HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF JUNE 2009
CONCILIATORS PRESENT: A A
i-l0N'BLE NIR.3U$TICE S.N.SATY»A,NA§§.AT)i'ANA'.V"
AND j; _
SRI.D.NAGARAJ, MEMDER = .
Mismgllangoug First ASpQAé'al
__l,9k Adalat No.1-45_§,{_2008"'
BETWEEN:
NLSHANKARAIAH, S/C-.MU_NIvEN§fA,, ' ,
AGED ABOUT 58 YEARS, ~
R/A C/O.H.V, N.AGAAAJUj-BUILIDING',-.,
KU ARAPET CIRCLE, " " --.
HOSAKOTE-553,114.' A ' ' .. APPELLANT
('3,_Y"M/S'. NET, ADVOCATES)
AND:
1. ' A-THE D__I\}'IS_I--QNAL MANAGER'
THENEW 1'ND3A'ASSURANCE CO.LTD.,
NO..33-7., 157 FLOOR, .._11T'"' CROSS,
SAME'-IGE ROAD, M-A,L.LESHwARAM,
BANGALORE ~9_vA56G;;003.
A :<.ASDUL
, CAGE & FATHER'S NAME NOT KNOWN,
--« NO1256, 7.T"' CROSS,
' _'AT'MAN_ANDA COLONY,
MAN_DR'AYANAPALYA, R.T.NAGARA,
_ BANGALORE - 5-60 011. .. RESPDNDENTS
(BY SRI. C.R.RAVISHAN!(AR, ADVOCATE FOR R1)
~ .. MFA FILED U/5.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 20-7-2005 PASSED IN MVC NO.6877/2003 ON THE FILE OF THE 3.4"'
ADDL.3uD<3E, MEMBER, MACT, METROPOLITAN ARE, COURT OF SMALL CAUSES,
BANGALORE CITY (SCCH~10), PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
2
THIS APPEAL COHING ON FOR CONCILIATION SEFORE LOK ABALAT AFTER
BEING REFERRED VIDE ORDER DATED 23-10-2E.'08, THE FOLLOWING ORDER IS
'PASSED.
saint"nn1bn'n'£;.V«"%isf:i§nin 6 weeks from the data 6!' pr
i
The learned counsel for the appeltant and the 'gnixnsel
for respondent «Insurance Company afong with
are present.
2. After due defiberations, the.»n1_a;.¢:t§17’é’sv;”‘;~z-‘at;tl<::'§::i':';
has agreed to receive and the Company
has agreed to pay a atobal (Rupees
One La-kh Fifty Thousand o:js!*i'}v,:…jsjihicn_i§"v§n§f::$ive ef inmrat, in
addition to we Tribunal, in full and fine!
settfement cfvV'AthJe'* cVlaim .'.VAf;9..b'je§:nt.'tnarne is filed on what! of the
parties to thjsgffent. H -A
3. ..-_- Insurance Company has agreed to danosit
raflon of
_ _f’na_;;an:€,_”failing; the said amount shafl carry inbarwt at 9% p.a.
am of data-ult, tn: the dam of depesit.
.:’.4:V’0u£ of the enhanced compmsafion, 59% {if the amount $13!!
‘kept in fixed dwosit in the nama of the asapdlant In any
Natienaiizad Bank for a pariw of 3 years with we ti-Duty to draw
‘W:
3
the interest on the said amfiunt. The baiance 50% of me amaunt
shail be released in favour of the appeflant.
_,/€”V»”> a7\ilf7U—3’i~”a\ ‘
S. This misceiianaous first appeal vin:’-terms of
the Joint Memo. The award of the Tribunal shal¥__’–‘£ta:_ifi–
accordingiy. Draw up the Award accordingiyué _v ._ V
»Jfldg5q”‘
RR