High Court Karnataka High Court

National Insurance Company Ltd vs Smt Nirmala on 26 March, 2008

Karnataka High Court
National Insurance Company Ltd vs Smt Nirmala on 26 March, 2008
Author: Mohan Shantanagoudar


E
35

aw wwg wzaw ammfiv my KRRN%TRK%,%T mamamaammw
zmmgns WHEE T%E §§W’3″¥ $5 Mflfiflfi fififigu

3 EE¥§L?RE I

BET@EEfi:

mfifififififi :w3m&%m$a CGfiF&fiV aT@*, .
fixfixazmm 1, m$.5§, »_ $,m_ _
mzaaxgw Emxa, ‘=’

m%§?$ E§E&fi§§$,

ANNEXE

&Rfl$R&flRfiw§fi@ 93%;”

RE?RfifiEfl?Efi av: ‘3. 2 2 V V. –
Mffl wxT:amR;.:maa§3wmE_$fi;,g%fi,}
Rfifilflfiflfi mvfiififigg ‘–.”»v =.: r
352:5-E’£.w55:§5;5»2 5:: ¥:%ME”5i.;E§52 5, ‘ 2; .,
ma.144? %,$;R&$&, ,
fi%fl$%Lfl§§«5?¥ aa;5_*
av I?§ MRfl&$ER._ ‘

_L » ,. R;E’?fj§zLP«.E’§’?
B%;3fi:,;A/Rayfigmfimxmag &§v5.3

15,3

am? NI§M£§fi*, v.%.%5_
Raga AaauT53i*YEAa$gz_;
gxfi hRTE any M5fifl§THYf
nflkfivwwusvéfi ?””.:Ra$$,
mxmA§%1vm4Mu§&L3wm£’Rmafi,
EfiKfl?f?$%r ~V:
,3aw$x;mazn3§Q wag
XWm’A$HwT%z-~’
,5~%aas.a$auw 15 ¥EfiRS;
‘~»%sw5;§$3-3R1 N.%fl%?H?

g fifflE &@,37i, ?”‘cHa$5,

5’i%§aEHE¥& fiflfiflhivkfi Rm&fi,

%GRF%¥ Tawm,

fiRfi$fi§QRE 35% fififi

‘2’
E
5
E
I
E
E
5
5
>
J
E
E
5
5
E
5
5
I
I
E
5

E
5
E
i
D
5
5
5
5
E
5
5
I
F
E5 .

E
5
5
E
5
i
J
J
E

ffifi fififi’ELE HR swarzfig m$H&m’amAN@&§&$$¥§$Ri

M§£$ELhAwE”B5 FERE? &FFE%L %E,§Q2??4&§T£$Q?J{fiV§ ;