Karnataka High Court
The National Insurance Co Ltd vs Basamma on 8 April, 2008
IN 'IIHE HIGH COURT OF KARIQATAKPL; BANGALORE
HATED THIS THE 8" DAY OF J-'hPP.II. 2008
BEFORE
THE I-IDN'BLE 2{P.. JUSTICE N.I(.PATIL
Hl!2'.L'WEEN
THE HATIDNAL INEURPLNCE CO LTD
Lil"-3l;$lE.'31~I,-11..L ER
lE.EE'rIIl.OFE'ICE 3'-1'{IDDI:E TONE STREET
P B Ei'G.§"$£9 KOLFI-'aT'fA "r'Z'L . T'n"1iG'I..T€§'rI
DIVIEIOHRL MANAGER NRTIDNAL INSURANCE
|!3'EJ.I.'I'D..- BIIJKGUI-IDI CDHP'1.EX GEE MINI
"a"IDH1°1.HPs SOUIZIEIP; _- I15
REGIUNRL OFFICE 140.144 % GOHPLEX
Pé.a'-".1"Ia".3.'u+;-"=.'I..01-"a.E . . . EE'.1".{."'.E.'I~..»""'HE'.oP.
11331' SM!' : '.33&NC?rEE'1'HFs R LA'I'I'II.?'&_. ADV.)
1 nmmm
we sansmm H;.mEm'~:1'H
man :5": we HIL
1*-:.*.n.r.r I-IMIHAL conomr
TIT' "¥'fi'l"'4'l"I'
-H3-Ul'Is1uT|-I
2 c.:1-mm-Imrm. %
we HUDHRYYA Hxnmmwrm
I-EGEB .-'-EBCIUT 32 ms DEC: HDUSEHGLI3 mm
'n-Mm" 'I-'l".'|!§'I.'fl1l'l.'n.'l".
-£1-|' in ink 1-Jl-fill'!-'III I-bl in-l'\vFuh1 -l-
]! IJAPUR
3 LAKMI mfg RUDRAYYA HIREMETH
EQEE AEQUT 12 YES HTNDF Hwy. 5!
-dc-hV'..r.l.\ .I.\-Gal
flflfiflfihflflh CCU NIL
Effil nnmman fl0'"fiY
BIJAFUR
4 EANQAYYA SIG RUDRAEYA HIREMAIH
EEKD ABGUT H YRS MINOR REP. BY
UH
Lfififififififlfi
RIRT HENMAL COLQNY
EIJAPUR
5 aaanamaaas VA SID RUDREYYA HIREHATH
fiflfifl ABQUT 2 was MIHDR REP. 33
cnammamn
EffiT HEfifiAL coL@fiY
BIJAPUR
:55
IE
'=-=.
' 3
:35
'G
3'1
EADGIRI
GULEARGA DIST ... RESPONDENTS
THEE CIEIE: PETITIflN' I5 EILEE 'U!s.24 93
Gym, PRRYING TD RAN5FER Mvc. 9932005
FEEEING EEFGRE THE MEET, EIJ*'flR Ta THE COURT
0% ERL.CIVIL JUDGE(SR.BIVN.] a can a :MAcT,
BAGALEDT. IN THE INTEREST GE JUSTICE AND
EQUITX=
-I
5
I
I
I
Lnifi CI?IL PETITI"h 6'nI
EHI5 flAYy THE COURT MADE THE FOLLOWING:
0 I D E I
Waugh this mattar :15 listed for non-
nna 4; 4-
uuu; Ab Lfi
IND
nu-J 'I1 "I
Uiiul J..Lufin
hvauard. ami takean up far final dispcusal.
E i In thg 'inn 'I-'maid-' I"'-ix?-I 'I figtitinn the
-I-an-I-or I--h-you-In \G-D-'H'oOn-in an 'Inn;
patiti-one: has sought for trarxafer of ETC
I=i'c:a.E9.:"'2()£"JE'.c panding on the file of the I-IACT,
Bijapmr to the Gaunt of the Principal Civil
Judge acsr. nn..: 5: can a mew, Eagalkot, in the
intmtmat af jutice and equity.
23. Thin: Count an 11.3.2008, has granted
ten days tzime at request, to take necessary
atep. tr: serve nratice an the 1.41"-59.. . evfi.
....._...- .......:.......a...... -N .n..... E' .._....a _-|...._ _.....__..__'1_:___1 1.1 _
.L'§5|E§£.iI 'LlZIIU.8.l1.l.Lt£ .1. LU -Z1 5.1 fl..Lf.'5U PEI! lE'n'.'QC1 EH9
cezxunaaal appaaring fun: the patitiamar to take.
abut rmtiqza ta serve on the czaunsel app-aaring
fur tribe xeapctndenta 1 to 5 before the Trial
emurt. The learned counsel apmmring for the
geetiti ner has -=mhmH*i'¢=--"1 +*1'~a+.: 1*-etice ta the
unrserved raapondenta 1 to 5, may be dispensed
with tn the graund that a similar matte: has
PETTIQN ND.15B!200? in the case of saw
NfiTIflNAE INEURANGE CO.fiTD., VS. ILIYAS AND
GTHERS. Tharufwre, the submitted that the
atdar dated 11.2.2008 may be dispensed with.
4. The aubmiaaion made by the learned
aaunsal appearing for tha patitionar as stated
0
-'1
EX!
4!-'
*5}?
ha'
it-'
IE9
I
I3
4:;
9
33
H
IE
I')
0
{EL
1-3
E3'
13
'g
....u
|..I
is
{'1
(I
13
H1
Fl'
flu
F1?'
tha tiak of tha counael appearing for the
patitionet.
. In the light of the submission mafia by
ill!
the learned counsel appearing for the
patitianar and as the suhjact matter involved
in thmse cases are direatly cevered by thfi GP
I~T::-.1E.5Br'2I(Z!II'4'? disposed of on 13.2.2fl08 in the
aa-e cf Ratianal Insuzanc Cc.Ltnd., ¥s.
/.__.____.
Iliyaw and others,
. " ' Wu
aadexr tha
be diamiaewd.
mrderad accordingly.
91*
and ffiliawiwg the
, . .
'1
instant Glv1¢
0-
Int.
U!
1...:
Eu
4...:
ED
..
Patitxar
-5 tilted;
as devaid of merits.
sci!-~
‘judge