Karnataka High Court
Kum Vidya D/O Chikkaiah Pujari vs K Kempegowda S/O Kariyanna on 15 September, 2009
I HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOX ADAi.AT IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 1ST" DAY OF SEPTEMSER 2009 CON CI LIATO RS PRESENT: HON'!-SLE MR.JUSTICE s.N.sATYANARAYAnA AND V V . SMT. H.R.RENUKA, MEEMBEAR , Misceiianeous F£rst Aggeal " A A O8V.. 2009 . BETWEEN: KUM.VIDYA, D/O.CHIKKAIAH RUJARI, AGED ABOUT 21 YEARS, C/O.PRAKASl-1 NETHALKAR, BRAHMAGIRI CIRCLE, NAGARKERE ROAD, H . .1 UDUPI. ..APPELLANT (BY sR1.'JAGAOEEsH.OO.:J'o PATIL, ADVOCATE) AND: ~ \ ' 1. "s<.KEr~1P'c3G'OwOA, " . s;O.;<ARzYANA:A,« _ u . __ AGED ABOUT 3"4_YEvA'RS, cAsT£._B'Y._GOwOA~,.,_ " ' _NO.444, 87" CROSE.,'j_ " wuss? CHORD RO'A_D.,€ BANGALORE ~19. ~ .. .j'~.-(OR:-VER OF TOYOTA QUALIS , _ " <.:A'2,BufAAR__ING RE'G.NO. KA~o_2,IP 9030. Z s<-.R-,vENu' HMADHLJ (VENU MADHAV) A 'S,/§).R.S.KADAGADADA KAI, Agar: ABOUT 43 YEARS, " .447, 9*" CROSS, MAHALAKSHMI LAYOUT, * BANGALORE ~ 86 " (OWNER OF TOYOTA QUALIS CAR BEARING NO.KA -- 02/? 9030 W only), which is inclusive of interest, in addition to the amount awarded by the Tribunal. The appellant has agreed to receE:Ve_,l_lthe same in full and final settlement of his claim. A joint . on behalf of the parties to this effect. 3. The respondent - Insurance Comparf, h:_?asjtoddVépO'Sirt:é
the said amount, within 6 weeks frommthe date of pretiavration
Award, failing which the said amount sh_all-carry initerest at?9°/o p.a.
from the date of default, till thed–at’e. of d.;p¢sl:;i
4. This miscellaneous first appeaiis al’lo,’wed.v’in..:te”:9ms of the Joint
Memo. The award of.–the_ i€riii;1uha:5__’_si1all-._siiahd modified in terms of
the aforesaid settlement”ra’rrive’dl~..at..by’ the parties. Draw up the
Award accordingly. ” V A
RR