Karnataka High Court
National Insurance Co Ltd vs Sri Prabhakar on 3 April, 2009
"_;3._r§__1;3_ '-
IN THE HIGH COURT 'OF KARNATAKA,
PRINCWAL BENCH AT BANGALORE 2' "
EM 8;:
SATED THIS FRIDAY, THE 3RD APRIL_.-gfigg "
PRESENI'. -
THE HC}N'BLE MRS. JUSTICE
Agizjj L V
THE HON' BLE MR. JUSTICE..K}A'N,_KESHAVP.NAR,§fiYANA
MISCELLANEOUS CIWL---»i§:. «£42 No. 337/2008
BETWEEN -T - "
1. NATIONAL iyrsmjjrzarsrcagccj LTD' .%
Age: 'V f _ 11> .
No.64, s:AT;.«H COMPLE:x,"M_1$s1a.QN-- ROAE
BANGALORE' m«3P'B«v 'r1_~:E ADMINI--
STRATEV-E .Vc;FF1C;ER,"NA'§1oN"A'L' co LTD
BAN.GA_L=€)RE"REGlOl'§AL._CF'i3'ICE SUBHARAM
CQMELEX,' NO.-144;' MG, 'ROAD '
BANGALORE 4-01' _ ' PETIT§{)NER
( Ey MI v_VPCi'ONxAC.fiA, ADV.)
'Sm VPiF§A§i~:,Ai:AR
ta'
"s,f0;~Si z1vA_NANJAcHARY
A AGED. 4:; YEARS
VSUSHMASHREE
. D/OVJPRABHAKAR
AGED 20 YEARS
V .fi3:mg"ihe r§{zies'§ petition.
« " Misceiianeous Civil Petition comm' g on for Orders
day, Manjula C'he¥IurJ., made the foliowing:
3. KUMARI MEGANA
D] O. PRABHAKAR
AGED 15 YEARS
ALL ARE: RESIDING AT 3RD CROSS,
2ND MAIN, MYSORE ROAD,
BAPUJINAGAR : '
BANGALORE -26
RESPONDENT 3 IS MINOP? S§:iE {SH 2
REPRESENTED BY HER FA'”FH”E-R ‘
18’? RESPONDENT.
4. SR1 M. NANJUNVDA
S/O. EARANNS ‘
MAJOR?
R/AT NO;».U¥~}
KRISH’NA.ELOCiK”– ” ,
SE&§HADRIPtERAM ” .
BANGALORE RESP0N1:>SNT{s)
(By Sri. PRA§4HAKA’R,__Aav0’CATE3
S –. ‘Aisdisfiellaneous Civil Petition is filed under Secfion 5
of praying to condone the delay of 28 days in
Heard the learned Counsel for the _
the learned Counsel for the respondent,
2. Since there is delay: :4
petition, this miscellaneous civif Qfgizfégwndozzation
of dciay in filing. F01; ‘Va:€§,%I:davit filed in
support of the civil petition is
ailowed and a E
‘Sc!/-§
Iudgé
Sd/<7
Jadgé