High Court Karnataka High Court

M H Srinivas vs The Oriental Insurance Co Ltd on 10 November, 2010

Karnataka High Court
M H Srinivas vs The Oriental Insurance Co Ltd on 10 November, 2010
Author: Mohan Shantanagoudar

at THE HIGH COURI’ OF KARNATAKA AT

DATED TI-HS THE mm mm: OF HOVEMBIf;R~ ”

BEFORE

mzez HCJIPBLE MRJUSPICE Mamas

unsnnuwns v ‘-

ago 1.a’rEsnL1a.HoH1wm1; .
mm: 47 mans, EqfAT Hr:;’3’_,*1..j
BonALmGamH,B:m;13mG 1

HEAR nonnammsfmmm _ V

M13033 Rom; ;;

PETTHOHER

gar SR1. vi: 9 Ash:

§__1!_D___

._f ‘iu.=1r;.}Afc1z3*%_m1sI’I$é.”1.’ ammo}; co cm

A _ ‘Ho;mu_1;«56, 11 noon, JAYAIAKSHHI
‘ ” -M&!§SIOR.L DR. RAJKUIMR ROAD, Iv BLOCK
Rsuxsazmncafl, BANGALORE – 5450010
‘REP. ‘BY—I’IA’§3 MANAGER

V «V 2.

ldhglfiifi, 110.93, 12311 (3 MAIN, 6TH BLOCK
n ,__RFLJ.fi.IIIHAGP.Rfi, BANGALORE

_;;9__i & R2 — SERVED]

13:3 WP yam F%Y§G ‘£5 32*? gsma ‘mg @3322
D’§£§.’§’.l%3§ gawg B? g.§r..£.2′ Baxagmgg a§..1..GWme- _ ‘simsg
mm gymg R§§m.v.c.@s424;a:s,1:m2a§g..;a

mm ‘am, :$ cams $3 ma $333333 mfs:*;’

fifififlhéfixfifi T331 Fflfifififfifi:

By {Em Eflxpmyfi er§L§k:.:§{,V;”~%.t11a&v. saw; shag V

i,.£§.§0;5 filw Narml
hfiffifl. Téw rmrégs 1*$*%a’ s’;.3,sta12′:m’
mfi i1*z 2 9 an

2’§j11§vVfi§{i$IA”‘L .’ he: Ema fiusmnafi
Sfifi 533$ atimr m:3iti§%
ab;-asm 5&4 Mt mm in afizpgwrfi asf his

kfirfi tk aszurtg the

af¥i=::’£0z*§a §-iaapimz frrm said &me;~

c1§1aa%§fity :3? the wtiiiszzax’ at 123%. The

fiavééiwr is mass- & by ‘aha f%§€§2’E?E€i1t$.

Lfiglfiafi is

an %&%mIf af ‘rim rm@r§,:e:t1t

V. fig mpg; af %§*§fi::h % gfidzgmé aiifi.1’111$;,D.. In 3%

a§pF1a”:a’f:E39n, adwmaie far gmgmndeni $59.1 has

awx 23%: ihe daimm: ‘aw -:3 ‘:23: & qzzaffifi

\/\

artlmymiézziazz “‘t2s’.i§ $115 amzsi

aufi 23$ gzsem-azztay af dtis-ah:?1i§.y

fififlfifiilfifg ‘Em said applimtéwzx :$ V .,

fifl § mfier.

‘fk impzfié. ‘V

appficatiazz — £smex.£3j-fig tixaéfifiavit
5%’ 31:3; sf firm azfimm advaeatee

9;? ;

§m,%g.ha§’ fig” mggmgfiz % §§$.1 ma mm
mmfirmidziéfi the aygliiamnicxn. in

the ‘<2f§ié V' 31$ avwzww fimt ma

mm ag& a Q
G::2%mma3:z§ haspimi Iikc

V. Snayfwi 92' mfif % rafamfi

:5 '§'%y:: mart fifiififi" awaptsd {Em saéci

2 mfler.

ii. is mi in disgzutae timé F%?-£’i» is an Qrthapefiic

V’ afizrgmxz warkfig 3323 Vieiaria Eisjapitai Ha wag the dmtar

wfis fiwtefi fim

t. Re Was swag-‘m:§.%:.eé by

tins resfigfisnts-. Ekzlesss it 1’3 fififiwrz. 2:3 fix mart gm:

?’

Fgfa-év is “z.:3;’§%¢1i:¢mb1a, E113 gsaréésrzrm

E3: the

ptayfi ea besffl’ fif téw I”%§.1@:1&$§§,’§; >

.- he r to a

V%:1=tm*:£a Eéesrspitaé 9:’ Bawrxéég’

fig efimxmmvnfisnaa, F?-4 3% Esuvfgn sf
“v”§ctm*ia Eiaapimi. 12$ ta simw
that Em is mt £21′; ‘aw :3? the

abmfi, thg ‘j_=.”‘:_v_24<%£§2% .__ia;ij; £3 'gm quashasda

£.fifi.E%a..fi filed an
mmggg the, fiaizdfi éigmzaesag.
§@§~amg1g aliawezfi.

Sdf :1:

Iuelgg