High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Smt Jayamma W/O M Narasappa on 30 May, 2008

Karnataka High Court
The Oriental Insurance Co Ltd vs Smt Jayamma W/O M Narasappa on 30 May, 2008
Author: Dr.K.Bhakthavatsala

II’TEfHI&H C053? fl! £l3llEIll.EM BllGfiL§#E

DATED THIS THE 36″ may as any zage-; gfk f.

BEEDRE

THE KGN*BLE ma. Jvsi:c3 K;EH3fitHAv3m$ALa

wax? PETITIflNyH¢.1f?§§f2UOfi §§fl?fi£§

BE?¥EEfi

£3}? ?.%?::’ % mv:

THE aR:EwrAu,zmsURAmc3.cfi_Lwn

iO$F?. RfiA§g~JR&fiHAfiLI”fiRD53
flfififixfififififlfih,iERMGAfl6RE¥5?g_E

asp. av zTs~ra3fAss7, Eflfiafififi
THE,fiRIEHT&L IHSURAHCE ca; LTD.,
RE§1fi&%L_flE§ICE, gas gfiméézss cnupnzx
&3;é4{$5g_RESIfiE§€Y”RGAfi,

fifl&fig$h56fi’&K§]a
*~ ‘” ” ‘ … FETI?IONER

A33 : =

‘i
L

$$%V3Axan§A éfa M manasarra

‘”%.A§En”53 ?EARS,
e __x;m nannasfinnvnnaaaa
‘_ra5a3a Hmsnx, ncnnaaannapuna TALUK

*,4{§E;E?Efl}

‘fig; m MARASAPFA axe LATE MARIYAPPA
»m$En am YEAR$

*,RJAT aonnasgaayamsana

z._Kfi$fiflR HGELI

§fiBEEBAfiLAFBRA TALUK

SR1 fifififlfilflfifi MERTHY fl EKG flARR3AP?A
EEEB 35 ?ERR3

Rik? THYAMRQQHBLU

fififikfihflfifihk TBSUK

ER} ?AEIETHAH G RATHfiN
RRTHEE’S QAHE NOT KNQHH
§§.F£J§§?i

REE? CH-11, $335? HG.

I-ICXILI I-ul’\lInllI..an au._n- ._ –

HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

¥3??. Ii€E}’£33TRIPLL ESTATE
}€AR.I*.i’§ii’?&I133L, $133853′, GQIHESELETEE)

5 THE QRIEHTAL IRSURANCE cu LTE
mm.321, aswnp EAEBHB asxnnxms u
QFE. HfiTEb 3 LGVE3, J.H.RflAfi_H__k
?3mE: §i1fié2£EELETEfl§_m~_ ; -. ‘V . 3

:V ;;§\BESFQNflEHTS 7

:3? 3%: € SHAHKAR REBEY, REV ?saTR2:’-_’ “-‘*5

THIS wax? FETITRCR I5’EILEB:UN§Ea ARTICLEB

226 a 22? as THE cnxswzrfiwxax as mania PfiRXING Te

QBASH THE QRDERS 9ASSEfi IE MI3}?TN. 123/2995 IN

rag cauam my cxzss Jumsa.ccuaT 9? Sflflhb cnusns Aw

aanaaauas viva Afi3§A fiT.,3?,&,2woe a ETC.
wars §EvzT:Qs .;$$ifis~*Q§ fE¢R. onngns, THIS
33?, $33 cgaaw mans ?fiE figgpcwlfisz

fVLéa£fi§d”§éu$£§l féi tbs petitianar fiiled
a m§mm- 56§kin§ u§e£mdasion ta withdraw the

§eti:i¢fi find té fififillenge the impugned order

°. ‘bgfaza the épyr§§xiate forum.

,E§§tEa light ef the above, the petiticn

iaW§E§ected as net preaa$d wfith liberty to
“x_fi&ke agyrayriata eaursa af actian in

E accozfiafica with law.

v2pf* Jcuigrg