High Court Karnataka High Court

The Oriental Insurance Co Ltd vs Wasim Pasha on 3 July, 2009

Karnataka High Court
The Oriental Insurance Co Ltd vs Wasim Pasha on 3 July, 2009
Author: C.R.Kumaraswamy
IN THE HIGH comm" OF' KARNATAKA AT BANGALORE
DATED THIS THE 339 DAY OF jun' 2009 T' T
BEFORE

THE HON"B{.E MR. JUSTICE <:.R. KU'M.ARASW§'M§{"  4'

MISCELLANEOUS FERST APPEAL No?';«557?:71'20é? €'J'§fé,' ; "  x 
Residency react, Bangalore-2.5.  V  1 ....--AP'P jE.F.,_L'.A£*¢T

(By 3:; s. Sriw€.;.i1ai--ia, Ada:;; * 
AN9: kk  %
1.

.Was£m.§€a$h3 Sfa ” V

Méhaibiz-e’b ‘?a~sh~Va&, “””” ”

‘f£~’1_§j13§j”,«-1-jlaj!,vM9h§i”i–af Aalur.

u 2, EA}. ~M’é§hes§h*’§;’o
“‘~~~’*.Veerabhadrfe .Gf’c~wofa,

Mahesh””Hardw’a”res,

R3ad,j§§a£ur§ .. Rssoswgrevs

Sharadamha; Adv. far K1;

served, but unrapresentaci)

This Miscefianeous First Appfiai is flied under section 30(1)
of the W0rE%-

the case, in my view, the matter has to §3Ve:’§éffsitfé<i.,'M b*a.Ck

to enabie the claimant to adducé. §;v.s%den€eV__tc.,_§;té'a§V:isr: "the "

nature of injury.

(5) In the circumstances; : t’n’isvV§%1§’sc_s,§;LEéfi;eav6:;_s Figs: Appem

is remitted back wi?:_£H:.§}’e. abi;Qve §.bse;f%;.fl.Q;§s”5′ Em amount in

deposit shali bé.._reta.:’:’r:.e f::’ £§:z..élngéu-rante Company.

sd/gt
….. Judge