High Court Karnataka High Court

M C Neelakanta vs K E Hassan @ Papu on 28 January, 2009

Karnataka High Court
M C Neelakanta vs K E Hassan @ Papu on 28 January, 2009
Author: A.S.Bopanna


% ” ‘ ~. X ” lay Sri: G K SHWAPRAKASH, ADV’ FOR R1

in THE HIGH cozmr or KARNATAKA AT BANGAla~f)VRE’~..VV

DATED THIS THE 23TH DAY 0? JANUARYi§f§b§”V*. ~

BEFORE A %

THE Howmsa MR. RQPf§fif€fx’-V…

MISCF.LI.ANF2()IIS Fags? AP1?£IA!;_
BETWEEN: ‘A ‘V

MC NEELAKANTAA, V
S/QMSCHINNAFfPA.GOWDA _ _ ,_ –
AGED ABOUT 52 YEARS =: * _
CLOTH MERcf.1v:A1§’r’:;mjD ‘z:>.A1;:I’cx .
SERVICE. MAD RQAD.”THIRf§’HAIiALu~.:

salmoazg APPELUXNT

(By Sr-i;’. U P_AI~i;{}£?.i3A2§i:C.~$. rwr-AK, ADVJ

AND : %

1 , .g1«: E’HASSA1?€=@ PAPU s/0 mam SAB

– ‘AGED IXBOUT 3’i”‘?’EARS, DRIVER

_ my ANNAPURNA BUS R/O KAVALEDURGA
~ VTHVIRFHA HALLE

vsm His. SUREKHA W/O K s SRIHIVASA
MAJ@Rf€>\iINER are ANNAHIRNA BUS
R/0 KESARAGUFFI, THIRTHAHALLI
SHIMOGA

V “THE NEW INDIA ASSURANCE co LTD
‘- “BRANCH omen, 3 1213 czzoss
NEHRU ROAD. SHIMOGA RESPONIENTS

” <.'.J . 'V

Sri: M P SRIKANTH, ADV. F01? R3)

L

"1

rtmeipt of 3 cepy of this ouier. On such deIx)§i§:;~-the

shall he reieafl to the claimant.

In terrrna of the above, the afijrfii.

with no order as to costs.

Sd/S

11,399