High Court Karnataka High Court

M/S Oriental Insurance Company … vs Savithramma on 15 February, 2010

Karnataka High Court
M/S Oriental Insurance Company … vs Savithramma on 15 February, 2010
Author: H.G.Ramesh
..£'\Z5' 

M.F.A.No.213g2005
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15?" DAY OF FEBRUARY 2010

BEFORE

THE I-ION'BLE MRJUSTICE H.G.RAMESH_  5   _»_. A' 

Miscglfaneoug Firgt Appeal NgM._m_213_/.?.’Qe.6:AA.T.::: ._ 3

BETWEEN:

M /s.ORIEN’I’AL INSURANCE C(j)EVIPA£\_EY 1:RG)~-_ —
REPTD. BY ITS DIVISIONAL MANAGER ‘
15″‘ FLOOR, GARDEN AREA
SHIMOGA ‘

THE OREENTAL INSURANCE ~c_’OMR~AN\_{ A ” ‘ . _
REGIONAL OFFICE, RESIDENCYROAD’ A A
BANGALORE V ‘ A

NOW REPTD. BYITS” : – ‘
ADM1N1sTRA*1’1vE:;O’1~’;’%§1Lc’ER*._ g

(BY SR1 A.:vM.vE’:\fr£AfrEsi§,’ ADTvOGAfr’R.}W
AND: E T T
1 sAv1″1’HR”AM1\AAV

vs;/O i,A’i’E RA,1_,APPA’
.44 YEARS A ….. .. –

L’ ” “OOvvjRA,MMA .. _
.. A._GW/Q.VG.EAND’ixA;i’PA
AGE: 70fYEARS

V .3 “‘I3AsATVAP;AuAPPA

s/Ov1;;ATE HALAPPA
.. ,AGE:~21_ YEARS

4″ …pRAsHAN’rRA

8/ O LATE GOVINEDAPPA
AGE: 19 YEARS, STUDENT

V’ ~ , I55 Ie>U’1’*1:AswAMY

S/ O NARAYANASVVAMY

M. F’/l.No.213g2006

DRIVER. BUS NO.KA ’16 A 1818
AYANUR !:{OTE
SHIMOGA TALUK (‘Sc DIS’I”RIC’I”

8 M.R.BENAKAPPA
S / O VEERAPPA
SHVVETHA SHRUTHI
NEAR VEENASHARADA HIGH SCHOOL

SHIMOGA ..R1«:s:=oN1).:«?.1§4’1*$’ ‘ Q’ ~

{BY SR1 VARADARAJ.R.HAVALDAR. ADVOCATE FOR R;’6;” . “‘

R-1. R-2. R-3 & R45 4 SERVED.) g ”

THIS M.F’.A. IS FILED U/S. 1739.] OF jjf1’HI§:”M;v.A<:1/53../2:o05_’*~. ”
PASSED IN Mvc:.No.2,8/2001 ON;’I’_HE F’l’LE1′{)F
CIVIL JUDGE (SR.DN.] & AMAC’I’._S~E:1IMOGAI AWARD£iV”G.

COMPENSATION OF RS.3,37.000/ M W’ITIj§i~.IN’I’ERES’l”*AT 8% RA.
FROM THE DATE OF PETITION TILL . I i

THIS APPEAL COMING-.__C5N FOR ‘7I7I_~IIS DAY. THE
COURT DELIVERED THE FOLLO§?\fINGv:. 1* » A ~ .

””
Sri counsel appearing for

the app_€_Ilan€’:'”~9}Q1b1TIi;i'{S’:_’LITQI the appellant-Insurar1ce

tlie appeal. The appeal is

a’cg:d:V’d’i§’1–g:Iy.¢Vdi:§m_iSsed as not pressed.
IA-ppeéfl -dismissed.

gifigffi