High Court Karnataka High Court

The New India Assurance Company … vs Smt Manju @ Manjula W/O Umesh on 23 September, 2008

Karnataka High Court
The New India Assurance Company … vs Smt Manju @ Manjula W/O Umesh on 23 September, 2008
Author: Subhash B.Adi
"vfiaatfi

WM CORSET £3? MQNAYAKA Eéififi  @F WKWAVAM WGH @382? OF KARNATAKA HEGH COURT OF K&RNA'E'AKA HIGH COURT OF l<'A!ENA"f&Kfi HIGH CI

E?=E $53 H338 {3€s§_E%'§' :3? K%REi3i'E'Fa§*$& fa'? B.Fk?§C§}3u{;C%F:E_.-.__

23;:.*z*m $315 ms 23rd gm' 5:25 sswmaaza 23:".==a"'- "'--. "--.

EEFQRE 7'
TEE fi3§*B§E ER. J§$?ICE $§EE$SH_B}"E§:. '
M,§,A,N%.91%5;2%$3;%¥&f'  1 1'
gswwss : V' '

Tia figw Inéig fiaguranaa

$aa§amy aimitefi, Hanéya A

Thrmagfi ita figgienai Qffiga '

Baa, Gfii€y'Euilfii§§8 Ahhaxe._5;

?sEEii§§fi Rag Efiafi _W_'g x_,

ifiififiififi Rmsdbg Ean§&iaréw2? 'jV. I

§%§r$$%flt%§ my i$$'Re§i¢nai "AV='~--

Eanaqaz ,~*,_t_g *_;,'. ::V;v . m APPELhAH?

i§§-%£a¢Ea§e§fifé§:§$§§'§ A3g¢§iate3, Advocatafié

AB :

 

1.

%a£jw §’&a§jm£a ”

2? yaaza, §?$.$me3h 3
§%$i£in§_at ?”_aE£33′
V .%:$afi§¥an&;-.Mw _____
E@§;m§ Eayaiafifikmi

‘V?$;iig5,_fi$a§§a_City.

, 9′
‘%»_§a§a§£§.31 araas,

;; awéndsa ?$st

V”, %é3§§%§fl§§ar fif Amtariskshgwé … aasycsnslra

ma»swe»a4§~

rV ?%§$ gpgeai is fiiaé Qfiéfif fiectian 113:1} Qf
=§.E;&at ggsiaat tfia fimfigmemt fififi award fiatad
31g?¢E$$$ gagged ix %¥”.¥m§é2?H§S an the file af

ifié ?$i&ai§ai Eivii $u§ga§§r§$n§ anfi 33%, Manfiya,

urn uvuxa ur mmmnanfin HIGH OF KARNATAKA HJGH COURT OF XARNATAKA I’-HGH COURT OF KARNATAXA HIGH CGURT OF KARNATAKA HIGH CG

53*

‘£3 gzaaaamtgé thé éxivéz far nsn~§ra§u¢tian*¢f

fihfi iicamza that by ifiself wsukfi nah §rg?§ §h¢g
333% mi the ifisuzar t%at tha §river rh§§ :ég :’
iiflfifififig Even ifi the statgmenté’¢$ H§fi$颧i§fi$’
%&fsr% the ?rihumai, tha iflfififfif:ES$ %fiQ%§fiy:flfi%

Qfiffififié {fiat tha driva§”;ha§”~&aV_§aiifimma5d

&§f@£?§Vé iiaamaa. s?h3 ?%f§$na;..%%ufi¢flA§$at. if
t§a§r*a5 mg effa$t1%§’_Ei¢§§%ég it_»3h$uld have
figfin §r$v$fi fly tha ga2§;ar®_; fl? fi§j%gini¢n, if
tfia ififiuggfHQ%$§§ t§ §f§§§T§$§ %$£§ aantantinn,
it ahauié €§gy@ i%§§ma$%fi flfi§é $§éur%fi ta praduce
tfié £mc§%%fii%; $;%i$§ fiat ggién atagg bafora tha
?§§§%fl&§@>Jit i% §Qi >§§%£” far the agyeliant ta

take g§vth§*§ai&]£fi§t§fiti$n ix this aggeal. in

“‘m§ $§;fli$$gx§§%’?Ei§$fiai haa rightly rajected the

‘figifi fiagiaxtiah,

‘E, “3gfice, tha ag§eai azasfia éismissed.

A’ %; ?§a amamnt in fiegasit shail be

7, -gtfkgéfiittgfi ta t%% ?ribu:ai.

Sd/n
Judge

°s 9′
‘*4-‘§..2.§;§; “H.