High Court Karnataka High Court

Azmathulla Khan vs United India Insurance Co Ltd on 3 March, 2010

Karnataka High Court
Azmathulla Khan vs United India Insurance Co Ltd on 3 March, 2010
Author: K.Sreedhar Rao Gowda
 ,_ Mi_s'ELion__ Road, Blangaéore -~ 27.

IN THE HIGH COURT OF KARNATAKA AT BANGA.l;O_R'Evv

DATED THIS THE 3"' DAY OF MARCi--_l_,--:..7A_Mf'J '1:'(§   

P R E S E 

THE HON'BLE MR. JUSTICE,K.SREE[jiiAiRj:'R.Ab[i'iEi--.._'*L.j

THE I-£ON’BLE MR. JUSTICEii’;-!\l_.’»’.E.NUC3OP/§.LAAVESOWDA
MISCELLANEOUS i*–*1ii:3TAg_i3EAL’v–N,a:;’2436/2005 (MV)

BETWEEN:

Azmaithulla i<E'*..an.,_ — I
S/0. late Basheerfi<han_,"'–..n "
Aged about 36 y.ea'rs, ,_
R/a. No.10/.3,-:iIV Cross,
Karagappa Garde'n, '

:APPEL.LANT

kE3{'y' 'M;*s;«V,.i_a§yayeii*s Net, Advs.)

ANE§:

n1V.;”‘U,nii:Ved India Insurance Co, Ltd.,

No.24, Whites Road, Chennai (TN)
Rep. by its Local Regional Manager,
United India Insurance Co. Ltd.,,
Regional Office, Legal Cell,
Shankarnarayan Building,
M.G.Road, Bangalore –~ 560 001.

«V

payment. The entire compensation shall be

appeilant without provision for dep.o.s,it4.

The appeal is aiiowed in the4abov.e ternisii ” 1

sac*