Karnataka High Court
The National Insurance Co Ltd vs Somashankarashetty on 19 October, 2010
& (DRE.
1
H'? TI-E HIGH CGURT OF KARHATAKA AT BAN
mmn THIS 'rm win my <3}? OCTQEER 2a%W1;1 C%f'%%%<k %
PRESEKT
um HGITBLE mm. JUSTIBLE
A % %
mag No.
3 WEEK:
rpm KATIQH§._L'
....amL1.aN'r
{BY SR1 ADV. ,)
% %
RESPGHDEETS
L % (BY SRI'A.G.S.'.£E]3I-JAR ARI) Sm VENUGOPAL s.M.,
rmv. FOR
__1'.~nm$ on E01: ORUERS 3313 met,
H.m'A*m.J., mama ms mmawms: 'V
ORDER
For the zwwsons stated in the ‘
with Misc. Cv1., the appellant
autmtituwci sesrvicc in
‘riczaaxznr; GAHTI-IA’ Mysare
5:5: a::.re::t.= notlm forthwith.
with time Misc. Cvi.He.17’8()O of
mm dvis;;§§:es$ef,_§9f,i
Sdl-}__
Tudqe
Sdl-
Judge