcs Efiffi

3% ‘TEE Efififi §7Q’E}E’? Q?

5;?

wsrfia TEES mg 232%: my GE?’ §§§E:~.@E§_

BE FSRE

THE 305313 §&R..§£:’$’§§Q$ gamg swfirafigggé ”

WEE”? P§”?Z’1″‘EQE€ m,34m§ £2?’;m§ m.aasg

arm
4

3 w;:€;aaCa;.§HAa§:**?A–_
sgafimmgawa w
&€%Efi.fi.EG:’£3?%@¥F.$;.Rg8§;.,
.%§R§C5f.I1;”£.”‘:iI’E’j§’I”;_’ ‘ , _ –

R; 531′ k€£R25{‘i3figfi°;G–I vfigmafig ixgmsrg “I*§sL§§I>{
¥AfiAE*§’§1_Q?LL:a;’
m%*”;§£z§s:§*§

§é’}’«§ E C
fifififi …§L!3Gil?I’ E2?”
V 3,; $3? ‘wmvmfir mmag
.. §£Fi.7}{IR V3-,:.§gPsGE;, Yfifififi EEQBLE
V-. _ BISTEIQ?

E33333

1% E5 A§v., gag I€z%.’€&§,§§-Efiafi A;%.s*:*i$$;

— §F§R&E§?£’ mam A3 :– If”?
# fiéég RM$§’i”IrI£:£;’§m.E§ Jfilg RGSK Efleafi
5?? “SS %5A.§:§;;-2 flfifififififi Eififi
3§§fi§§&&»’§”?*Ti2§:

‘?§fi_w2€3;§:;é;g§_E:§:A %

2

2 fiifi Eifififi Ffififi Lffi
{FQ§flRE.1Y E§G?i£’€ 3% W33 Eifififi §§§§
#28; €~’§5E£ F213? SEE?FE §E§’§,§§¥§
hi Q RQSE
§&NGALGEE»~5§§$§ E

3 RE E§$TR§C’;’E” C13 SI€}§IER
Cfififififiixigflfifi fiI$”,{“RIC$”

*” Him _

gay kg; $2: }’..AK3§§A my; igim §§§’8:§LT}~;§fs
KERR :& Egg ‘

Iumkuuolnlmu-ems:-5

‘I’};§*E&”%E’§Sm%32’7:A:Z;9E*i*;¥fE’iG}~E’S ‘;é3~..:@:°Ef’ §;~.1s::;%#§.:ia-T.__€s:? Tiifi am gssmrmgm gs
PER fiH”Ff?jEXE§E}7._E3–§;%’f’§§E=€i3g§$.2@Z§ gm E

mmfi 23;;§.2;916,. 4 ”

mgsg éfisrmam ARE mmqa mg mg Qfifiggg

V’ .*1%§i’:3§:;;§;’*:: mg $333? mam mg §’QLi§§?E§;«-

ms fix acfima

$R§EE

A haw qumfiésfmfi % mnfizze gisaamé

%y ?}m i}’
‘siafzm iiiiéfif Sacaéan {$3 $f SEERRQESE fig’: as

V gm}? figxmmizzrawfi éateé Qflgfiifi.

\_/3

3

that ‘aim petiéimiers Exaafi raiagfi;
a kmm e§?§,1§§Q$@g’« fifim {ha fiifii rwgafifiant ‘Sank far

mmmuafifin :95 image in the 3s’m.r 2$’?’2 “F115 ”

irmwlmn: 3:9 be by $31.: patiiiasimrs

£92 a mmd sf 1% yam Sigma ”

ma’ mz:s:*:t1’11y fiwéalmant far masts gig}: yéafg Véirsfisgrg

wag imuad uxxiar

“%rwfa¢r, mfim Wfig is31za;ci___i:.;i§;:i:§x~:=:f_.$e§’i:£c:: 3;3{¥%} af fix

petifimzfirs ta pay mfiesaizgsags74.42 paw

Slim’ ejflk H .;é.$’£:§$” :2 £3 ixzififimé uxfigr

paaasafisimz

gmsfmzmg A éf :;ge§Ajg::3 §§a%s: M :23:

&’§;Ar3z3§}3§e§i§a1*é§§;tE}?.g’ ga iaaugfi by the

_____

L :9 {Em ggfitiargmfig §”§§:” &13.a§ 3&5

amr; z§?maj~ aa $22 this égyz E-iamam amraing ta

‘ “‘é’;§;§:¥::¢at$ fey aw ”

:.:; ew2*~=&L1& am mam

M

4

& 33 $23′: $3 it may: it 1% fast’ 23% fimikfi

– “:3 fig 3u§m53.3aé£é’§i§. fijigédfi

‘* wuxmei far tim fiiififfifémifiéiivifix

m3’3;si§;¢r@d €}§§1″§ifif3.§ iiéififfifii $f3}.;:z:§1?’§i:;§s. “§f3§s; ‘:§;:1’:;

peti5mz’m2*s are gmmfi. am »§%;?3.}§+44~.VV

dfifi .

Q-.2 fimmrdiqiyg maéég.

fi*amt’:1§fi

day as is tha batik, if am
fim agmufit 9%” fiw
§cf.ii’;ia%:e;«;.%§. er rfi-simaturwgfl in

trafifig 9% mt raw? ‘£§& gwrwéuw wi’:§1111°

% % aim agm may ha aim; mm: 33325932 gm

‘ ‘ if}.

WESEE2 ‘s

‘ am fiiggmaaé sf E

sa/–~
Judge

‘T£§g*§)f’….