High Court Karnataka High Court

A K Zaman vs The New India Assurance on 26 October, 2010

Karnataka High Court
A K Zaman vs The New India Assurance on 26 October, 2010
Author: N.K.Patil And H.S.Kempanna
IN THE HIGH covm' or KARNATAKA AT BANGALORE
DATED "mas THE 25m DAY or OCTOBER, 
:PRESENT: ' dd
'1'!-IE HON'BLE MR.JUs'rIcr: N.K,1=~9a5:ILtV   L.
AND V l M M 2
'1'!-IE HON'BLE l\rIR.JL-'»€-'»"1TIu(3E'fI.$;'KI$MP2§I?%l§flt  

M1sc.cVL.131'i)ra_V';,(M»;1_? 2009-  ' 

M.r.A.N¢._.;31o:')9   H 

Between:

A.K.Zarr1an.     
    " '    ...Appe1lant

[By Sri_,.T.S_.}X:7n'ar'1§§nrr1ar,tor" r.-V 
M / s. 1,awye'rs.jlnc., 7'§\dv_ocates) _ 

And:

The New in'd~ia'Assu.rance~~-and another.
' V   Respondents

f£33t”t3I’i;:’.C).l\/Iaktesh, Advocate for R1;

Notice _dispensed with V/o. dated 26 /()7/2007)

‘j_M:i’sVc.Cvl. is filed under order XXH Rule 3 of CPC
with a prayer to permit them to come on record as the Legal
i-Ieirsxodfr the Deceased Appellant and to prosecute the appeal,

: in the interest of justice and equity.

This Misc.Cvl. coming on for orders this day,

PATIL J, made the following:

flw

1
Pd
1

:Order:

The instant Misc. CV1. is filed by the learned

counsel for the applicants with a prayer to perrnirt_’:ll’the

applicants to come on record as _

representatives of the deceasecl _ tel “=

prosecute the appeal, in the inte=;’est3 of jAulstice::”es..ar1:d_*

equity.

2. For the reasons in filed
along with the instant Misc.

Cvl. N0. 1 3 1 O9 /’_{:2QO9 it I lp\e’19Initting the
applicantse» “”‘1’e–c-ind as the legal
represen_tatlves appellant.

Learned c’01,;nSel-._l0r”the applicants is permitted to

‘ J V’ nevcessarv “an1Vend1nent forthwith.