Dharmapal S/O Saibanna Poddar, vs The Oriental Insurnce Co Ltd on 6 February, 2010

0
49
Karnataka High Court
Dharmapal S/O Saibanna Poddar, vs The Oriental Insurnce Co Ltd on 6 February, 2010
Author: H.N.Nagamohan Das
4. The first respondent Insurance Company is

liable to pay the Compensation amount det’er1:’1iefiu:e_n’-Vvby

the Tribunal in the impugned award.

The amount deposited by be

returned to him.

Lr

LEAVE A REPLY

Please enter your comment!
Please enter your name here