IN THE HIGH COURT OF KA RNA TA KA A T BANGALORE
DATED Tms THE 23m DAY OF' OCTOBER, 2009'
PRESENT 'W'k'E
THE HON'}3LE MRJUSTICE N.K§;H>A?1:f1L :1 V'
AND
THE HONBLE MR.JUSTICE
MISCCIVIL 14858/2009 {N N0--;12'50':3/5566 (MV) V'
Bmmmmm n u 'A
New Endia Assura nee ' A » ' -.
...Appe11ant
(By sr:.0.M_aif;es ;ie;;A' Ad3?ocaR;é}'4 "
AND:
'Smt; NH&'3é}:iIIVi}Hé;" V"Gt'hers
" " ' ' * ...Resp0ndents
(ByA.S3'i.V.§'.'E~Linda;ra i\!I1Ai' t.hy', Advocate for R1 & R2}
s:rms~ M:sc:C:'vi1§' is filed under Order 5 Rule 20 R/W
:SeetiQnw.1:'5.1"of the CPC and Section 159 of M.V.Act praying
"fer VeAse1"sgiceV notice to Respondent No.3 by way of
~.s1ibstitut’ed service. that is. by way of paper pubiication in a
r1ewspa,per~–.f’Vijaya Kamataka” Chitradurga edition and etc..
” V’I’AI’L.}Ls MISC.CiVi1 coming on for orders this day.
V. =3.\¥.1£{.P£itiI, J, made the folfiewing:
:Order:
The instant Misc. Civil is fiied by the learned
counsel appearing for the appeliant for service of notice
to Respondent No.3 by substituted service i.e. by way
of paper publication in the newspaper,»L”\(fij-aya
Karnataka”. Chitradurga Edition and etc.
2. We have heard the 1ear.ne_d
for appellant.
3. For the reas0ns’it$te.ted in _ ‘tvheiiiv-affidavit’: filed” V
alorlg with the applieationy,——vV:’ti1e”–»insthe1nt~.Mie§c.CiVi1 is
aliowed, permitting”‘L:lA;i_e yserve notice to
Respondent by service, that is,
by way ‘ aya Karnataka”
News paper Chitradynngweipi from
today. it i V V H» i ‘
Office is direetedyto dhfafidnetiice to the learned
Counsei ;;’p;:3¢11afit”‘f{-Q-hwnh.
sd/~
JUDGE
…. SW…
KJDGE
tslwf C ‘ ‘ =