High Court Karnataka High Court

Gopal vs The Divisional Manager on 26 November, 2009

Karnataka High Court
Gopal vs The Divisional Manager on 26 November, 2009
Author: Lok Adalath
BIGH COURT LEGAL SERVICES COMM1T'§'}§3E, ¥3AN(I}AI.,O§3IIm';     
am. x.s.sMmANGmAMMAH,MEMB1E1%:L  %

fiaiiscellaneolsg First Appeal 1§'£o.1'36';25:;¢Q'fi0€v'    
(Lek Adalczt No,,I634/2909) ' ' '
BETWEEN: ' ._   V V

GOPAL S/QGURUMURTHY,

52 'mags, No.54, V  
GEETHAMMA VEGETABLE SHOP,   .
AZAD RGAE), VENKATESHAPANAPALY5;

c;Av1PURAM,BANc;ALoRE.V      APFELLANT
(By  ' Lafirye:-.*u*V5Iet",= 
Am       %

:. THE DIVIS£ON'.§;L r«.~zANA*€3Es2,¢  " _
' THE NAT:oNAL':NsUw22Az~sc::z: ::s:>;L*m.,
90.11, SATHI C£)N;{I?L¥?.X,  " 
1 FLOO1?,-MISSIORRQAD,  '
. BAI'¥GAi,0R"E.' ~ V.
2. %_v.R;S~'&_~iA:~i MiUL E§'Af§i~£EED,
N;;:1 r<m.,. LANEE,

 V t<:ALAsI2=§ALYAa}gBf9.NGALoRE.  RE8P0!~IDEN'1"S

_  H  (rig: $R1.P.B..Raju, Afivoeate for :2.« 1.3
" ."'2+.a§.§*«*za .5§:LED?" U/S :*?3(1§ <13? m ACT AGAENST mm Junamgmr AND

  P;§§I£RE«_D£;TE'£3: 21»-11»-2005 i?'A$SEB IN MVC NO.'?'838]2OG4 ms THE FELE
'~.ja§* THE 'IVEDDL. JUXZEGE, MEMBER, MAC-Ii; caum OF SMRLL CAUSES,

~  'i%=TF<®'P0';.£TAN AREA, BANGALQRE (SC1CH--6}, PARTLY ALLOWING 'THE
 £1£LAI}\«I..E~?E_'?'I'}'iQN FOR' CGMPENSATION AND smmwe ENHANCEMENT OF

1 'C§Q£vi'f*t?}N9:A'I'1ON. '

     ..'}?1-:1s AFPEAL COMING ON FGR COMCILIAIWJN 3391323 LOK P;DAL£¥Z'
'*»5.;«*PER BEENG REFERREQ Vim QRQER D'I'i3.9-9-2069, THE FGLLQWENG

OFEIJER I8 PASSED.



COIii'Cfi.I.§.'i"3Z(')K GREEK
The learned counsel for the agpéliant and the ieanlegi counsel
far respondent ---Insuraltxce Company along with its reyresvefiififivg are

present.

2. After proionged negotiations, the I:aa *.:£e1’~is
has agreed to receive and the respozidenfj I
agreed to pay a Rump sum of Rs.80»,Q:(}’€)Lfb» “3”;(‘I’;11,1sa”i’11L?é
may) in addition ta what has;..13.§;e11 §m$.%f§fied~~..by vTribi§e311a1, in fail
and fiztial settlement cvf the claifii’. fried on behalf of the

particts to this effect.

3. The respondeéfit agreed to depcasit the
said amourzt, fl of prepara1′:i0:1 of Award.
failing which Carry izxterest at 9% from the date
of defaalt, iihe €£é§,ii:~:=MV_}<V3f d€:p<§sii .

4% first apmai stands disposed of in {arms ef

; _the Jiéifi .,ffiV1éfv.§iWard of the Tribmmi shall stand mfidififid

TV Atha z'%.wa.reI accordingly.

mt'-«—°°"""7

Sd/-*
JUDGE

W %
Mmwm 3