11? THE HIGH COURT or KAZEZHATAKA AT BANGgXL€)1§4E’}__V’«’ L’
IJATEB THE 5th BAY or NOVEMBER if ”
BEFORE
THE HQIWLE MR. JUSTIGE B;.’34REEifi’1VASEV§§t??fi?3):g3_i’l .
MISCELLANEOUS FIRST ism-,4952 2668
BEFNEEN;
A.sARASwA*rH§-, ‘£}1._VEARS g »
w/1:) B.N.MAN.~i–E.}N§i’_H ~ ; _
R/A N(T).3;?., siéré c::”:£2A$j”, ‘ti: ,
BANGAL;OR_E»: v
‘(At APPELLANT
{BY SR1.R.CHAND§AsH£:;~:;;1Ié’,~–._SR~:f .,;.KR1s;;’–;NAJ1
RAG, 5-:»r~2:.AMA?_’ DVOCATES F’C)R
M[.S;.§.AW§fi§;:R$__LNEfq _____ .. ,,
AN{) :’= ‘
V , THE: ,:5:v1st.{)’éi’_:a£. MANAGER’,
.- _. _\
‘w’.\.}
_ mg “N13:w._’ IN’§3¥A ASSURANCE C’.(‘).L§I’D.,
. _ ‘if)(‘”.}=~V”}’I§,- No.47,
‘V V. §}C§PAL <::"::*:MPLEx, :2mi FLOOR,
– _ ~§:¥AZAA.R S’I’RI3E’I’,
‘ .Y;E:s1~:’..¥ANT;§’Pu RA,
“~’BAf§JGALORE–22.
“‘«v.’V1§§f¢A12AYAN, MAJOR
~ s/0 KEMFKARANGAIAH,
E»;
COPY’
‘X/M
Assistant Regésarar
fiigh Court of Karnazakl
Iantalore-560 am
%%
MFA N0.4952/2008
R/AT No.25?, 11 MAIN,
451 CROSS, WJAYEKNANDANAGAR, ‘
BANGALCJREZ-Q6. . AA ‘ ‘
‘
This Misceilaneous First. Appeal Act.
against the judgment 311:3 aiv’a;§ii_’di«ater;>i f.2(}{)7 passsed an
1%/WC NO.11€3f2005 on the f;1e .gf.–th;:V Ar3a__i:i;§;’n_a§§”§ju£1ge_, cztmm uf
Small Causes, ulV:3a;§;;a1éi1fi,”””(SCCiH-5} psartiy
allowing the claim. cV§§ijipeV:§1s§ation and seeking
enhancement {of conij:si=:;3 saiim; ;. ‘V V .
This Miwefimezjué’ éigspeal is coming on for orders
this day, $01111 u1fid€..i;1}e following :
%f=*;_:V:e1bjé:ctio11; iarifiich the appeal stands dismissed ‘Wfil}O!_1t
1/
‘réfcfegée ta befich.
Sd/~
JUDGE
COPY’
Assfstani Retgistrar
High Court of Karnataka
5311!-RIOi’¢””i60 $31