High Court Karnataka High Court

C C Cheluvaraju S/O Channige Gowda vs The New India Assurance Co Ltd on 30 June, 2009

Karnataka High Court
C C Cheluvaraju S/O Channige Gowda vs The New India Assurance Co Ltd on 30 June, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORIEE
BEFORE THE LOK ADALAT   

IN THE HIGH COURT OF KARNATAKA AT BANGA_i5O~REu':'._'__j"V3 I' 

DATED THIS THE 30*" DAY OF JUNE 2.ooj9._ A Tff L.
CONCILIATORS PREsENT:,aj:T  V

HON'BLE MRJUSTICE B.SRE-ENIVFSE GcwoA%'  M
SRI.N.S.SAMPANGIRAMAI'AH,.MEM'B£R E

Misc. First Aggeai7No;c 1fi2.1€![2006
(Lok Acfalat: No-;446;'2{30_9.)"~._':_ 

BETWEEN:   A    * "
C.C.Chetu\/araju,   
S/o.Channige Gowda;

Aged about 38 years, "   3 

r/at No.39, 1" Ma;n,c3'9cross:; AV %
Yelachenahalii, Kana_kapur?'a--Rpad,"«V__"~..__ -- .
Bangalore -- 78.  '     ' _. ..AppeE|ant

2 ('By Sri: . "ES   Advocate)
\V V.  'I    ,,   ..... .' _

1. The New .ITn'd,Ea'  2*-ance Co . Ltd . ,
 By ifs ma eager, 3'?'.A'-fevoor,
' V'  _Vo3<ka!.ig"a'ra Bha\{a.r1a,
 " ''r~!udson'''Circ§e; 
 Bangalore ..-2.,

   c '~.VvRav§kuumar.G". S/o.K.Go;3al,

 A%ed 'major, R/0.No.I40,
 _99= Cross, Byrasandra,
' 3a.y_a_nagara, 15' 'E' Block,

.  '  Bangalore -- 11.-, ..Respondents

(By Smt. Harini Shivananda, Advocate for R~«1)

2

THIS MFA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT
AND AWARD DATED 1~3-2006 PASSED IN MVC N0.7178/2004 ON THE FILE
OF THE 14TH ADDLSC3, MEMBER, MACT, COURT OF SMALL CAUSES,
METROPOLITANAREA, BANGALORE (SCCH.NO.10), PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION & SEEKING ENHANCEMENT OF
COMPENSATION.

nus MFA comma ON FOR CONCILEATEON BEFORE LOK At§A1,At
AFTER BEING REFERRED VEDE ORDER DATED 6~3~2(}09, we FoLLow1’tto
ORDER IS PASSED.

CONCILIATIONV A

The learned counsel for theapp€§IIantiit–:anidi’tIie iéaitneai counsel
for respondent wlnsurance representative
are present. A I I I I I

2. After protracted iiifvriatter is settied. The
appellant has respondent – Insurance
Company has aéreped of Rs.70,000/– (Rupees
Seventy Thousand only)_g in to the amount awarded by the
TriburiaI,~ti.n finallflselttliement of the claim. A joint memo is
filed ofiiibt-agif’pt to this effect.

respondenttile Insurance Company has agreed to deposit

_”the”:saidi’arr1ount’,._.'{5vithin six weeks from the date of preparation of

i.t”ailin»g}dvhich the said amount shall carry interest at 9% pa.

t}1e..ddte of default, till the date of deposit.

($”

RR

3

4. This miscellaneous first appeal stands disposed of in terms of

the Joint Memo. The award of the Tribunal shall stand modified

accordingly. Draw up the Award accordingly.