High Court Karnataka High Court

New India Assurance Co Ltd vs Smt Ambikamma on 18 October, 2010

Karnataka High Court
New India Assurance Co Ltd vs Smt Ambikamma on 18 October, 2010
Author: N.K.Patil And H.S.Kempanna


crmmns

IN THE men own? 0? mmaraxm AT V

DATED THIS ‘rim 18m my cm GCTGBER’; T V’ A

mam ” % % %
THE HGBFBLE mm. ..mmcE%H.K.PanL%%_.@
‘mm HC)I\:”BLE
msc.cx%I.L}1?3<;.'§;2eL:e%%?%Lk%% ;
mA&91§::; J

mm nmfxta :s.safi§.qr:¢E,Tcz:§L;v%%L*m'.,

4. M .;.AFP’ELI;J§3<lT
[By 3riVC_,R.R§;"%!I;SVI~Le,IiKPLR§'&iDV. ,}

RESPC)NI}EH'I'S

: (BYs5x5i%¥.E~34%§t3a5Hw Rmnrmanv. F593 :21 TO R3,

.1<EC3'I"'££iE T563} R4"nm1=ENsm) mm we m*:25.a.10)

~ .-'1f}II$'"hmC.CVL. Is FILED UHDER QRDERV RULE 2a

% SECETQK 151 05* mg com or cm

-M’V’PIz¢.::cEraU1~zE WITH A FRAYER re czmza FGR
” $fi$8TI’I'{I’I*EB amvrc OF’ l*IO’1’I€;E ‘TO THE

1′

i

RE’SPONI)EN’i’S-5 TO 7 HYWAY cs’ PAPER i?”£IEL.Itf.’g1V£’i”a”{*§’Z2’¥:’!;7.!:2HV’5s7_.: _
‘SAHJE mm’ xammna EVEKIHG many, 1′

Enmozq.

THIS me. am. cosmm oz~i’m1§% oa§s:a:s-

DAY, x.x.rA.1~n. J… MADE *rHE?§LLQwI2:e;- Tvf

9 3 1:

Mi3c.Cv1.N§..1′?393{“§’O éIIl§2 by tha
appellant] pmuiiaaion to
tale: to 7 by way 01′
paper Kaxmada
my.

statmxzm nrzade by the

afidavit akmg with the

appficqatiaxi,’ applicafion Tm aflaww permittim the

‘ H H tales out mztice to Raspandam: Nn$.5 to 7 by

x %.2f paper publicatisn ‘m ‘Sanjc Vani’ Kamacla
‘V Emily, Bfialnm Editiors. within a period of {WU
n vivrmhs fimn tcsday,

¢4,«/»

L’