Karnataka High Court
Sri B V Muralidhar vs The National Insurance Co Ltd on 26 March, 2009
_ R/a; »fl2r.:«.7i'")', Opp. TI'8(i£':'I'S
A* _;3.-ayxgxgiozwg-:"s¢s£2%VG*92. APPELLANT
T A VA Lgz~u:):'~
1, T135; National Insurance Co. Lari.
' Mrs. Rama
HIGH coum LEGAL SERVICES commmm,
BEFORE THE LOK g$.nA:,AT 4'
IN THE HIGH COURT mi' KARNA1'iAKfi_ A'i;
DATED THIS THE 26m' %
. L
THE HOWBLE QANMDA
3-.SI?:§1T"fl__.N.A;G2§{§AJA,ufviiéiféifiliffl
% <coN¢IL*M'0Rs;%% A
"MFA"}qp§..i'g.g;;_6'-3-.3' ms fL';A'.;'!§o.245[g&)
SriB.V.M1§:a}idharV._ M
S10. Venkatézfixan Rae ' '
Aged about 293$,-am' " V
i{0di"gtha!ii., a
A~ ; Cinema Complex
_ G.Roz=n:i
E':£anga1orc:-560 009.
W/0. Sri Srixfilu N35111:
No.4, Clazrkspct, C' Streat
Kamamj Road (Emma
Bangalorefififl 001. RESPONDENTS