High Court Karnataka High Court

The National Insurance Co Ltd vs Neelavva W/O Tavarappa Pujari … on 8 April, 2008

Karnataka High Court
The National Insurance Co Ltd vs Neelavva W/O Tavarappa Pujari … on 8 April, 2008
Author: N.K.Patil
IN THE HIGH COURT OF KBKNRTAKR, ERNGHLOKE

BETWEEN

nmmnn THI5 THE 8" DAY DE APRIL 2008 W§ a

BEFORE

,5

CIVIL PETITIGN Na.2;3x2g;j,".*

THE NAIIDNAL INSURANCE 52 L332'.

mJvI3IouAL MANAGER "_'_ * t i

EEGB,flFEI E3fiHEEDLE TfifiEf5TfiEET;F;Bwfi0.

9229,moLKATTn-79w:c11.:HmauGH_nIvIsIouAL

mAmAEER,NATIoNAL':NsUn;co.LTfi,;5ILAGUHDI

GflMPLEX;DPP.MIfi1MYiDHANfl SfiUDHE;GULBARGA

ITS REG.QEF1:E,g44;3UgHAaAM-cnMpLEx,

II ELQGE;M;GuRGAQ}EéNG%LGRE;EY ITS A.a.
"" '~"" ' *¢V* ;;,jPETITIONER

mwafin}E$mmm$fiR¢finum MWJ

umniayva w£dCTm?A§h?PA PUJRRI NAIR
HAJflR;GfiC:HflUSEHflLD,

EfRT.MEERNFUR,'

ganmgvmp Thhflfiys

'*aHInfiARfiR,sHfiRAnnPPA PUJARI

-vcRGEEi£2f¥E%RS,Gfi$:flRIVER-CUH- onnucwsa,
't'a£AT}sAa&BAL,sINDAaI TRLUK.
E.vVsfiivAJI
n THAJwR,Paup.H.P.n.TnAvELs,
»  E&L&JI EAGA";YhDuIRI;
"w@ULEfiRGR. ... RESPDNDENTS

{BY SKI D ?IJAY KUHAR FOR R6)



'III-II3 C.'I"'»"IL PETITION FILED U./3.24 OF CBC,

PF..P!.'.€I;'f-1% 'I30 T?AI'¥3FER 334'."-.~*"-.9 I*Ii'.I-'.2ll.%'Efl95 EEEHJING

BEFORE THE H1'-'~.CT; BIJAPUR TU THE GOURTVTOE

FflL.CIVIL JfinGE:§R.fl:vN.) 5 CJH a HmaT,?_
BAEALKDT, IN was INTEREST or JUSTI§E~ Ann _.

EQUITY .

THIS CIVIL PETITIQN comxwa ON §d$'52fiEfiS '

THIS flfii. THE CGURT fifiBE THE FGLLOfiIfiG:'a

(III! R

m_

'32'l".-V-:.~ugh this: mattar  'far./Encne
cumpiianca of the ¢rdé;*&afi9fi iiyageoas, it is

heard -::'1.t1=2i 'taI~:e;1 up fissif' '1:€j§11géL1.V:'vL»dxispugkfial.

H
3-"!
pi
F?
El
I.»-
E
F1!'
ES:
!-'
"1|"
If}
Pi. _. I' .
4~«
Fin
|.--.-I
"£3
@!
r1i'
Flo
F1?'
Ft
£3
-*3
fit'
as
Hi

petiti.-::§1e:'_'TAI.¢§g_5  transfer of WC
No.211«2mg5%penfiifig mfi=tha file at the Mmcm,

Bija1;rr.;.zv _1;:::-' '1:3!fV1f9"'vi'.3ca1i".r:%:v of the Principal Civil

*  Juaga I$:«'mn.) E CHM 5 Mncw, Bagalkct. in the

v W-5|-m

.1..1'--'.a.-.-13:r.r'2%,2:,*«-2:,-i 3,-uz=3t.:.ce and en"2.ty'.

  fsourt on 11.2.2003, has -granted

 ..t'.z:~'-i1' :::lg.=1"_1'.rs 't:'m::a at I-«aquast, ta ta}: nazzatsgary

-4135» ta fifi'""v'E rwticfi "*1 tha ':1.TI.""fiI?I.'1FvT:E'1

  *.,:':HIV§é}§>£:»I'?II1Z181'.lt3 1 tan 3 and also permittad the

J

A
T/~'--'L---"



cwunaal appeaxing far the petitianex to take

ant nmtica ta sarve on the caunsal aypearifig

fan: 1:119 wrap-andanta 1 to 5 before 

court. The learned counsel §;gegz;pg :9: tag

..-.---,4.-.'.4 "1 human L
_E.5fi7\.-J.

»;:.:.uu:*s:." 1.u'i'E= mu: iiftfifi fihafi  fi(:'=-1:i'!{:'i§'

un-served respondents 1 to 5, mafi*ha di$fiéhs€§.

with mm the ground that Q fiimiléf fia€t§: has
been diapcwed Gf §y. th;& ;§§fi:t ifiA CIVIL
PETTIP.’.’.1I~i’ 1:Io.15aVr2r.’.~o7__V 3.:; :::«f THE’

zmarzwzag ;’,.z5;’.i=t;z’w?::1v j_s2″;_z;:’;;..V.’ IL! 55 -.z~.:-

order d§téi’ii-3:?CU$¥@ay fi%’diapenBed with.

» » = ;. .=

— ‘ 1-1.1. 1-V1 1 win no-I
%. .u& aummiaaiqn mad% M! uue +$&;u$u

.,¢oun$%i appearing fur tha yatitionar aw stated

‘H§h@va_i5’g1§bed an record. The compliance of

1:r’:e ~::.-:»:’c1}e.§%;~:- ‘A–i’*’~”-7*f’~’4-iié§{:1 11.2.2098 is dispensed with at

‘thfi fiiskahfif tha cwunasl appearing for the

A gafiitianar.

/
/%::.___.

fl. In the light of the submisaion made by

the learned caunaal appearing far v fifia.

petitioner and am the aubjact matte: iflN§lV§&5a\

in thgae casas aza dirantlv c vered,h§ thé CE

case mf National Insurgnca _¢a.Ltn£{} .Vfi.

Iliyaa and others, and f§1lowifig: tfim 3aaid
erdar; the inatant GivilfPafiifi;fifiaia liéfile to

ha diamisaad.

l’2″»:s1: 1;i1r;?”–w.._Vs’1″:a;:{;’ec;1,’ tum Civil
Patitimn.~i$”;fiiémia$§d —- fisw-d$void of merits.

Grder&dVascnrdihg1y; V_”

Sd/-»
Judge