High Court Karnataka High Court

The Icici Lombard General … vs Narayanappa on 11 September, 2008

Karnataka High Court
The Icici Lombard General … vs Narayanappa on 11 September, 2008
Author: Subhash B.Adi


77 _.-. _. …-…. 1:1:-stir”! -u.-nu uvvnl ur nnnnnsnnn ruufl. LUUIU Ur BAKNAIASIA l’iIGl’i CUUKI OF KARNATAKA HIGH ‘
“;:’:”:,rf ‘m 4;: {4}
F”

ifs? *3″?-t§”E ‘§–fZ’I’.1.?§-E’ iI%’Z%E_?I-?f.’£’ iii? fQ?E.R§ék’:”fiL§'{“Fk $1′? BP;i*3%3.?3|;E.£3F.E

gsxxrasz WE iiizzh any 33 sswmmfizir. Efiafi

EE?fi%E

?E E§§*fi§E 33, SQSTESE 3333333 B, 5?: Q7

E.§.A«Rfi.§33?£2§§${H?§’3
fifififfififi C ‘ ‘

2″”

«.4

?he Ea: 2 Lammarfi Qaxaxal
Enfimranva fi§m§any’&imited,

Eflifii ?ew&r3, Bafifira Emgia
ifimgiax, %umh2i~é§Q §fi§ f

§$w sfigrgafintad St its _ .4
Sui? cgsatitutafi &uth£:i:§aV’_ , vv %;=’
Ranaggfi ifigai. 4 ‘ ” ‘* “‘vx ;;,’R?FELhANT
£3? $ri;figEi§§i§a§g”gfiwéfiatak

Afi ‘.’

E.Nsr§g§§ag§3, é3*yé3r£, ~
§;fl2?§?i$%&i&by “V:’_im.;

Efat ?%2tagana%al3i”?§$E\V
§alam3§§al3 ?3Emk A “”

Eaagaigia_Eura£~§i3:ri:t.

“;§;fi3:§§3m$§;”3$ §%ar3

g£$&§agag%fia§g3x_
R£3t_?afi:ag&ha&aiii 393$
§%iaaangaia{?aluk

*v§§ngaier@VRu£3i fiiatriatfi

. ;$%vara3,¥1§ yfiars

‘S$;%£xayéna§pa

‘£agg fiififir §&§re3$nted wy
as§£:;’%$.E, Rfét ?$&tagan3h3lli Peat

*._f§’afi&3§ala Talak
u%aagaifire Emxal fiistrist.

1

‘IIVIF §:YIJl\I YI I\l”IRI’l’IIf”\!\f”I ‘II\7Il’ ‘&\IE’I\I 9| I’Il”\llI’l’IIl”‘|I\l”I VIIYII ‘BYYIIJ YI lVP\llIIl’IIl’Il’\lfi III\III E

wuwvvruvn -van

<__;3c:§%fi:. $5 a3¢.2aa3.

lIVIIIl”‘IIel’IIII”l IIIYII ‘!’XI’I HI I’H1llI’PIIf’II\l”
k-it ‘

83; Enfsntry Rfiad,
fiaggaiare-E, Regt. by

§«E33’z3:;§é::. 3-‘§E$F€.”3h¥£IE!.’-ETS 7 ‘

éEy’§ri’%,¥&Eanamfirthy; saw. tar as: and R93 –
§r1.Eamar sad xamar, Advs. tar Rad} g

~§~S~@wQ~ .~~-

Tfiis appeai is filefi un§er3$e¢£ién11T3§i§u5E 7T

M.?lA£t agaimat the jufigmant anfi; awarfi. a;:aa–

$,2.E¥G8 gaasafi in fi¥fi§H¢.§3€fifS3A¢n the file 9%
tfia E?’ fiflfiitinnal Email C£u§fi$ 3ufiga;_}Mémbar,
fiatmr gtifient Claims Tribmnai, Eetzcpalitan
Ezaa? Eangal$re,§$CSH;E§. ;a§a:§ifig_ camgenaatisn
mi R$¥E,fiGgfi&§;~ wit&a_¢3zts ;£fid2 ifitfirQ5t at 7%
?.R4 f§fim.$fi% fiat: cf getitifla iii; fiageait.

Tfiifi ag§§a;a flaming ufin’afc:=,a¢$is3ian this
flay; tha Saar: gafiagé the faL;fiying:~

. ;a9mm;:..”.~!T ;

Whifi spggai £3 by t§e;:::cz Lomharfi Qanaral

Ensuranze fiampaay’ é£mi§§fi quaatianing the award

,in a$:;ga;43¢1§§3,§atg§ a.2.2a@6.

‘ $LaT*?héV,¢;aimant3 are the garants anfi

‘»v§§a§t§% $§ t%€ fiesaaasd bay wha died 53: a reafl

It is allegafi that tha

“= fi%ce飧é wag gaifig an tha iaf& fiiéé famtpath an
‘ésnigal Raad i.a. figtianal Highway Na.é9, At
*:§$€ iimag {Ea Lsnaar C3: Gama frmm apposite

fiiffifiiiflfi fig a zaah anfi nagiigent maaner and

– –?_A+x—–»– — —n -n-n-m -nun -u-vuau ur nnntvnlann rlsun. uuuxl Of KARNATAKA H¥GH COURT OF KARNATAKA HIGH!

:33. Ema: a§§ea}; ffaiis am the game i..j’é=_

£i:§a:i4£$w”.. The azmamt. in dagésit ha tz3n$f»;a§;§:-a”tE§W.

ta the Tribunal.

xamg”—.