High Court Karnataka High Court

National Insurance Co Ltd vs Smt Akthar Begum on 15 December, 2010

Karnataka High Court
National Insurance Co Ltd vs Smt Akthar Begum on 15 December, 2010
Author: N.K.Patil And H.S.Kempanna
R
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
I)A'I'E[) THIS THE 15*" DAY OF I_)ECEMBEHf{ .
PRESENT H V M %

THE HONBLE MR. JUSTICE.N.'K.EA?ifrL_  

AND
THE HONELE MR.JUSTfcE %

MISC.,CV_L. Nv¢;%22éQV7/2«010  
RE. No_. .1185/2e._1'0.i, S_ 
BETWEEN: I V'  " ' «V

  

REPRESENTED 'E'{.;_:1fr'S ;v._1ANA<;ESR ,
NO. 144;SHUBHA1aA'f¢i'*:?oMP1.E:=:  '
MQRQAD, SANG» ALORE  '5-E0 30.1

 j ' S     RETITIONER
(BY SR1 R..qAIPRA..KAsH._ A.mf)

AN}I);' » _

' 1.  4'SM'*1*_A"I<3fEAR EE'b'uM_

" ~ _  'A303? 43 YEARS

14

  

' 3. SR} TAZIL. PASHA

"  *:;"°"'RESRoN1)ENT IS 'mr;5w'11'~E

  ,,.£','.'HiIn,In')I{I'Zi\' OF Di§i(7liZ/XSIEI) KARE;iF;1\4

'  AG£;D_A.E'()1J'1'2(a YEARS
S s  AGE!) ABc)1;'r 25 YEARS

25?" ANI) 3""RESEEN'1'S ARE

KHAN (€37 ANVv'AR. AI.,I.,- ARI?-I R/AT

 



ifl CROSS. S,:xI2,sxS\m'I'Im-IINAOAR
TUMKURCHY

4. SR1 ;\l.P..REVIS}-I
S/O.PU'I"l'ALAKSHMAIAH
MAJOR, OwNE.R OF
RAJALAKSHMI BUS
MUDLAPANNI
K()RA"I'AGERE TOWN
TUMKUR 

5. MINOR IRRIG-AT1ON DEPT.

SUB DIVISION. REPRI3SEN:TEI3

BY EXECU'1'IVE ENCIINEERV 
KUNIGAL ROAD 
TUMKUR.

6. KARNATAKA GOVEl?,NMEN'fi  1
INSURANCE DEPART§\/I-EN?" " 
REPRESENTED BYl.TS*-11* _ v_ 'V
MANAGE;R;'P_.Q..BO§K NO 3.25    I
M.S.BIII_I;OIN§3*I , . ' V .  

AMSEONAR 
I3;ANOIA.LOI2.E--«V.._»   -- .
'- . .   RESPONDENTS

THIS "MI%SC CT'V'1_,.A'.1S'2F:ILED W8 5 OF LIMITATION ACT
PR;mNO 'l'HIS~-.P{O'N'BLE COURT TO CONDONIF, THE DELAY OF
I96~'I)AyS IN FlLIN(_3,'E'I*ii?£ PETITI'ON, IN THE INTEREST OF

. -_ VfmI=S_"MiS<i;'c.fvI,. COMING ON FOR ORDERS THIS DAY.
N1. I<':PA'I'II.;~_1 NI"AI)I:a THE FOI,.L()W1NG:

ORDER

The instant MisC.Cvl. is filed by the petIit.iO11er

{CF-1′ c:<31'1d<)11aiIi()n Ofc1eE2=Iy Of 196 days in filing the review

p€*.ti1'.i()l'1. ;:

1/ M zw-“”

z I”

2. We have heard Sri R.Jaiprakash. learned
Counsel appearing for the petiiiioner.

3. Lea1*11ed Counsel for the petitioner
submitted that this 8.pp1iCElUOI1 may be

pressézd. A b A ‘

4. The submission 1eez:1′<:'.1s.cv1"
for the petitioner is h and
MisC.Cv1.N0.22907/ [grassed at
the risk of the fjetitioner.

11$}