High Court Karnataka High Court

Kagastar Barman vs The Oriental Insurance Co Ltd on 20 February, 2009

Karnataka High Court
Kagastar Barman vs The Oriental Insurance Co Ltd on 20 February, 2009
Author: K.Ramanna


.w..V….n..-m.–. is man uvufli ur zxnmvmwimfi rim}?-I COURT 0? KARNATAKA HIGH CQURY OF ¥(.ARi\EATi-\Kl

The ras9anasnt–insurar shall dapa3ifiKut§§.

enhanced campansatien amauntg with jj3¢c:uaéE”},

interest within six weks_.£rcm £¢day {find ‘he”:

should bear the cost sf litigatibn tnrfiugh¢¥t. Mm

Avncata’s fee is fikgd at R§.§fi5fif¥»

GS?”

fififi E-*3 QM Wflwwwiwfié rfifi ifififlfl WWW Wfiéwinwwfiwfié 22% mam §*~§$§§r% Wwiwwfiwfi W immgam é-SEEEW ‘%!’?%%’i£,’%?§%%W% £9 éfiflflfl %=’§fié§%~E %?WA@N&’a’°§§ aaifl