High Court Karnataka High Court

Manager M/S United India … vs K P Shivagangamma W/O … on 17 October, 2008

Karnataka High Court
Manager M/S United India … vs K P Shivagangamma W/O … on 17 October, 2008
Author: B.Sreenivase Gowda
IN TEE} HIGH COURT OF KARNATAKA AT BANGALOR'EV_

DATEQ Tm nth DAY or OCTOBER 2008  ' 'T   

BEFORE   _

THE Howsm mt. JUSTICE B.sREEn3vz;.s3§    X

MISCELLANEOUS FIRST A.PPEAJZ:._:N'{}.19A1′-4u_GFu

BETWEEN :

MANAGER, i V
M] 8. UNITED ;N;;):A !N’SURArJ’L?E — C0. ” ._
IFLOOR, MOKTALLi’E3UI’LDl=NGS ‘ ” ”
OPRTO ms STAND . A
HAVRRI ‘ #.”*

HAVERI Dzs*r’ré:(%:*:f:,_

NOW REPFD}.BY._ITS. –
:>1mS:0NAi,MANAc}RR . .
M/’ S.{}’N1’I’ED INBIA iNSI;fR}~;.N(3f:’3
COMF’ANY;1;TD., , ‘
I}-¥3.ZIS§I()]’«’#S:I, :(__)’l«’F_I{‘.¥31j ….. .. .
mt. E}::TENs1’ms, A’
AKKAM}§HAD_EVI ‘ ROAD,
DAVANA_{}F:¥?.F;’;~._ ” . V V

‘– ‘ APPELLANT

(B3%7?sR:,zxV,rs»I.v1§:\:I;A91jESi§, ADVOCATE)

A’ T

:2. ‘ ‘v ‘¥{-..’F5}’SH’1?VAGANGAMMA

V . __ W[:C1″‘SOMASHE§KARAPPA

CQJTPY

g; H. H}
I\$»;<:a%_si:1;€1'§¥ R"":?""' ' .
111.3 {:',:'j:'-..1}"'§; C'?
'Bangz:1<:re ~ 350» U v

r"\

MFA No.1914/Q8 :2,

«us

an

41 YEARS, R[O SIRIGERE
CHITRADURGA.

N . S. GEETHA
D] O SQMASHEKARAPPA
2 1 YEARS

N.S.Si-¥WE.1’I’HA
1:)/0 SOMASHEMRAPPA
19 YEARS V

N.s.w.JAVAr<'IJMAré

s/0 SONiASHEKA;R1¥PF?;3 1'

1?YEAR'S '''' -V _
S;Nc;E MINOR REPI'aT.:
N/Gi,e.M0'mE§2 ' '
RESP'I'.NG.1 " "

ALL ARE Rm
s1r;1GERE,,. n

C,H!’§’RAD’U’.§’G:£:V.T£s§,UK. “””

cHAr4£:.P;é;s§iA

” ».s,:<3 Tippzz '$:_:L7fm;_:szAJ'sAH1B
' -fie). 205, SU.SHI_'LA' ROAD
T)(}F}AMAVAI.~LA'¥;_
' " BANGALORE £f3}S'1"RIC'}'.

""'_"§.4Ar¢AG'§#;R; H
N3'/"S; :.x;s:m5:I) INDEA

C(}§'Y

S §§»./3 g'i'3°3C?

', f_r_"._31i'

-=sa%a:”s?;fi’vg”1’S’

‘ 3.»: of’-iztf?-“‘3″”‘

E315 ‘- *

itlfiffl ‘ ix} K’

}’\’§,’Ei 5′
‘<7
1~:%,,a.-:1'- 9

MFA N-3.1914/OS 3

INSURANCE CO.LTD.,
CH§(3KPE'T,

BRANCH GFPICF. Nf}.4U

F }3'L{')0¥§:', LAKSHMI COMPIIEX,
K.R.R'€)A[},

BANGALORE-2.

‘7. SU R ESH

S/O PUTAPPA
J.B.MALLIGERE VILLAGE,
‘¥’.(“}.HA§,LI POST,
CHANNAGIH TALUK _ ._
DAVANAGERE DIS’I’Ri€3’£’. ~

1111 A’ ;:2Es1>0N;;>ENTs

This mad U/S 1′?’.’3(1) of MV Act
against the jtidgmrfiit. «:r.~i.:»*:tced 30/04/2007 passed in

or1V”t”h:3.:fi1t::.of the Civil Judge, (SL311) Membti-.r,

Add1}}e§A~C’I’,*~ C:hi1’fflt%fiLfgfl awaniixzg a compe,I3$at3′.r3I: of

~E§$.3,?1,€}Q{).;I.:’:£%i1:i§:”ji(1!i€:§st @ 6% pa farm. 316 efiate of Qetitiorx iii}

fiirgposit.

‘fi1iéé Migceflaneotxs First Apyeal is coming on far orders this

2 2 ‘ sflléilif, iii? made: the frnllowizzg :

COPY
gr V

;”.$a;ies{“2r2::€ E'{r:_§;§s;fr:-‘5.2_*
I-€if,-jh i’,3c>’-.15′; of Kar’:”:3’s’,a1m-
{3:«:r1§;3.i:,s;”‘s:: » 360 (301

‘V’

“Y

MFA Nc:;a.1914fG8 4

onnmn pw

‘I’w weeks time: is granted to the (fa

the ofiice objemign, failing which appea1:v”s¢_and§ ‘-d:_sm;;g scd’~11g:ima:1t

refamnce £0 be:-nch,

’13:; ‘1. .e N _
L–5; ;_ ‘

‘ i,’c,u:r’é of I’*:&i’£1a{3j¢:_,.
« ;’_._:f-;2:0z’e ~ 559 0&3

.3