High Court Karnataka High Court

Lalitha Bai vs The Oriental Insurance Company … on 19 September, 2008

Karnataka High Court
Lalitha Bai vs The Oriental Insurance Company … on 19 September, 2008
Author: V.Gopalagowda & K.N.Keshavanarayana
E
IN THE HIGH COHRT OF KARNATAKA AT BANGALORE

DATED THIS THE 197" DAY OF' SEPTEMBER 2008
PRESEHT

mm HOIWBLE MR.JUS'I'ICE V.GOPALA G()WI)j11 :'«V: _

THE HOWBLE hiR.JIIS'£'ICE 
msc.mzs'r  

BETWEEN:

1.

S1:;1t.La1itha
W/0.1:-3.te J2:+1;,fa:{*a.m.’;R6d§y”

2. ”

D/9-H55 J3~3V’*’3¥*3~§’3:’R5dFi35:V_ _ ‘

Beth résidents fif House
1} Stage, Nagarbh_a\éi_ ”
Vasva Reddy”V-Falya V

v _ 560 e . . . .Appe1iaI1t.s

A .C(f1~3;,z Ts;j:s;T,§z’ajk,Adv.)

‘V3; The Ofiental Insurance

fioznpézny Ltd., £10.11

1 Crass, P.B.N0.9555

.Garidhi Nagar

F” Bangalore 560 009.

Sri Parameshwar

S / ofiasappa
N0. 18 1/ 3.83, Chamarajpet
Bangaiore 560 0 18.

Of 6%. The deposit of enhanced compensation shall be

mafia as ordered by the ‘i’rib1ma1.

Sd/-

Sd!-_

Sk/bpy23108~