High Court Karnataka High Court

Sri P Narayana Swamy vs United India Insurance Co. on 17 February, 2011

Karnataka High Court
Sri P Narayana Swamy vs United India Insurance Co. on 17 February, 2011
Author: N.Ananda

éséfiifiii §€:%Zf:E§£§§ gazzgfiééya 332$
§;%§i’i§€}:§’: fizz’ §:$::::§%§%e§§;%:§§§: $:.:’*;é §2m§:i::§z; azzégggzéégfiflgééz $2?

“E%§ ‘%§§;% {2} ‘
3% ééfgs §::E§§:;;2§:’§:€%:

:33′: gfiti” <'::§*f§;§**% i§.%,f§.§ i;":sf'.:

fig

§$ gzsa :”§§::ar%%:’:%:a’£:§;%;s:: V

§i§% a§§§a$i*%.§:§@ %&’§% ma”: wslégézt
‘§'”§&§€%:*§%3f$§ fig =3;-“§.§;’§§§§3§§i;%§%.%?§ :?:::§§~..:.;:a§?;i”:«.%<%é3:*:3§§"§$.:';s:?% :3-:3?

wag {Egg EA§;’%§%§§:€:%–;.A&s V