High Court Karnataka High Court

Mahantesh vs The United India Insurance Co Ltd on 28 March, 2008

Karnataka High Court
Mahantesh vs The United India Insurance Co Ltd on 28 March, 2008
Author: Mohan Shantanagoudar
JURT OF KARNATAKA HIGH COURTAAOF-KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

M}

Ea}? TEE 7%-iI§I*§ Sfiflf £5? §C§?'=§§s.T,a%§§.A Kl" Bfififfififlflfiifi

fi§%T% TI~fi$ mg 23%' am' $21? E=«ifiLRCI-E gjagis O N

EEEEEE

TEE%§EfiEfiJE§§E.fi3$§¥3E§$Q§fl$$§§§fi§Am%%§$Skfi$§{7hCi

2«.»:Fgm2~:s§.3*;§ £3?  C ' C

E
fiflfifififi '
_._........................

%fififi§TES¥
35$ 3Rfi§fi%§R_fi8§§@b,

§é..$E; 24% 'f"EPx§iE;. " _ .
sag: %ELFEfi4%f ga:Haa§""--J
Qfifikfififi W33': 83$;    ; 
£53 §§5?a53 ' '"
§aa§§ a 235

% g§§§%g.,*§;7»CO'VC-7 ..a99:LLa:w.
:5? 3&3;$fia@§?§ui3§§a§»§;§A§:ag"égmx:

Ass:

1.

wag fi§fi?§SvZ§§IA@Z§£§E£§CE :§.a%3,,
fifigii, £§¥2§§%”K3§§k TESS? §§:L§:§$,
$*–E;§$R; J;£,§§g§f Eaagf

” 1FEH§§$§3

:<§%*?EER§?

:v§§$:§Es3;

;’E5£§§%,?f§’aRR 3% $3,

“C”,;aa§K: ?§£RTH£§A$%E,
=C§:s?: gazgsgng .,a£spasms§Ta.

{EV Es?-.I,iI!.§s§.3é~§’§§7£*Z; Awe 923?. R.–1,
§F£.? :£% ‘1’-?§$§E, £3?’ KER Phfi}

Psi

}*2§E*”?z :3 E’;T§§§ éfiffi :.?3{::: $5′ gs-$1; AS?
§a.;?AI§%3′:~EiiE’ *3′?-E353 ¢::m:;§:*§§;*:? $2.2m Exigiafizfi mssrm 4.8._s5
?;=a,:-§§::’%:: 3:»; 3&5: .?%€%.”i§%§’2u€§3 3%»; TEE 3′: LE 3? ::*2:*§-L
32322.25 E:S:;:<wE}§';:E;= C C
3: *:=~r::'::g

E§*§§§£~§$:§'}%E§*§? £3? $£'%§P§§E'~§§§Pa'?Eé}§§,

''?T?7 3 E«€373z {3§E¥§Z §'%?é %'33E'§ F33 E"§T§RRE 53$ ?'§I'!$'
r – '-. V ._

~:.:aas_2?::* 1%-.:*¢**?;§;% §'::2a;s3§3%er;:

..:M§§§a:§s%:V

aypeal ia film? by flfisr
fi§*..«.%&fE€fi§}L'§§.EI1€ a-29%'
'mam T O

2; Em =i€§ an magma, Em
fraszzmre fif am
far a wfiaf 3;'?

dag ix; ‘?E’%:é $ : wag apemtafi. afld

Trcikamai in gas has awazfiafi,

::%§::;.,;fi’;’§¢~*§.g4§,f;i:f:;J’;{3§ Rs, E fi2§{%; -,

the mmm :3 gmarm in awarasng

i.jE%2?:éTVwE5;;3′:.;s.% » umaer $33: iwafi ‘Eggs $1?’ futura iimmaa dim

.__”‘:m has fifffifi; in awwéixig Ififififii’ mmgvarmfian

C C atézm’ 3f§%dEg

OURT OF KARNATAKA H16!-I COURT_0F’_;KARNATAKA HIGH COURT OF KARNATAKA H161-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT

V7

§a:m:.#=zx, }::{:é:~”=§’;aL, ;=’*..3.§:TL’f ;§§.a%§§’E?9;{:”‘.?E§JE.’~.
gag C%3E~*;EE%éS}a*§?€afi%§§ Am :z~;g_mr;z’:s::’;~

OURT or KARNATAKA men COURT _or-EKARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT os KARNATAKA HIGH COUR’!

