High Court Karnataka High Court

Kamaraj vs Sundar Robinsdas on 13 August, 2008

Karnataka High Court
Kamaraj vs Sundar Robinsdas on 13 August, 2008
Author: Deepak Verma A.S.Bopanna
in ms HIGH OOURT or KARIIATAKA AT   _

DATED '1'!-H3 mm 13141 DAY or Auexlsfgdelis  3 V' "    

mm Hozram ma. Jl38'_!1Cg'I}r£'$EA.l'AKV.5!Ei:§l%iA'V  %'
ms Hownm; Jug. 
§!I8C§LLA.N§OU8  OF ggoé mg}

BETWEEN:
S/0 G0?a1,     
Aged about 32VYc£s;_'s,  " '   ¢_  
Occ~Ni1 (B_efcnfej I*"a_int6r;_  '-  .  V 
R] of ChaIna1ajpefTafl0r  _ 

(By sm:.1yz;<:V. Adv.)

.-nu...-no-an

 :.* é suindar reobinsd;§..é;;"

V fige: . Majc1j, ._
 " _126,.VJ_*;_othi;-.3_i5'd Cross,
2 4thB16ck,--..Jayanag&r,

V 'Fh6..Ma_11ager,
 x New Emilia Assuxance Company Limited,
 N031/A DB, in Floor, Nityanandanagar,
 Vfiayazxdahalli,
 Mysore Road,
 BASGALORE - 39.  REBPONDEKT8.

(By Sr:i.M.Narayanappa,
Adv. for R---2)

*__*__*_ ac,-v W

 

... APPELLANT.



10. With the above: observations, tfiis  i:

with no order as to costs. 'I'ht':_a_1411o13.1A1':   By' fixe
respondents jointly and  the  the deposited
by the insurance compaiiyjé  The

amount already paid would  :1Ar'I:;;:=. t11ti:11ate award.

           Sd/_

% sai-
 .....