High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Sri Pandurangappa on 1 September, 2010

Karnataka High Court
The Oriental Insurance Co Ltd vs Sri Pandurangappa on 1 September, 2010
Author: Lok Adalath


:~;.2 -‘

HIGH C()U’RT LEGAL SERVICES (;’0E§*iE%iI’I’TE1’L BANGAIQRE
BE}?-‘{}RE Tim LOX A}).»’«’£LAT ._

IN THE HIGK mum’ 01%’ KARNA’I’AI<;ék AT 3ANGg;:; <)j*:%.§';%T: .,
BATED Tms THE 91$"? my 01% $E?TEM3ER;:§fi}®:VV: "
{;'{)E~§fjiL1A"i'()RS PR§§sE;m': '_ 1' K

HGE;'~%"BLE§iviR. J13S'I'I(fEARA§%'iE§i}Ti§£ESis;i?;" . '0 "
:§{NB' "

SR2. §).VI3A’i”AK¥_EM,é;R;V–MEMBER
3\’i’mceilan€29us
(Lek Adaia§” ma;.1z2~;;:.asn:}} x

BE’I””€i?’E_E1_’i’:

'§"Z1:;% ifiriental insurance;    'V   

Regignal Oificg 'S H    '     g '

N944/45, L60 S1mp;;ing::Comp’1e.::, «

Residency Road . -. ‘V ._ ‘ ‘

Bangalora – E:”>6(} ()2S,”~ _ _’ .

Rep: by its Reg’ona1*–Nianag¢:°:\A_ ” — ‘ ‘ .. Appeflmt

Advocate)

1′ “f31fi. ?23:€§u:ra;1gap§a§’«V _____ .. s
” ;_S/6.M颻riaji:aippa,¢_
g’-agm: :;i’£¥<3ut._é5E!'}"' '}*$:§i1'§;.
¥€,'ai Siajié -§:§£';.sé1:%§}li;

V Mazihugiié ‘ra;:;;;z;:1asix=ama;;na,
‘ ” Q ‘ ~ }_.?*~’~»{3ms$, ‘flhowdcshwarmagar,
fé§TElt2,_I3anga1ore –~ 560 956.

.._V .Smi;- ma,
o.Laie Sisidappa,
~_,:R[‘?s-it A]? m,

__4$;i:%a, T’tm1ku:* Sisaict Reswnéents

{By 31%. fiumanth, Aévacata for R4}

TEES MP3 FILED £33,173 {1} OF’ rem ACT fi{°§,{aiNS”£’ rag Jumfigm area
AWAR1} BATES 20-Gaza/ar~z ‘Z”£iE FELE OF THE z
A§£’}{‘Ti(}NAL 36;} 8a MEEEEEE, :~.aA+::*r, aamaamgg, awaamzms 9. €30%§f-*§;E=¥SAT1ON
C23? R$.2,ii2,GOGj~« wmi IKTERES’? gr 5% ma. FROM THE} DATE: «:3? .?§:r.;*r;«:;»2~.z ‘r;:,1,
R.E;:%.LISA’i’€;)iN.

was gppms, Ccsmzxze cm: FOR «::<:~N«:::1,m':*2Qr4 agzmag 3.-ms: A':3–;i':.=§;r:';:-§*:*–;e;:a

ESEENG REFERRES WEE IDEEESER $2'-XTED I'7–(38~ia.'-{Eli};

«f:ONC1LI,z%.TiON€}1Q£}§5ZR as §’A$SEE1′:.
C(3KCH.I£s.TI01~I i; °

Tha imrxiéxi ceunsei flax” the af;-“s.§.jV>eilé:”1§7_. ¥~
aisng with its represantativs and Résggéxadexzt N0. 1
are present. A x A 2
‘2; After proiongedé _A:1¢got:at}:$13}.% is mttled {file
Appellanb —- ta: pay and tha
Respencient a sum of E%s.1,82,CrO{)/-
{R1I}}(‘§€S OnKe ‘E;sa1§If; zmigs}, with interest at 6%
33.3.. from the <3?' the date; of depaersity irrstgead of
R323, i¥1i"§:'i.£"€F§t. at 69/9 13.3., awarzfled by the 'I'r:ibumi, in

f11i} ar11(§;. iiz3g:}',$L{:tt1£%fi1eI";t of the ciaim. A je-int Memo is fiied on

::s§';–;a:r c5m~;é paw % this €i"f"€£:??;

e. _’§’§i:1e §;pp’~:~:j;_1§a.x”§:— Ensuratzse. iffiompany has agfied ta ciepersssiit the

1635 what has alrveady been depositaci \a2’it:1′:i;: Six

m%<:3}§;$_»V Siam the date: 05 'preparai:i«:m sf Award' The anmtmi

gep€€$i,te:i before this Ceurt shail ix transferred to the T'z*ii3uz1a}.

4. This misceilansous fimt appeal stamis ciispsossd sf i_n.tem1s ef
the «.,Jo;i:m’; I11€ZI}C1{} The award Gf the ‘i’ribuna£ shall $ia1″1£{_:

accordingiy. Braw up time Award atrccyrciimgly.

VL J ‘ ”

RR*’