High Court Karnataka High Court

Mahaboob Pasha S/O Nazeer Ahamed vs M Narayan S/O Muniyappa on 24 November, 2009

Karnataka High Court
Mahaboob Pasha S/O Nazeer Ahamed vs M Narayan S/O Muniyappa on 24 November, 2009
Author: Lok Adalath
HIGH C'O{3RT LEGAL SERVICES (,'()1\ei1¥ii'I"I'EE, BAN GALORE
BEFORE THE LGK ADALAT '

{N THE HIGH COURT OF KARVATAKA AT' 
BATED Tms THE 24%' my 01? NOVE1\/fBE}i,.!: f -.   _  

CONCILIATORS P1_?.ESENT;"'"'""' X k . 
H()N'_BLE MR. JUSTICE ARALI ?§AGAR--.6.;_;.I'-- k   " 
AN?)       
SR1. 3.A.RAMAKmsHNA9%M1§MBE3% X  '

Mme' n__g,nm;:_s First Ag 'Q_ea: .l Ne.28fi§?f2:?§&6V.':v;: M 
(Lek Agaxat m.1{:'z2';2999) = L 
BETWEEN:      

MAHABGOB PASHA, '- _ .
S!O'Nfi.ZEERAEiAMED,   "
A<:;EDABGL?T24YBARs.;*4._,       :
QCCMUITON CUTTER'--.{NC'fV1'3iL)'.  _  ' 
RESEENT OF KS AGRA:£AR"E:s;':raNs::;N;_V   ' »

KUNIGAL    ..    ..APi'ELLA;'iT
VV   a, Aévecatej
AND: V    M

1. M.NA;m3.x'ANA;w S!{},§r{L¥}JIYAPf5A,
_ AGE; _§jS8, cam. Hm; SCHCOL,
' *  'K.R.._P%z;1:;.¢.1v§, wsewpaa
. 'BA1~:G-ALo1"e:€ 
V ' 321.1  'LOWER COURT)

  2.  I

"£131; gem: _'ND£,¢gASSSUR1%NCE COMPANY L'1"'£)., 6?
. W FLQGR, REBEY COMPLEX,
' V W}}ITE~~Z$*$'LD ROAD,
'' V .   zagxmngvmvaa PQST,
 BAN3Z3~_ALOREw48. . RE$PG§~é§)§:N'1's

(Sri. 'S.T.Raja{she-ka1'3, Acivacate far $323,)

_  "HHS MFA FILED 1.533.173 {3} 0?' MV ACT AGAINST  .ii§i}{§§h&E-;i'%'i i}.s§i'i:;i}-
 214111-2095 PASSEI3 EN MVC No.4§8.3£3§§3 0?'? THE FILE GE' THE X}; siiifih .}i}'E}{§E,
  MEMBER, MACT, METROPQLITAN AREA, BANGAIXERE, {.SCCi'i-:12}, i'AR'1'L'9i'

 ALL(}E'§'E'4{} THE CLAIM PETITION FQR {fC?1i?ii'§$E'€S2%.iM'i€3f\é Afiil §§lEi£i'i'~i*;£3

 CEMߴT if}? COMFENSATION.

,...::"m--.--



IN.)

TRIS APFEAL COMING ON FOR CONCILIATION BEFGRE LGK ADALAT AF"I'Ei{
BEING REFERREI) VIBE URDER 3)ATEB 03-fi8-20f39, THE F(}LL€)WING C{3NClLiA'i'l()N

GRDER IS 'i'A.SSEI).
c0Nc1;,IAT10N ORDER

The learned eeunsel for the appeliant and the representative'

Ce-mpany - Respondent along with its counsel are gresent. _-- 'V  .--  ii,   V'

2. The matter is settled between the parties. a’;g1ebai’~ ¢o:np§:zga1:::n of ~

Rs.92,0{}{}f- (Rupees Ninety Two ‘1’h<3usaii%[i'v.<3i1..1§r') (ifieiteszve 'e{t"'i.éitere$tj¥§ ever
above what has been awarded by the "i'1°i1auj1al:V:f"i'3z1e' 'e_iai.:z1§i:tt.« £133 agreed to: receive

the same, in full and final sett1erneIit'etfthe–elzfi§ifi1.'4

3. The Responcientga te deposit the said

amount before the the date of preparation of

Awerdt faiiing interest at the rate of 9% PA.
from the date ofxdefeult tiiiVvthe;jdete deposit.

4. _ This :1’§isf;el.ianeeue_ afipeei stands disgosed of in terms ef the Joint

“:rte;nevTrihuh’a:i shall stand me-ciified aeeordingiy. {flaw up the

V V Award”: . e

A Tait}? Lmmm

Sd/–

Judge

54!].