High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Sri Riyaz Pasha on 3 September, 2009

Karnataka High Court
The Oriental Insurance Co Ltd vs Sri Riyaz Pasha on 3 September, 2009
Author: V.Gopalagowda And K.Bhakthavatsala
IN1}flBHHH{COURT(M?KARNNDMfllATBANGALORE
DATEDTTHSTHEEFDDHYTMFSEPTMMBERZOOQ

PRESENT

THE HON'BLE MR.J'USTICE V.GOPALA GowDA~~--- I  " 

AND

THE HON'BLE DILJUSTICE  =   '

MISC.CIVIL N0.13102/20094': 
IN "  "

MISCELLANEOUS FIRST APPEAL'vr41§fa.7788';'2oe:5mfe1 H 

BETWEEN:

The Oriental Insurance Co.Ltd.. " _  '
Divisional 0ffice--11     .  »
Near New Whitefield Bridgééig-'  =i    
Mission Road    "  -.   »
Bangalore 560 027.   M _  '_

By its Bangalore Regiona} Oii?i<:~e  

Oriental Insurance Co.Ltd',-«.V_   

Regional Office " A  V _   

No.44/45, Leo Shopping Co--m'p.1exV."'--- E

Residency Road  V' .   

Bangalore 56Q.:;.f32s..  V

Rep. by i'ts.'Re'giona1 Manager.' """  ...Appe11ant

 S.   P.B.Raju, Adv.)

1.

gr; Riyaz Pas-;.1r;a:E.&V
‘ S’;’«o’,’Sri’~K3Basha. ”
Aged ajbouti years

Z 2 A rep. by R2

2.. V %Sr1it.Mehboob Bee

is allowed. Counsel for the appellant is directed to

amend the eause–title.

Sk/–

Sd/3
JUDGE

Sal’-