Karnataka High Court
New India Assurance Company Ltd vs Abdul Aziz Sab on 25 June, 2008
IN THE HIGI-I COURT' OF KARNATAKA A1' MFA. NO.849/2606 mama *r:-us THE 25?" an or JUNE if * BE¥'0RE THE Hoarnm M.F.A. NO. 34922996 IC;'?C'i . BETWEEN : 1 NEW INDIA ASSURANCE cM',PA1w_ LTD_ REPRESENTED BY ' _ . _ ASSiS'TAN'I' MANAGER, -- _ . .- MISSEON ROAD, BA1§:c;zxLr)12E"'.2f;=,_ REPRESENTEN_(i§--NEW 11213.13 'V ., AssURAx§zCE c;0I.+.::§>.A;a:Y,' = APPELLANT (BY SR1 12.JA.:PfRA.iiAs::gL_Aa§;1_" " AND: 1 A3150 LAZIZ .<;;AB5" M_AJOR'«. = - ~ _~ 's3:M*r_FAMAH£MU'N~N1ssA '~MA;:e2:z " " 3§;}'~?'I§i'I¥i 15\ ""3-MEAN -. ME~.NO§?, V. A' ' LTHEHRESPONDENT 1 AND 2
= ARE PARENTS AND RESPONDENT
N03 85 4 BROTHER AND
SISTER’ OF’ DECEASED
AKRAM AHAMMED
RESPONDENT NO. 3 85 4 ARE MINORS
REX-‘RE$EN’I’ED BY I RESPONDENT