IN THE HIGH COURT SF KAEiNA’}’AI{A
Dated: 17:5 day ‘4
Présent’ I I 3 A
THE IIONBLE Mr.JUST1’€?,E*.V.G()i?;€ILA
I-IC>N’BLE Mr.JUSTI.CE N. .A_NAN}§)A
M-F-A..’;;Y§;3.£i§uZ2’I{;Q§§I’!’ .mc.1
Betwmnz 1
H.R.SUf€E=3*?’i)f-55:”
S/O RAMAKRIi§_H’;1\EA€i{(}_W1;)A-..” I
F%/() HALE(l’~:?_JDBE” »
TQ
{DIST SHIMQGA _ _ ….APPELLANT
jg? Sri ;§;;I?I;;jIr;§:*»II§I~:1§I-1–ADv)
wan.
3_;’1__d:
.KLIMARA@*v”ENKATEsH KUMARA
.R;_C}«–RIPPONPETE
I. ‘MJSANAGARA
.If}~I3i’. _SHiMOG2&
..j’s*II%j’I:.~ AHMED
~. ‘s/0 SYE9 AREAS SAB
” PROP: MITSUBISHI
(SINCE DEAD) BY {R
a SHAFIULLA
S] O LATE SYED AHMED
HOSUR AGRAHARA POST
TQ SHIMOGA
3 THE UNITED iNSURANCE
COMPANY LIMITED
AA CIRCLE I3.§~I.RGAD
Si-IIMQGA RESPONQENTS
(BY SR! K.SURESH–ADV FOR R3)