High Court Karnataka High Court

The New India Assurance Co Ltd vs N A Nagaraja S/O A Anantharam on 1 April, 2008

Karnataka High Court
The New India Assurance Co Ltd vs N A Nagaraja S/O A Anantharam on 1 April, 2008
Author: Ram Mohan Reddy
-1-

-nun-n-n--guns.-Urn 

W '"I'-iii 1-ii("§H ('.':6'CI'i'-c"'r Iii' .ISfl.l¢.l'ln.l'.l'l.lU!.,__

DATED THIS THE 131: DAYQF APRH;;T;2TooaV  2  V

BEFORE T = T

THE HON'BLE MR.JUSTICE    T

M.F.A, No. T92-42 gages

THE NEW §N’fl;A’As$3UHANcE CCVLTI)
REGIONAL~()FF,l£3E’ V

BANGALORE _ ‘–

3’1′: “1′)’-11:}:-*– .;:3gNs’i:§:’Tu”rs3′,B ATTORNEY

— – …APPELLANT

(By K SURTANARATANA RAD, ADV )

._ __’~_…..__ V . . . . .

V’ T T 1 TT.k’wa TMNAGARAJA s/0 A ANANTHARAM

~13: ,

.”‘:’1GE1″}F\BOUT 45 ‘1’E:”1R’S
R;’;AT’ No.34; 1, 6TH MAIN ROAD
‘ws’RUrH1 EXTENSION
SRIRAMPURA, BANGALORE 21

N A VI._I_A_YAl_.AKS_HMI D go A ANANTHARAM
AGED ABOUT 22 YEARS
R,*AT 1%’-.34,’ 1, am I~.n..A.m R0!-.D
MARUTHI EXTENSION
SRERAMFURA, ‘3:-m’Ga’ am: 21
3 SHAFIULLA KHAN
sgo I-IABIBULLAKHAN L ;

MAJOR

LASHKAR MGHALLA
SHIMOGA 577 201

(By M/S: LAWYERS NET, ADV:§’0I?:A~E-{I-;’§’AA,. ‘ A.) 4′ A

THIS MFA FILED U]S___173(1)_ OF MV’A(}’_]’ ADAINS?
TI-IE JUDGMENT AND AWARD DAT1;:D:2s,iD?;2(x35
PASSED IN Mvc: NO2133/2003 ON’-TI4IE FILE OF THE
14″i’i~i ADDL. JUDGE, £’L’s”‘;’:.}’R.’I”‘_O’.*~’-‘ “”P.£A{.;L CAUSES,
MEMBER, MADT, ‘ MF:rR.DPQI;flfAN’~-.AREA, BANGALORE,
(SC.C’-H-10), AWARDING OF’ RS.2.4i’s,L’)00i-
WITH COST AND INTERES’E’v@ 5%’P.A…_’FR0M THE DATE OF
PETITION TILL DATE oFDE_Po.s1fr. – *

‘I’lFe§’i’$” oojM_m.o AFDVRJHEARING, THIS DAY,

JHE CGi._:’:'”<"'–i_' MADE ;_HnEFGLLG§u"§NG.

I" I' '»q_ 1 0
11- '3 7"' "M by L116 msmr of tee offend1..g m…ot..r

is' against the judgment and award

' datcfi(;l'25;7;–2005 in MVC 2133/03 of the Motor Accident

Court of Small Causes, Bangalore City

103, (for short the 'MAC'I").

2. Learned counsel for the parties submit that the

pmtl 5, by an out of Court settlement, have agreed for

4.1.- …- – .w….,.-.4–:….-.

1 Lu (3 mpcu – u 11 from Rs.2,4S,0.0fl,’= to

~.A.; vRf::*;:~f;i*«:)iw’jL~,,§;_ru’*:*sb

Rs.1,80,fi00/’-. in other W”‘i’1″1S,

gum
. ~ ’95

agreeable to receive bf

Rs.1,80,000/– and the appelV1a11t’_t_’ie:’ :1Vd1e .

said sum if granted tilnefi

3. R(‘:cO1’diIi_5gx_ ef the learned

counsel for the paljtiee, allowed in part.

reduci1ig_ ‘ti1.V.;r;§: er;1n15e11siiiie11″‘;Vi’i*om Rs.2,48,t’:G0;’- t
Rs;:1,80_,U(§G/_:_ all other respects remains

The deposit with the LCR is directed to

V’ to the MACT forthwith. H ”

Ln.