High Court Karnataka High Court

Lokanath Devadiga vs Bhaskar Poojary on 28 March, 2008

Karnataka High Court
Lokanath Devadiga vs Bhaskar Poojary on 28 March, 2008
Author: Lok Adalath
HE€}H CQURT LEGAL SERVICES COE\»@fiT BANGALORE
BEFORE THE LOX ADALAT

IN THE EEG-H CQUI~2'1' OFKAE~1ZNA'FA}{;% AT BANGA;ExQ'R:E-..v

myrgn THIS THE 28th BA Y or' nzARcH--fiée s   .

CONCILIATQRS PREs:--5:NT:  kk

HOITBLE MR,.JUS'£'ICE S.ABDt?_LA~1§*A2§§E¢f§   

$RI,§.SREE1'~¥IV1&SA   

fiéimzalianeeus First Appm-;.a_§"Ko'..482 1 'I 200535

Lek A&a1ai:jNo%;524If30fi3

EETWEER':  ~  =_     

1.

LC}E«’Zs%.NA’E’H ;>%:vA:’;I_g};=;.,_ _ –
$;,:.,@m: ‘.§}aUKA§>E~::x;.1::Evsm:<:3zx;

Aczmj: $KB€}£§'"?_54'*fEfi;.E§fS.;_ ~     ,

:2, H§;§2s:~1A;§EvA}:%§G;%».    . _'

Sf0,§,O%;AvNA’f’1r§ DE3\J’A£D.I{;éA,
My-ED ABOUT :29 ‘r’EARS,f. ”

i{[}§¥£.§3¥3E_PA 1:>}§§’;’v;s;:.>1.c3é, V ‘
V z::;; :,{;;§A:~3A’:’H DESJADIGA,
‘;%C§E.E?..’V,{§BCjL}A’I’ .12 YEARS–.—–« =

I~$.<3 E: Mli'-{£3}? fi%'v}3f5'i?E3SENTED BY
s::::.LQ:<:ANA-<:.'A.' D§é:V.AD1GA, FATHER AND
:~.:A*m,;1eA'L Quggpgan W APPELLANT NO. 1.

V ALL AéL'. R£«'¥s§:L;§'i\IG AT

_ 'f<Z?.,,IE{K1KATTE, UDUPI TALUK

' " V . 75:»; vr;;OJAR’Y,

‘MAJGR IN AGE, RfO.§{PxE€’ANTi~§fA I~Ei_’E’}»{§,¥J HQUSE,
mm KUNDAPURA;

IN.)

go

THE EJN§’E’E§D ENDEA P:SSl,lR’ANC1E CC}, ,
REP’. EEY l’?$ E’v’iANAGE1l?,

§3RAi\lC.’iH {)E4’l’~”: KUNl:}£1.PU§33A,

FLU NDAPEE RA.

3; JSHN B,F’E;§F3NANBE§S,
S,'{},F’R’A}’5ClS FERNANEFEZ,
ZVTAJCEEQ IN AGE,
R/C’v.Sl~IAl’%lTHi NEVAS, HELEANGAEII.

4′ ‘mg: ¥,INl’E’E3D zN}:>:A ASSURANCE} 09., –

;é%§;P.BY1?S MANAGER, 
BRANCH{}FF: S;URATHK.AL,     " _ A - 
S?f,JRA'§"§~1KAL,    R;a;sPoNr:ENTs--..L

(BY sRI.A.M.VE15¥KATE$H, ADV. FOR R4, R*1_}A1*J}§’_=3 l£Fi§3lER.VEl3)
MFA FILED U/8.173(1) GMENT Am}
AWARE DATES 553-2005 pAssm;>,l::~; :«.;;vr::V .:x:’a::._499;;;>o::3 ON THE FILE OF’
THE DISTRICT JLIDGB 85 MEMBER _MAc.fr:,* ;J§3I_m;».pA:?TLY ALLOWING THE

CLAEM PETITICEPN F0? C1;C§MPENSATlC3VN’££NVD ‘3E§E§{l§f3.G ENFEANCEMENF CEF

CQMPEEJSATEON, _
THIS APPEAE, <:c_;§rv11?;3s<:;N’311s«”C>%;2*’CNc:1;;1;»:?I_o«N BEFORE LC}K ADALAT
£1.¥”l’E3E% BEING RB1%’EF~EVRE’Di§.?,E_l)Ev e:}f1§_1:>;?e;12 §FJAf1’ED ,6-3-2008, THE FOLLOWENC:

ORQERES 1}As$,1::5;’ ll ‘ ‘V _
A onmvm

The learnétl-« the appellants and the learned
cfifgifasgi g;§s;)Q1l’clAé’:1t-~——«-=in5m’an€:-5: Company along with the

F€pI’€’S€f1?3?;i§f€wai’fi”}Z2;f’€E$€I”1€.

Affétfifw ;)rQt.féi§_:téd n»eg0tia£i<:-I13, the matter is settlad. The

'Q;-pel1aI1t.s hajfiiz agrzaad to receive and the resspenclent —- Insurance

agreed ta pay a lump sum of Rs.4,0(),{)(}0/~ (Rupees

only) in additiim to the amount awarded by the

ill'—.'ll«IAV'A1*'i*'i:imal, in full and final settlement of the claim. A joint I11IE3Ii1€} ig

fi}e<i an behalf of the parties to t.h:is effect.

%

3. The regpondent -~ Insu1i’a11ce Compazrly has agreed to depcsit.
af Award 1

the said a_mo1,113t, Within 6 weeks from the data of pr€:.;;§ara.tioI1, 5
failing which the said amaunt shall «::a.;r’r§«-‘ in{.e::”e*3t at from
the (Eats: Of clefauit, till the date sf stiepsgsit. 3 ‘4 . x V .

4, Ouli (if the enhamtezi c01npensatic;;1″‘a::a;);1é#i:; ‘,-,;’1.fi§:;>§éi1ai:.fa’A:#;
and 2 at-, Eintitéeci to 82 811111 of Rs. J

-31m::1§ 50% of the a:m¢ }1afit,._Nc.7E:, §;s entitied to draw the periodical
i4n:er3st (sf: ‘i:hc:__?Sa1:d aIii'<:;u,_11.t.,

33. “-This ‘111iS<:€5fi:§z1§é<)us first appeai 3:311:13 disposed of in terms of

J{)i;{it :I¥;i en§;'j.' *"35_1§.Ei=V'award <3!' the Tribunal shard stanci modified

_ fiéfficgffiiingly. iifiégxfi? up the Award a-:3C0rdir1gl_y.

Sd/as
Iudgffi

Stif-