High Court Karnataka High Court

National Insurance Co Ltd vs Munilakshmamma on 13 January, 2009

Karnataka High Court
National Insurance Co Ltd vs Munilakshmamma on 13 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


” f>§*FIfCEE., S.A%.B .H0M?–;~;~*

IN T:-1E HIGH seam’ oz? KARNA’i’AKA, BANGAI;G§€E;.’

BATED THIS THE 13TH my 0? JANUARY; ‘

PRESENT gW”~

‘THE HONBLE MR. kiusméfi 1§:1;sR§'{ EDHAR% R.A{§i

THE HONBLE MR. Jtié’IiIe.”:E.fi¥:.:s:. __iSDzv€T.¥f;fs;?§ARAYANA
N:fiVvS42I9/%2;éc3kV {M351

BETWEEN

MADHYLA PRADEiSH”«. = % .

THROUGH {TS RE§§}3QNA.L.,QFF1CE,

# 144, SUEHARAM COMP-I;EX,

M.G.R{)AD, BAN{}AjLORE’:- *1.

REP. 33?’ As:3:sTAm ADMINISTRATAIVE

%

. . . APPELLANT

. ‘7L%I{%Y’$~§:{1%’1é~T’:;’c%’sEE’r}iARAMA mo, ADVOCATE)

L AND ‘

M A L 1: ~ : SMT. MUNILAKSHMAMMA

» $33/0 LATE BEVAPPA,
Hmmu, AGEIL} ABOUT 61 YEARS

T SMT. RASWATHAMMA

W] {I} LATE NAGARAJ,
AGED AIBOUT 33 YEARS

0%

of Rs.735000/- as against Rs}247G(30/- awafiiiecilé.
The contributory negligencfiof j’V(L1é(f:»f%gfA:A}L:”:’.;3;'{fi
50°/o, the i1’1surer of the ._.sh a;I£v- flue

compeirzsation awarded. AcV(;§§ifa§.i:1g1y, .._ap#ai is

«”>’d/~
[ % Iudge

Sd/av…

Iuégie

C’rps* _ ” AA >