L' " V' C_)V§?N ER; .~ V"
IN THE HIGH COURT or KARNATAKA A'? f '-T:.
namn THE 25TH DAY 01? Novsugym 290$ fg %
BEFORE "
THE Hormm MR. JUSTICE $U_BH£ §SE--I$. - * A §
.MIS(":ELLANEO¥_?S FIRST APPEAL i$i'(_:::ST¥e:g;*r. _ AA APPELLANT'
{BY s:é':._c3.fM.. CRfih5AfJRAS§iEKAH§,"AADVOCATE)
@125 V _
1.
‘s§I }r.B. FRRNKI-_;§N,-.
.A – 3.3.1:: Bgxamzzarj’, _ ‘I-
A§}E D wABQU’I.’.’35 mags,
Iv¥F’A.No.t331/08
R/AT DOOR NO.25.B,
RI\¥LWAY QUARTERS,
ARSIE-{ERE TOWN,
ARSIRWQRFZ,
HASSAN DIS’I’RIC”I’
2, THE NATIONAL INSLIRANCE
DO
COMPANY LIMITED,
HASSAN,
HAS-SAN TOWN,
HASSAN TALUK,
HASSAN DIS’TRI C’I’; ” -[91
, SR1 ALAFANS S’1*EE§fAN,’: * -»
syo CHINNAIAH AN’m0N’a?, . J
AGED AB<:)L11j:3.0LYEARS, w
_
R[A'i'i_1_)()QR. 301,27;
Z _vRAiLW.A”1′ .QI;:A’i<*~rT§::2s, – . .
?AR.s3;KERE ""£T'_fi'iWN ' . ' ' 5
A §3SIk"§§RF1,
£3IsfrR1{:*f:
§””‘ mwre
an,» r-,..,,.- ;_ g
5,7
.r”‘3€;
– ” Sig
is 2 ~.; i”;”‘§-§§€é kéééi
Ewe” xx
W3
.,.RESPGNDENTS
…3
MFA.N(,¥.f§31/D8
———————————— mu ,3″ H H .
This MFA fiiad was 17.3 (13. 0f rm; Ag:,”‘iagaaz;s’: mg%,;A13{:gme1}:?%%&
mi} Awaztl dated 5.9.2007 pasged 3.11 MVC1
memwJm@umJmq&&mLm%%@mm&:mmggEfighm
(riaijn petitiim 1&1″ (7ompen.sa§:i,q3;t a1;<}"" Egfihéiflflfiigfifli. 3″ §i%c>11:”t made this
foliawiizg. E ‘ 1 ”
k.auggan
Tins matrix’ is?’ ~m:smi:1g§ fir: i’3″‘* tjgne. O-mt: wsek “amt 31$ f’1z1a§1f,-7
g1*ma;::’#:is=:»:i_ ‘f0I . i§.’i§§1113}i;8I1Cfi, which, §11fij_3€3:l stands ziismissed
wiihariiaty ri:f£§1*.+:*1_1«:%a:€: ‘i1′) !::3§):ii’;’i’L
Séf —
JUDGE
A5-§i§€3$’H F{“’93,§§§{;-ggr
H131″: C::::ur’i 1’2?’ §§’s?€’fi.:-§’:ak§
3a£2£Aiotc”5€si§ «EEBE
\ ./-3
U4”