High Court Karnataka High Court

The New India Assurance Co Ltd vs Laksminarasappa on 25 March, 2008

Karnataka High Court
The New India Assurance Co Ltd vs Laksminarasappa on 25 March, 2008
Author: Mohan Shantanagoudar
HIGH COURT OF KARNAIAKA HIGH GOURT G' KARNAIZQKA I-IGH COURT OF KAINEIAKA HiGl-I COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH

IH"TTfi}§§E&iE3€fi3FFCfi?PflER§H£AEHié¥FI%fiN{hAL{HRE

EaaanyfiEmmdmmnwgxmmnaaaunnm$xxfifi£TiO

fiA"I'Efi THIS THE 2531 fifizfi' BF MARCH 2038 

EEFQRE

M.F.A.N'?'I§. 7'HE"E'Z'§.sE§ C¥F"'--'?3'{E RBEELV'

JQBGE, REMBER, £EC?, a$$R?_ SF"V$fiRLh_'¢Rfi$ES,
EETRQPD LE TA52 AF.EA, B}\I§GP.f.;Ci'RE , ~.Aifi"'1sFi.BI 2%.'; A
CUMPEQSATEBR 33 Rfi.3,%6,Q§§ie*$1?fi IN?EH5S? @ 6%
Plfii FRQM THE 3arE"a§ _@ETE?ZQ¥".TE&h QATE OF
naymszr. *.u_A: :3; =,~n*,

mm gm; eamflca-'c3rsI;§*¢i2.¢.;a:;im?$:{3iw mm BAY,
THE cam DELP3§REfi==f§I{E--.EP$£fifl\?$Il;I§§:

fififig apé£&1j§*fifia§ by éhe influransfi couapany

prayirmg ffir O;:_:fe:.:11;;x¢§::vflc»~i% awarded by the

       

2} am has 1% in the

  aaeicéssgm; an 2&1.2c>::a5, Leaving beam the
1.

33 the lwl The tr%mzal by
mxslfiplzkzr $2′ “EV”, awarded mzrmnmthn ef

Of’_=Rr.1.53,4§,am;~.

HIGH COURT OF KARNATAKA HIGH COQIRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-IIGH

3
3%. It is argueé an behsfi 9:” $6 apwflafit that {ha
tribune} hm {aka in amt by afinp%@ mxltip-Ear

irastead :’Jf”1*§~”.

Safi mbmissim appwrs as C’ v
The Osed was 26 ymm 93:3;

He was: a kachehr. fit: ma

Orzifi siaterg the
decwsaed fiheuld bev for
adopting the father :31′ the
dwmsed was V in be: adaspted
warulci shafi be mtttithti
tn ‘lass ax” depmfiéncy’. In
addiiinn ‘ am alga entitlfi tn

….. annventional hands and

‘mm:3.:’@.i mrzpcnsaa’, which were

p33’m3′ ‘Ea fi:n§.éw.th ctf 1%
A shall ha awarded

HiGH COURT OF KARNATAKA HIGEE OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HFGH COURT OF KARNATAKA HIGH

2%

fie, {Eta f¢1i$€§é”ir1g §:a§*:§;:32′ is ififififii”

mgsifizfi $19 1:223 “I”:”i’::s”:§1’m3§ is

ma gwgrfiwfi m:2§.§E;*&t3:§§E. E3? }é%7¥:..§:3,£$Qg_£3V€§¥f~’ 1.

:;3:*i7§§f} O

asgazg. 1’§fi.&§3 $3″ flflfi §*§%’:.:}2*:.g§;;€-Vg~4;;3″.é*i:l%1.’i;”:>:€§€:s ‘1’}*a.:si’m tiléi

aiafsg: §z>:~*;§%i:3z1 ii}- $15: .§*;~’-,*.a§_§?*.r&§O*?;.i§:4′:’:”::–.. ¢§ iiw
agwazifi. gmmazzzfz Eafiamfiaeé
sf éihme gsaamg
Org .;’=:s§”§%.}:@a’fi; ‘aha ammfi
O A amaufii. $§}&l1
Em figsgmfiianment af
%5}7i.§ gazaa 3.3 aycéarasfi ‘E33: fig

O. :§§¥§3?’7Ef?§§’fifi§iZ’3g%’3 .§a’i§’&3’f”fi gémll ‘ism :£mw~::g fipwaai 5%

éamggézgmi ix: s£a;x%§%%:; Ezrafzsfa fifia £m;.:*t

a§”i.;&2§’ %.§.”-n::’§,*z*3;sm.<&";ftefi in figs: fi*i'm;:ma§ gmliasw.

«.21? .€.s::§; Sdf
Iudg