Karnataka High Court
The Oriental Insurance Co Ltd vs Raghu Poojari on 14 October, 2008
IN TEE HIGH COURT OF KARNATAKA AT' BANGALOfRE DATED THIS THE 14TH my 0? OCTOBER 2'9;:j 3T f %. 3E¥*'ORE THE HGNBLE MR.Jus'r1r;:E:''N;A1§;;NnAf l. ': M. RA. N03 12?! 205:3 BETWEEN: _ The Oriental Insurance 00- ~. Chickamagalur ' .. ~ 5 .. 2. V ' By its Ragiczmai Office No.44-45, Leo Shopping 1V V Residency Road,Baz1galc§I"e " _ ~ Rep. by its (By Sri P.B.Ra_iu"a§ Ass6éiats¢s,.'_}xd§qgaies) AND: 1. .....
Sari Emu P<$0J'aIi"
‘ Maamkem Estate
~–. Ka1asa.Pc.st-5:r.7_..~1 24
P9’!oG:iigc:rc:–
Chickagnazgajiur District.
The Manager
.. fiavinkeze Estate
* i30st=-5?’? 224
_V Moodigcre Taluk
% Chicictnagaiur Eistrict.
. . . Respondents
(Bjk S3’iyutb’s K.M.Nataraj, Advocate far R1; ‘I’.Ra3″aram «Ea
VG.R.S11jat}1a,_. Advocates for R2)
RS130/– per day. ‘§’hercf0re, I do not fiild any ermr in
determination of income of claimant.
9. In View of above: discussion, I do not fifi61v.f’a;iy_4
grounds to infcrfexrr with the impugned order. : V’
appeal is dismissed.
1 ffudgé” k
SNN