High Court Karnataka High Court

United India Insurance Co Ltd vs Syed Zameel on 29 May, 2009

Karnataka High Court
United India Insurance Co Ltd vs Syed Zameel on 29 May, 2009
Author: H.G.Ramesh
MISCCVL. 1522212809 E!
M.F.A. No.2538 GF 2988 {fig}

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS 'THE 29TH DAY 0? MAY 21309'    _

BEFORE _  _  _ V
THE HONBLE MR JUS"I'ICE}W¥¥I;{}'A_ RAMESH._  
MISCCVL. 52mg2';*.2G<)9' 1 A'   "

M.F.A. No.' 25i:'-8_ £3.F 200-3 fwq

BETWEEN:

1 UNITED INDIA INSURANCE: C()'LjI3I)  %
RAMASWAMY CIRCLE,  _ 
IDOUBLE Roan, 'FLO'0§2,_ V  
NO. »;»42_;'3;=:;,. 'MYSORE  V. 

BY REGI'O4NAL';'.OFFIC:E..   .
UNYFED I;NDIA'ENSU1'2ANC.;-'3 (EGLTD

SHANK'AT!2ANF;.RP.YFxN:\ EUILDING,

M._G.'--ROADv,':"-BANGALORE --- 560 001,

Byrrs MANAG;ER'.--~ " 
 "   " 2    APPELLANT

(BY.   0  'ADVOCATE )

1 ' 1..,%sYEI:x--zz§MEEL
'  3/ 335% JAN SHEIK
" AGED' 36 YEARS
 EEQHSE NO. 32:,
" 4_ RAJENDRA NAGAR
* _ -  "MYSQRE.
 "MANJUNA'I:'H RAG
% S/O. PANBU
MAJOR, No.777, am CROSS
GAYATKRI PURAM, MYSORE.



MISCJIIVL. 5222:2399 IN
M.F.A. 349.2538 OF NW mg;

3 ABDUL KHALEEM
s/0. ABDUL NABI
MAJOR,   
R/O. TURUB ALI STREET V
MANDI MOHALLA

MYSORECHY.     = 
"  R_E~SP()'I*i'I}ENTS 

(BY SRI: v Y KUMAR, Aevocm-'ié:'eF0Re% R1   )" --

MISC. CIVIL 5222'i20-09__I%'3«ivF'I1;}3;_i3VVUNDER ORDER V
RULE 20 R/W.' secrixm q_I51--"'€)F~~..'jCODE OF CIVIL
PROCEDURE A.':smsEcrI01sI 16$§=OF rev. ACT PRAYING
TC) AN ORDER' A FOR SEWER'-~--~~wOF NOTICE TO
RESPONDENT"  2 A.PsII3~_3"-- B'{_'WAY OF SUBS'I'ITU'I'ED

SERVICE. A L 2 ‘.

Iv;:ISC.1_ACI§f£LV_S:i22j’2’QO9 COMING ON FOR ORDERS
THIS DAY,’ ‘1_’HE_ Of){}}EiJV’ERED THE FOLLOWING:

°feRnen

V. – _ atpp1icaii6ii is filed by the appellant to take–out

:1etieeAe’:–R eepo§1dent Nos. 2 and 3 by substimted service

in a Kaxmada. Newspaper by name

‘ ‘ ‘ ” I ‘f — : “My (Mysore Edition).

‘ “For the reasons stated in the afiidavit accompanying

” fhe application, the application is allowed. The appellant

is permitted to take-out substituted service to Respondent

\Nk?/,

NHSCCVL. 522232909 EN?

M.F’.A. Nn.2538 OF 20% mg

3

N05. 2 and 3 through publication in the _4

newspaper. The publicatien shall be

2009 notifying the date of hearing,as.__145*h

Misc. Civil 5222/2099 ‘S§fi1-“ids
accordingly. ” x V ‘ n

Sd/–%.

J 1 Iudgé

KGR*