High Court Karnataka High Court

Smt Agnes Francis vs The New India Assurance Co Ltd on 24 March, 2009

Karnataka High Court
Smt Agnes Francis vs The New India Assurance Co Ltd on 24 March, 2009
Author: Lok Adalath
 ¢ar.:%«_§::_"> é?';Es{_";\i§'§f :39 'g"£i£3;RSf" .

HIGH COURT LEGAL SE-RVKLES COMMETFEE, BANGALGRE

BEFORE THE LOX ABALAT

IN THE: man COURT 0;? KARNTAKA AT' BANGAL£)}€--E§ '-«._."". 

DATED THIS THE ;21;Fi% SA? OF MARCH .{;:'€:~0§ '7   -

CONCXLEATORS PRg$.i~:r§*r;

HGNELE MR..5u$'1*:<":§: A.s}.§éA{§;~:1~:iA§i:3_§2§',"*-  

 ~ .
SR1.G.sARAN'"0*?
{LOK A;:)Ai,ALI? AVN5',-#3:?!  

EEETWEEN:
1.

$i~.é’:*.AGN§:s }’«*R.«gN<%:S, ' '
ii!f{).LA'1'E,'13§'§iA£V*{3i$, V '
AQED aawarr 59 ¥E.éxE€i-$1,1}_: V'

2.sm’,$1–§;§%:.:£ :5L:»§;’f’,7f’._–.
;:;;<3,:.;;§§:,T,iss?;2;a:s:<:§:a§ ' .
AGE?) AELQUT 4:2 3*-EMS, * '

31SR§.S'§'AN_Li£–Y §«*.§é;az~i<f::§,
8;O.§A'§"£.:'F.11'RANCIS;-» 'A '

4v._Sf6f?'.S-HEEEK' «I233 ,§é?:N,

:};'ai;.:;;;;fEF.'fr,.:?:m£<:§$[_;

§;{TéEf7%_A’§3§1’*§FT”‘iié: ..’%fE§,§€’S’.

‘ V ‘ ‘ ;=:/ &'”§”.§€€3′,«.;33, §:::;:z. is%«::¥.%,

E3′? SROSS, igPéE<§SHME N§RziY§1E'§ C}.3;E%EE3§'£-§\¥,

~ 'BE:E%E§'~§§é $?§;§;C:1a & HEAR£fi35s
_ ¥E'<.'E';X'}" ='?1'O__Q§ZVAE!1ATE~§A CEE'€'§'}~?£L S-€Zf:Eé€;3{}L,
" .E,EE"§GAvE2A.J'i5.PU§AE~é, ':*§»ia»Lg$ “i’C;3’%§’§*~3,

E;£”f3.FEE 569 $34. :z’:E’.E}I<} L14-'iN'"§'$

V% "'g§;§§_;:s§§;.:am:'«;:; Kaiisgga, AEf}'=;'.}

A3433:

3. TEE NEE? iN;C’;IA :51SS?JRANCE {3{Z3.LT§,é
NOEL}/2, T§FF’ANY’S AVE§€i}E»,
VITTAL MALLYA E€O1%D_,
E*3.NGfi;§..{)RE 560 $91;

2. SR§.’F}§Y’§L=JOHAN THOi\£fi;S,

S/C).T5D,J0HN,
R/}§.’§.NC}. 197$, A,’fiCROSS,
E§’E’.’FH€L}fV.IA$ TCIWN,

£{.E{,§~IALY, .. ._
EA,?%EGAL{;1E€E. K__ §V:i?LSP{}3’§iB§,’i’*€’Tft”5

gm SRE,<}.MAH§ZSH,_, Ami F02 :91,_M;<'.3,s:.:x;;_M;i:AY:':,i.5.:'Assm. A9213' FGR
Ra?) I . –

$313 MFA :5; ‘E’ELEID_ _z;.:1xr::3§;§a s§,C’§f_:*or§ev 11:5 {:3 (:3? my ACT’ AGAINST
THE ._;U§c;M§;N’r=i A:»;:.:x ;iw:AR§*~.T’j’–:}A~’?..%:1,> ‘:2.-132005 ygssm IN raévi:-.
50.6625/2004 L, SMALL CAUSE Jzjaiéaz,
Mgraagg, §sf§f:{3″‘§’;..§3£§§1″ROP§3’£.I’E3’i§’i”-EE%§§fi;;’*’3fix’NGALORE {SCCE§~i5} §gR=’rL¥
ALLOWENG ::’H1′::. iZZ§.$:;’;f=¥a:1 PE’m’:Ir:2:q’ FOE? Ct{}MPENS’§’§Qf€ AN?) SE2EiK§§€{§
Ezisémwc §:2~»:§§:,,r~%”§a>;r €70’E«i’:?%’iE~é$A»’§’§€§:§4′;”–. ‘ ‘

‘THIS g1fi’:?§:.s5;:,é::i::%%~;:_:§<sa:?;' 2-i23§"::g§'R 1£i(3E'§C§§;E,?;'§'§{}fsE Ei€;F' %m;:=g’c;3,R..I;”sE:R §3A’§’§;D 3-;3–20<:s9, TEEEZ %'E:’::: ES §:ass%:i3;~w _ V, = ”

V * ‘;’§,Nc:Lm-‘§’ioN GRDER

»A :”§’?}1_¢ i§;33;£:E{if~-.§:0unsci 513:’ {ha apgefimxts age? the iearned

c:3″:i1?:’2.$$§__ €033 .”Vfg,€S§§*3flii€Ei{ Na} -~« The flew india fissmmzce

éisngwifiih 311:3 representative are gregeniu

~ Afifiz’ jéioiozzgefi Zlfigaiiaiiifififi, the mattm” is settled; Tize

ayféfifiéiitg havs ag:°€r:é<;£ ta rsceivs: am} the R6s_pan&€:nt $320.1 —- '§'.h&

Eééxv A§'.§:1c'13'é fissuranccz Campaxzy Limited has agreéd to pay a iump

' *:§g;fi'%;a:'Rs.45,aea;_ { Rs. ;«*m~:;; Five Th<::1:3.:c11::.é$ :;_1y; in additiaxz

wig

3

to What has been awarded by fie Tribunal, in full and filial
sts:it}€:m€:1t of the claim. A joint Memo is filed on behalf _<_3:f the

parties to this effect.

3. The Rcsponcisxat No.1 _- The New Imiia Assuraiifie

Limited has agreed to deposit the fiis V’

Txébunal Within six weeks from the da£e.’oi5.’.Ap:%épé:a§§u1′;

failing, which the said. amount Ai.IV,’1f,f’;fI’if3$V3VZ:.’:i’l’i ‘f:?o& the’ V

date: of dezfauit ti}! the date c§f.da3;)o$it…

4. This Miscellaneous First 0f in terms of

t}:1e joijni Memo. “”f’§3.€.-« ;:::1″s,¥s;:”11*d§:’ szhéii stand medified

accorciifigiy. Draw §;1:>§ 2:<:c€¥1'€ii_.t:g]j;'.

 AAAA     %