§@:2&:ma sf t3:~i.i.§ %fij szazawwd, thus clamnt

lzaa $m*37£2:=zafi; rmtrimfinn sin fiw wtmmmt afkft

mnwwmzxt 3% fifmémactimxz 11$ upta “.,
nrsrmai éfaifié Em 33% £1%’€”%& TEE: céamifil’ ‘ M
‘§.:::£m*g:c”s mm mam agazfitémt §srj:*éé%@.’EV __ of;

Eiaviyg f%°%fi3″%§ “fit: ‘:31:

aafazm-aim mm? as A3: §hs.E1fl
Rg.,,2a:;:;s:::::§2g- mam: ma
am “aa.i;%a§@m;~g af fumm
amzaitéafi e»:+2§’ Ea awaréaé;

mxmam;

¥ %E§=&£$€$’, as: the:

:::%Jm12a;§*§i”m§€.:;,$’%:’ fine aasiataxm af an

&’€§&1*1r;3;m’§§t.fWl”1§&~ 1:53:23 sgééal

has 13:: ‘axwerga Gm flwm

:3? §&fiE~a Ha 3%} bee awaraéfi

– mwwas *f°s.z:*s.;§*§: magma; mpamm’,

Ra.?,;”3%§~e, £9§§.§f;*’ ‘iéfié mack ef await}: is

W

awaraéfifi ‘Egg’ fifitmi E3-aszéawg Ea mug’: have gpant

Imam E 1-iavfig xmanrfi m {Em §ac°;c {Em}: £1313 $ t

was flj:§a&=:§:a’ft’%; arfi; émpéfints wam § the ~,

mm: “Emma-:3: fimzxg. alga. “i”‘:E% a.”3~e:}§r”t

$35 fim :’;1a-u:.f’;§. firm’: 1:333 ._

is ta

rim Eifig flmtéfixfifiizgiy féaéfi

Ea mmgfé hgm ‘*.’i:hsa was-%s’%3:*1x:éi,; if an

&’:f%:£sz2:i$;n%: am sfigigt ‘%§*”fl§1¢ fiafipitai.

Eisarzmrg. f£.’.?*1§ 5&3} af

Rg%:%:@<::::§- Thus

£22. 3%,; *ZI:§*m v'}€::%i°* mmgiemafiwn af

&gk3§:::§alG%gg:g;G'.:2m,5m;«.
mfézar is mfifir-~

fl 'fig' the "i"r"i%3a.§ is nmd§%." 'fiw
z3%;n?f:§3:.%;3§4':a;§§'§:s§fia%4;.§'i: is awardaszi a::%11satiaa G?

V CC .§5::'§:,%a§LZ£§i;§£:3; gag '3'a% éakh Twfi 'I'hm_1aan::3. Five

" é:%::E§s;% %£r%:i::.:;%: ég éngiizaiw: <33" the awarfi mafia;-2 by

fiaéa ifzf

OURT OF KARNATAKA HIGH COUR'[.A€§F{'.KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

mi.with§%'Eir:».1:er%t &sm%§?w mm sfwmim

ziafi, §{;?%é: $3? 13$ awaxfi t

V/'

roux? or KARNATAKA HIGH COURT_.0F;KARNA"E'AKA HIGH COUR1' or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH cousr

£3

sfismfl figgzwzxfiézmé 'Sm mg' E*¥$;fi?@}:-.-.: Email: 9%' the

£§.§& ahflim 5m' 3.

$5 étlrw $

::?%i.mT;a*a§i~at,§?p&§3,a2″z§w ‘?$ ai. fifimfiy ta wéihfiraw 2,

izzéfifazszzt fram Eéma ta aims,

“m fi%’a’:32’a% is} time s+.:§§.%::7mmz;E’..«a}3§m;”£;?&z”:”f£’; « ‘_

fizafmy’

§%*9c:*fi in gait

‘ :3 fia.§ra:*§.”_§.%$§.11 ?m%=.e3§*a%?z;:.; ‘é’%’g§;§.h5a1.V3 iw