High Court Karnataka High Court

M Nagaraju S/O Late K. Muniyappa vs New India Insurance Co Ltd on 8 September, 2008

Karnataka High Court
M Nagaraju S/O Late K. Muniyappa vs New India Insurance Co Ltd on 8 September, 2008
Author: N.K.Patil
@331" OF KAWJATAKA I-KGB-i COURT OF KARNATAKA HIGH COURT OF KARNAMKA I-RG3"! Ci

"nun v..uu:u ur HMMNAIMKA 2-IEGH QOQZRT OF KARNATAKA MG?!

IN 31$ KER-E CSIZRT Q}? I{¥LRHA'£'Z§KA, BAN&fi.I.OR.E __

aawgn THIS $32 $3 may as SEETEEEER zeaaflff"

BEFGRE

THE E§S'Bfi 33. JvsTIcE.wH,K.§§éi$f» ' 

v.9. Ma. 1132: my 2353 aéM;n£w  ,! Fx'"'

EE'E"WEEZ'¥

1.

M RAEfiRAJfi »_ x”

$13 LATE K xuNI3A?§a{ 3 , _
fifififl ABGGT 49 fEa£$”,5,’ x*u”

EE£I§ING AT HD.B$§;,5l5uCGEGN¥ x
THEE?&S%HDRk_ g’ “»g_ ag_ – ,*
BAfiGALGRE~$§fiG?$ %L” *_=<~»»

2 L%LITH§ .V_, »4=;e
wf$_M_NE3fiRfi§U ,',
aefifi a3a§T 4§'fEE3s _
EEs:§:%$,3?~H%,93§;_325 CQLGNY
THE§?A£%N3Rfiff_"g %,x
Ekfififiiflflfi-§6G3?§V'.

‘RKT-S’ ….. … Pmrxrzamnas

Ea? $RZ?§§T$H3BfiEN’K§KRR EQE 3 R aamasxva

” :T’. §Ew zmnza Agsnzgncg ca’ LTD.

‘;’&:vrsImnaL QFFICE-X
§?IN£f cmx9LEx, ua.52

– ?A§Z?ZLES KQAB, BASAflfifiGUEI
Eflfififiiflfifi-556693
BE zys SEHIQR RI?I$Q§L namasna

E’€ gsmrp. KEIMAF.

E{{I€.i»=§§, EST}! }fi.3.C’E€

N3

..W. W…” W WWWMM nmrn ;..«-g-an ur naamnmfin Mum comm or mmnmm men COUR? er KARNATMCA mm mm”: 0? KARNAYAKA man cc

‘?’1’£-E CRGS3 , I FEIRSE
3.7 I §’§.”‘.%GE , ETH @YQU’I’
;?§3%2’=?§’§é;}25RE -5 €33 Cf”? §

.. . 3;EsEeNfi¥1’mS'{:%”:.LI”‘ ”

gem. :3 FILER m~:r;E7.;P._»~»vz=*-..’s=..’Q:’Ii:z.,EVf.s;”T~::3s .3.
22″? 5:3? :::s1~:s1*:*1*:r’z*m2«:;* 52* Emma ?RA$’?’J*§'{5″‘jfD–. saw
yam. ::7+:2 RE.’?3?;’_’%F..}1’¥S m §~fiSfi.2~IO. 29m:2%a’a’3 P333313
mg 22* A3133. 33332 MB 1~m<::_'z* zm Rwaazmm .£1.¥~3]};) *

$ET"§=;f5I§E rm mramfzm " ._PP;ssEn"r._ """~V:a;N
§a£E5€.;'%»§§2I,2§f:3f2$G3 PASSEE- B3*""=.f:*I~I£ v':a,n;"bL".
mm me? Mr Bmmaam. '.?'I.?I?;£'3;}——-.?i.–.I~3"z'*§.~'E.._I}'I'. "3,.f? .2601.
was ::::£:rz§:m mg man' –E:W_'A'RD mass}: H:
WC 2%. 285?;-'§§ YQASSEEJ'B'E_ I'£§%CT;_ aB§3NGALORE IN
$192 smxua ET. 2;5.7.2VQV9ieV._ V

"3i"Z':a.ia "§€.E:.".' 553:7:-_z:.§ preliminary
kearing thifia i§§y;_fl thm; {Gaunt mafia the
falmwing: ~

:5 R

mag' pa£ii; ic2i.:ars. Qssailing carxectn-wax of

fiatéfiv' "" "3V.'?.2CIifl'J' passed in Hiass.

32:31..'::,§%_::f:;.=*.<<f%L3'u§.~:::;]"£15,}; file af thae V Adm. Judge am

wide firmaxure-'B' and praying
Ac:=:;='§s:.f£;.,j:_,9i:~;2 the Judgment and award passed in

an the file {if MAST, Eaxzgalcre
25,.?.2€3G3 preaented the inatant Writ

' ~.§etitian.

new-1 L’UUK’l’ 0? KAKNRYAKA H16′-H OF KARNATAKR §-HG?! CQURT OF KARNATAKA HEGH COURT OF KAENAYAKA HIGH COURT OF XARNATAKA HIGH CC

2. 3 have haard Srj. new Kumar, a.dvcsca.1;_e

aygsgeazing an bah.-32$ {sf ‘2’ R Sadaahiva

fififlfzfifil fen tha patiticznerrs far qui-fie V’

is me .

3 . flaring Ehfi ccursé»–_L :::fi M2129
mzhzaittaé that’ the ..§:E.1ed
by tfitzé patitiaméz-5 ‘i-Ii ‘£:h-drawn
iaavzlmg span in thifi
wait z.=:etigi§;s’;~;_, if; tea the
§’afii»t£!:a’§ET3′.fi§1:$.”V’V.itf’e:.:£’ :>£5%?:{‘§.I”@’y$.;>§i::v’§§1$~iv_!T.”§g_rig’gr,aIi¢g befgz-3

the ewes?-at;a::t

f§€’;bm§:iss$iaii””£’%.§@§Ea by the laarnad rszcumzxal

‘:Ea:.zf. *?;”§:;e~,§e3t’3;fi;i§ne.=2xa 5.5 at:-sated akeve is placed

m’z”:£’-§;«:ara*.%;–.”.”;— I=§Zrit §”9t:iti:::z*:. is ciismissed as

-r§ith:§ $7£».§»:i;, fi»9$a.r?’e.:’:i.ng lihexty tea the gaatitianerb
X ‘ 3′.”..ga«-fi:”e»3a thfiir griwance befcrzra the
=,é,.p§5’.f:€$§§§4*:ia*;aa cczmpatant lagal fwrum. All the

‘”<:;éé'2"t$2"s%::21!.:«2:";s azrgad. in the firit Petitian are

13$': wen.

.,,…., .m…… .. IVlel”G’\l’§f”I”‘9’\”‘ mm ..w_;.u w nmmmmxn mm com: or KARNATAKA HIGH COURT or KARNATAKA HKGH COURT or mnuamm mm: cc

5. if in aaaa the patitianszA file mama

seekitg: aartiiiad. c@py* sf tha Ju&gementfӎޢ ,

“-1

aw&:% gaaaad in EEST vifia finnaxuras-¢3Af_@aa.”‘”

‘E’; the affice ia dixected ta iasué; §B§ §ém& ‘
farthmith. = –L

Sd/’4

. (1 3
3253. EU’ g