High Court Karnataka High Court

National Insurance Co Ltd vs K Puttaiah on 11 April, 2008

Karnataka High Court
National Insurance Co Ltd vs K Puttaiah on 11 April, 2008
Author: Mohan Shantanagoudar
.1.

IN THE HIGH coum" or' KARNATAKA AT 

DATED THIS THE 11"' Day of  ~ _ 1 _: "  

THE HON'8LE MR.JU5TI{ZE'~.§4§0HaANV: 3-+4NTéNA5mnAakL %

M.E.A. .~NQ.3§3§ {GE 2097 (§Jw.c)k V 
Between 11:  --. 1   

Natianai lIi_S'i;1I&l§1(:(:'. {{;'»()., Lixilw'  
0.0.11

, No:.64,f;1::L»i’.F1.ym~« ‘ ”
Swathi ;Cbtig§3lk;&i,’:–_§)hi._i£4I_’§a.sioIi ‘

Road, I¥’.’oéed._ ._ V’

its Regilfzgnal —

$h”ubhara3;1′ * ‘ h

2″‘ Floor,

Rep by iu; Depiity Maimger. ..Af}pP.3la1lt:

V-ff§sy;._A$fi an. rig;-u’.;”A’.ctv. ,;

.” A . 1§..P};I.t*.aT:’m’ :11

31 chic Keznda. Setty
~ Aged about 53 yams
1″‘-t /a %m.anahal1:i, Kasaba

AA Hobli,MaddurTa1uk

Manadya District

Oflice at EBA

Direcmr of Agriculture
impanmcnt, Seshadripumm

.4.

matters has to i11de1n11ii’y,.A.Vt»t_m

cumpensatioli and re«cover”ii’01j1T the ‘A

Thus, the Q0I1sis’tent§i£3s§r u1″At.&:1{: 36$

Insuramse Compaxly to pay amomlt of

compe:’1sat,io1′: and’ .. owner :31″ vehicle.
The ‘1’1*ib=;u.1§1l ir:”‘fl’1i$§’::r:;at.§.e_;’ z§;is§§ that the
iIlSLgrt1f’;’C£JI£3.I)tAf.’1lS£&§.€iUI’1 and re£’__’tiit: —‘2«:§::it:1e. i-it-:noc:, this does

i1et’- i’111{1V’V:aa:f:3a it:3.f:9é31.f._:ii*: fire judg,me11t and awmfi mafia by

u1ei”‘i’ribuI:ia1.V ” V

1′ -1-7§*311Ci§;””§iAIJDfla1 fails. Ac(:ord1ngl”~ y, mt: appeal’ is

The amount in deposit beibm this Court

A transmitted to the Tribunal below.

Sd/-3:

*(“:k[ bsn-