Karnataka High Court
Patel Cargo Services vs The Oriental Insurance Co Ltd on 8 September, 2008
"'"""'""""" '"'-" ' '-V\-"\' V!' M-mwnlnlua rm.-.eH LUURT OF KARNATAKA HIGH Cl
1 V;v'--Ff12738.06
in THE I-HG!-i coum' or KARHATAKA
DATED mrs THE am DAY or ssrmffixgvzpgfig; .0
THE !-!0N'BLE MR. Jusrxcfi. 153:2. sHjrmni:§1§AJ imman
Writ Petition No. of
fietween:
1
PATEL CARGO SERVICES _ _ ._ _
= N0.63,swIJMMA_r«m.sg}ID ROAD 9 -
BAN(3m,QRE-5:50 0029 " '
REEQBY£?F'SVPROPl?_IETORA._ * PETITIONER
[By Paftil, ,: itst M; sf Basavareprabhus Patil
V -------- . V '=._t5r..AsWi.a.1;es, Adv.,}
TTHE oR:VE1siTAL'mAsURANCE co LTD
HAVING ITS RE'{}ISTERED OFFICE AT
ORI'E'.N'1'VI~.~IOUSE, cross, A«25/27
T " *.ASAP''I&-L.._I ROAD
NEW DELHM10 002
'1'!-IE ORIENTAL INSURANCE CO LTD
TDIVISICENAL OFFICE4,
'i"I3iFJi1\.S COMPLEX, 1ST FLOOR
P._B:;NO.27, SAJJAJI RAO ROAD
OVMYSORE-5'?O O01
0' INSURANCE REGULATORY AND
DEVELOPMENT AUTHORITY
III FLOOR, "PARESRAMA BHAVANAIW
BASHEER BAGH
HYDERABAD- 500004
RATHI CORPORATION
NO. 1, ANNADANAPPA LANE
IE FLOOR', 'I'.C.K. COMPLEX
AVENUE ROAD CROSS
BANGALORE-560 002
'I U!' RRKIWHIHEH NIL?" LLIUKI U? HID" LUUKU UP' RAKIVHIHRH HID?' LUUKI UP RHKNMIHRM TEIUH \JJUKl 'JP l\l-\KlVlI-\I.Hl'\I-I i"'llI..')l'I l...\
2 '§P12738.o6
53 OM su.x FABRICS
7, ADINARAYANA TEMPLE STREET :
ccmon PET : * « "
BANGALORE-560 053 "
[By 8111. A N xrggmgaswémy, Adv";;,"ii§rvR2V;
Sri. Ravi V Hosamani, x 1, for R':':1;. R'-3 (£1. - Served] V'
THIS WRIT Pefmjiow 1.s"14~IL}ED""o1s:DE1é' ARTICLES 225 85 227
OF THE CONSTITUTIGEYOF IN£_?;--IA, PR_AYiNG TO QUASH IMPUGNED
ENDORSEMENT DATED 8;5.££Q{3§=VIDE_ ;.;q:-:,A, ISSUED BY R1 AND
2 AND !3'I'U., ' V . __
THIS;~?E:1t1fI*1ON1_cQMiNG««oN'.jFo:§_V}?R'EL1MINARY HEARING '£3'
GROUP, 'IiH:.s D'g$Y:, 'PH?._ COURT MADE THE FOLLOWING:-
sue
W'Ii¥.:VV is 3a gflods carrier engaged in
. V. _ .._the ieoijfse of its business, it appears the
accepted certain goods in the nature of 'silk
A tmnspertation from Chennai to Bangalore from
.. I respondents 4 and 5.
3. It is also the case of the petifioner that the petitioner
has a general poiicy of insurance [copy at Annexure~B]
with the secend respondent.