Karnataka High Court
Ravi @ Ravindranath vs K N Prabhudev on 13 December, 2010
I
IN1TfiEHKH{COURTCHVKARNHDMQXKTBANGALORE
DATED THIS T HE 131-" DAY OF DECEMBER 2030
PRESENT
THE HONBLE MR. JUSTICE N.I<.RA9?:fIL«
AND
THE HONBLE MR.JUs'_rIcE"I:I.1s,KEI\/IP;A,I$I' IA A
MISC. CVL. "I1O8O6'/200-E3
IvI.F.A;' No. 313538-2/iztjogs ={1_\/IV]
BE! WEEN:
RAVI @ RAVIND'RANA'fII
Q " ...APPELLANT
[BY SMT. KAVITIIAI J
I*{LV..A§'IlIPRAB'HiIi)EE'J:AND ANOTHER
- ' RESPONDENTS
'é~'E:Y SRI 'IAEDESIIRANDE, ADV. FOR R2
<1RI NOTICEDVISPENSED WITH V/O. DATEI)
A «0:5.uo3.2o09I *
' V7nTI'E~:I_I$a"AMIS(3.CVEA as FILED UNDER ORDER 4.1. RULE 27
'ff.R,»'W~'sIi:V£:'I"IoIx: :52 OF? CPC FOR PRODUC'I'ION or-' AI)DI'E'£ONA.L
--I?3'J.I_[}I£N(?E.
.3
THIS MISC. C\/L. COEVEENG ON FOR ORDERS THlS___DAY..
N.K.PA'l'lL.J.. MADE TE-EB FOLLOVVENG2 V l'
O R D E R
We have heard the learned Counleelpp ‘z,Ir31e’l
appellant and the learned :,flt:1_’ ‘1
respondent Insurance Company.
2. The reasons statedllviv1f1~l.:._lltv:’E1eVV along
with Misc. CVl., are;::._._aeee–plEed appvellanf is
permitted to produce…/medical
bills. AceorlndglfiM1se.¢v1lNe.-.1,(5806/2009 is allowed.
With Misc. Cv1.N0.l0806 of
2009 s:an’asl’a:spes¢e.1
l Sd/–‘
JUDGE
Sd/.;
JUDGE
1. ” » nv ‘1 ” ._