High Court Karnataka High Court

New India Assurance Co Ltd vs Sri C K Subramanyam on 15 September, 2009

Karnataka High Court
New India Assurance Co Ltd vs Sri C K Subramanyam on 15 September, 2009
Author: S.Abdul Nazeer
_ 2 _

THIS MISC. CVL. Is FILED UNDER ORDER 4: RULE
5 R/W SECTION 151 OF CODE OF CIVIL PROCEDURE AND
SECTION PRAYING FOR STAY. ."=

THIS MISC. CVL. COMING ON FOR. OBQERg*ffHIs

BAY, THE COURT PASSED 'THE FOLLOWING:

Heard.

Interim stay of the judgémenfi and awar§ >

inI MVC NO.2621/ZQO7 dggéfi ;29.i}2§C9 Eon Ehe
file of Ithe XII. A<:1.I_Iaj_.';  and MACT,
Bangalore. Liberty Ii$*N;é§efiNéa to the

respondents ?£p;*§eek_ vaOat1Ofi7mOdificatiOn of

this Ordéf; if Need hé, in éccordance with law.

j_MisOECVl,E52l5f2009 is accordingly

“a,¢I§§O5eq,Of.” “” “””

-id/5
.Tfid§”§

% KLY/