IN THE HIGH COURT OF' I<ARNA'r.AI<A AT I3AI_\IO.AI,ORI: DATED THIS THEE 22"" DAY OF JANUARY, 2010 BEFORE THE H()N'BLE A!-IR. JUSTICE, L NARA'/ANA svx-A-A»=I$f:"-0 0" 0
E\=’I.F.A. No. 8200/2008 (M».V:’_’)’
BE’F’WEEN :
NATIOI\EAL INSURANCE CO. LTI:».._
MAN} UNATHESHWARA COMPLEX”
I” FLOOR. BUS sTANI:»:I2O__AI3 ‘
HASSAN. BY : –<
NATIONAL INSURANCE CO"; LTD). A}
REGIONAL OFFICE, NO. :44 '_ I =
SUBHARAM COMPl_;E;X_. Ix/IO.' – '
BANGALORE — I_..B'Y"~;IfI's MLANIAOER"; v.-I—.«AP!_'ELLA_N'F
(BY Sri. O AI§§i*;I~
AND :
I. Sfi. H OUMI3sI~IVA’
AGED 40YE£ARS. _ ”
NE. .48, BAiLé\DA§'{Ei ‘-
Y.Ix%;A_sIIOI3IgII<A'FA,Ig_M.IIOUsE:
– A CIIANN AR.AYAPA’TNA
I _’I\–Ir)\~<.,Aim/O.__sAIsI,AI)Ev
' 51"" CROSS. s~1.','V'.i.Iv1AIN
'– HE?I'\7'IA\fAITHEN/XCEARA, HASSAN.
I Sn} NARAYANA
AA IvIAIOI2" =
S/O,'rHII\xIIvI£:O()wI:_).A
0 VR,/()0; DODDA I\'II4\TI'{IGHAT'FA
0égVILLAGE., IDANDECEANAHALLI HOBI,-I"
IO '0
"j §c?IIANI~IAIA*I’NA TALI.II<
J1 HASSAN DIST. RI3SP()I\3DE.NTS
('I3Y€'S;I'I. GIRSH A BAi,IAI.)()NE, AIDV.)
I
I'.W.l the T1'ihu1'mI came': to the conclusion that the in_§L1rc.d was
emit}:-sd for <:o111[:n:11s:a1i(}11.
5. I. huvc also \~’c:’if’i’ccl the entire ri§gin.=.1f records 2lI]L[‘f”()Vl”l’i’1d”~
that IhCl’L-3 is no infi1’111ity in the order. Ifcruce. this is not zxsifit c{1S«;$’L:’t<£i1
int.c1'f'crc. Accu1'di11gly. the a:2ppcz1l is c!ist11iS.sgcI. A1m)L'1't1['"i–zé_":Ic}::Q5§iAL
he t:'z;1ns1'c1'1"cd to the T1'ibun;'1i.
LRS/