1999 INSC 0108 SUPREME COURT OF INDIA Prakash Roadlines (P) Ltd. Vs. Oriental Fire & General Insurance Co. Ltd. (V.N.Khare and R.P.Sethi JJ.) 09.02.1999 ORDER The Text below is only a summarized version of the order pronounced It was held that Ex P-9 was a deed of assignment though was called deed of subrogation. Thus, the suit filed by the insurance company was maintainable.