High Court Karnataka High Court

G R Ashoka vs K G Raju on 18 November, 2009

Karnataka High Court
G R Ashoka vs K G Raju on 18 November, 2009
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18w DAY OF NOVEMBER, 2Oo9_'.U;_V_
BEFORE __ M  'A
THE E-1ON'BL.E MR. JUSTICE A.N. VEREVUGOP_AVL.R4.jG~QWDrRA T}

Miscellaneous First Aooeal No.i3:027..o,,,fi,_Z_CjOES.

BETWEEN:

 _ T H.S...Extension, Harihara.

"  fhe New India Insurance

G.R.AshOka, __   
S/O. G.M.Rangappa,~~..Maj_or,  , ,
D.No.9/731, 9"' Main Road,{f ;
P.J.Extension, Davanagere.' 1   _ 
  '- " A ., ....APPELLANT

(By Sri. Uday.-~£{aI,4rnia_r_-:Sir:Oh_,1*S.mt__; T_,'.!\="i.fV*4:'a'rijula and
Sri. Shashid_ha_r'B.S.G,. Ac$T§fAocat§:s)'*v., 

AND:

1.

K.G.R_ajL1,, «
S/0. K;GgV.Basa’«4araj”ap§)a,
Agveci 25 years,’ V

3″”, __Main, 2″””Cro_ss,

, ‘O”New”Bha.rampuri,

‘ . –.Ha~r_,i’hara.”* ..

2.. H “EC.Kvriafijnaefiiurthy,
“-.S/O; i–(..H’a|ap;3a, Major,
2′?” ‘Main, 11″‘ Cross,

Company Limited,
Wali Compiex, Harihara,
Davanagere – District.

accordingfy. Consequentiy, I.A.1/2005 does not suryive

for consideration.

Ksj/~