High Court Karnataka High Court

National Insurance Co Ltd vs P N Sharma on 3 February, 2010

Karnataka High Court
National Insurance Co Ltd vs P N Sharma on 3 February, 2010
Author: N.K.Patil And Gowda
IN ms HIGH comm or KARNATAKA AT BANGALORE
DATED THIS THE 3RD DAY OF FEBRU1N&..RS':E"§':.*2_3Q'Tiv{)V
PRESENT :T %$&
THE HON'BLE MR. JUSTICE'   x

TI-IE HON'BLE MR. JUSTIQE B'.sI§EEN11?AsE HGoWDA%

MISC. CVL._ pf 2%009 % 
   
BETWEEE»   5i:_:  % " 1111 H

Na.tiQf1aI' If;¢311ran ce Co' Ltd. ,

,'Divis'i'0ngal .C"ffi(;e,  ' #_  Lalbagh Road,

Bar.=ga10re   _  __
V 2 Appellant

    _..._Kyishnaswamy, Adv.)

1;. 
 S,g'b. -Hate Baiju Sharma,
ow aged about 55 years.

'A   Neelam Shafrma,

' "W/0. P. N. Shanna,
Now aged about 49 years,
Both R/a N0.SF--34~,



ii

 



Near Central Hospital,

Central Site, W B C Gatotand.
Ramgarh, Jarkhand -- 825 314.
Now at Bangalore.

3. T. Poongodi,

W/o. Late P. Thangaraj,   

Age : Major, R/o. No.42,      

Pandian Street, PerunduraiTa1uk, "

Erode, Tamil Nadu «sales 052.,     _ g
  '  Respondents

(By Sri. V. Venkataran*ia Adi’/. lei’ 81 R2,
R3 — Servecllliidl ._

This Misc: CV1. 5 of limitation
Act praying to’o_o_1’1dolr1e the del’ayf–o_f_ days in preferring
the above a_p’peai’;’t.’.p._ . ‘ g

This Orders, this day,

N. K. pat,ii ‘J,’tm;aae tile fo’llp’w1’ng:
L A

The instantl application is filed to condone the delay

of 62 fil1’ngxthe'”a’ppeaI.

” .’Tl’=i’e delay has been explained satisfactorily in

the aflid.aV–i1t. filed along with the application. The same is

” ” 1 ‘A”aocepVted. ” ll

féfle

Hence, for the reasons stated in the affidavi.1_:__ filed
along with the applicafion, delay of 62 days in _fi»h;r1gd*the
appeal is condoned. Misc.Cvl. 4802/09 is al1ow§:”d.«’ VT ‘

_.