High Court Karnataka High Court

T N Suresh vs Azeera Bee on 10 July, 2009

Karnataka High Court
T N Suresh vs Azeera Bee on 10 July, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 10"' DAY OF JULY 2009'«.,.f"--«S.V"'--._4

CONCILIATORS PRESENT:

I-IoN'BLE MR.JuST1:CE B.SREENIVASE..(§Qw:tj:A_ "I  A 

AND    ,
sR1:.A.I<.BHAT, MEMBER  I "

Misc. First AQp_ea.!flp.77V"0§[ 2ocI4S  S
(Lok Adalat NO;*2,?'8/200112).'=._f_:  
BETWEEN:   '~ 

T.N.SURESH, S/O.T.R.N.MURTHY,._  5
AGED 45 YEARS, R/AT NO.93, " 'L -- *
2N9 CROSS, 2"" MAIN,

NEW KEMPEGOWDA LAYOUT, . 
KATHRIGUPPA, BSK 3'"?s'TAGE,  I 
BANGALORE.   . . 2

"Appellant

(BY SRI. A.,S.'S'HIvARi3DDTi:B;._Si»;,T.'P.v.KALPANA, ADVOCATES)
AND: V' S V' V S'

1.  SMT..~AzEERA BEE,"  _ _
 "vHUS'BANI'3j"NAM,.E NOT KNOWN TO THE
 PEFITIONER, MABOR IN AGE,
 R/"AT 'NO.39s,. SREEBANOERAIYA,
HARINAGAR,...,B.S,'K; BANGALORE -- 82.
' V 'ir?:~:S"IA'

 THE 'I;I_NITEO,,IN'sURANCE CO.I_TO.,

 4 'No.40, LAKSHMI COMPLEX, K.H.ROAD,
"  BAN,GAE_ORE -- 560 002. ..Responcfents

"    -  fav SRI.A.RAVISHANKAR, ADVOCATE FOR R-2)

 THIS MFA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT

AND FXVVARD DATED 22-7-2004 PASSED IN MVC No.3S13/2001 ON THE FILE

 'oI_=_TNE MEMBER, PRL. MACT AND CHIEF 3UDGE, COURT OF SMALL CAUSES,
 'BANGALORE (SCCH--1), PARTLY ALLOWING THE CLAIM PETITION FOR
'' COMPENSATION & SEEKING ENHANCEMENT OF COMPENSATION.

fie



IN.)

THIS MFA COMING ON FOR CONCILiATlON BEFORE LOK ADALAT AFTER
BEING REFERRED VIBE ORDER DATED 6-3-2007, THE FOLLOWENG ORDER IS
PASSED. 

CONCILIATION ORDER

The learned counsel for the appellant and the .learnfed.iccui:se.l'

for respondent «-Insurance Company a1ong».with'_'itheirepreseintatixief 

are present.

2. After protracted negotiationsi,R°~t_he_ mat”terti settled; The
appellant has agreed to receive afrrdi.the..V__respondent”~ Insurance
Company has agreed to pay_a._lumpV._i”iRs;i30,000/– (Rupees

Thirty Thousaxird . o’n1iy),i3¥§:.in.clusiIzieR ofiiiniterest, in addition to the
amount awarded innfull and final settlement of the

claim. A joint meme ie 5.1ed’ei?i «eeha1r of the parties to this effect.

~»~ Insurance Company has agreed to deposit

the ‘ainount.5I six weeks from the date of preparation of

Vi’.;eRvi%ard, failings-Wirrieh the said amount shall carry interest at 9% p.a.

C ,c1ate”of default, till the date of deposit.

@

%

4. This miscellaneous first appeal stands disposed of irfterms of
the Joint Memo. The award of the Tribunai shall s¢.as:§;isj’;;§’¢§1i:§ed

accordingly. Draw up the Award accordingly.

RR