§'3 .. '7 . % [' BETWEEN: 1 . ;..:; 'agNG;g1,<3R§;.L 351%; 1::.\:s*"£'=m:':"r. 1 HIGH CGLTRT LEGAL SERVICES C(}Mi'&iI'l"i'E§i1, BANGALQRE EEFORE THE LOK AIIVXLAT IN THE HIGH COURT 0;? KARNATAKA AT BANGALGRE DATED THIS THE 19"' DAY OF JANUARY, 2_£r1,GJ 7;' . CONCILIATORS FRESENT: K()N"BLE MR. JUSTICE S.N.SA;TA§'Af€.%RA'&'AA?Sé}§._ *
SR: H.c.sHzvARA:v:1;, Mygaxiaim X j A *
Niisceiianeaus First” App’-2#Vi”Ne.?823 A V’
(L031 Adzylat N ‘
SMTJJAYAMMA9
W/o.KUNNamH,
AGED ABOUT 4 1 YEARS}. V
EjiRi,KUNNAiAH, V
S50. LATE }.3’:’1’LAf2A’§_lLH, ” is, *
AGE?) ABOUT 46 Yagas.
BQTH ARE 592:s1:3rNa3..AT«.
<::mxKAsAmE1éAH;aLL:,'V..
KARIKALDQDDILPOST}
1~mRA1,A3.r”:A.BI HOBLS, =
V mmgxgyum ‘FALU§§.,*
..APPELLAK”1’S
S’PJ.K;7E;G«flRfiDEVA PRASAD as Ii.R..SA’I’fl’YAPAL, fi.1}V’OC!9.’1’E5}
V’ s§2z,’1:1;;~:.,::2§s’.:~:;’s5:2:;
f0.igAKSHB#*EiPATHY,
” ‘ ~ ‘~ . ramaa, E6035, iALB&GE-i FGRT RGMZ3,
‘A ‘V * ‘§;x:a§r4x*3us;;g312E-‘~5:aa» 094.
*i’Z§{7§’ i%3B”éIA EE’éDiA£S’SU§,z§Nf$E <;":s:x:;r;::.,
"§'*='iO.834é, B§iAf'sIANB§ COURT,
2?f»"%% fi:RQs3$, Jaygmagg 338 ELEDCK,
'v.B25t.EsiC}AL€3RE '"-5§§5 :31 E.
__ }:s%r ITS B§E?IS£{i1i\¥AL EeLj%.NF2€C§E«§%.
. . . .fiE$?€§KBE2fi”‘i’S
{$R§. C.R.RK¥I SI-EAKKIRR, 333?. F’€)R R-{3}
“W
TEES NEW’; FILED {E/S.Ii73 {1} OF’ EV ACT {§%I;’r2’3;EF’5é3″§” THEE JU’L}(§;”»iiEi\i”1″ AND
.A”%3ARD ELEATEB O4;’Ci3f2{}0€> PASSED IN IVIVC i’i£}.4}é8fZ£O0i3 ON THE; i’+’ILi:} {J}? THE
V311 ADDL.JUDGE. COURT OF SMALL CAUSE ES} MEMBER, E\?1£’sCT»V, I\;’iE;”l’I’-§{JP{}L1’I’}§§\’E
£’:R§l2§, BANGALORE {SCCH–5}, PARTLY ALIAEWENG THE Chaim I-‘E7E’1TION FOR
CQMPENSATEON AND SEEKING ENHANCEMENT OF COi’viPENSA’1’1ON.
TEES APPEAL Cé3MiNC:’z GN FOR COI\ICiLIATEON BEFORE LCJK ADAL§1{?5 AFTER
BEING REFERRED VIDE} ORDER DATED 2-¢-1.1v~2€3{)9_, THE ..”*3?OE,L€E}WING
C-C)NCELiA’I’ION ORDER§S PASSES. y
CONCILIATION ORDER
The learmtd counsei fer the appei1aIité’V3;i1-fit the .;}3.éf11{3dV§§E)3_1¥i.Se§. n
for Respendentm insurance Company a1§):1g:”.V_§v:th.’v_é;}f;é’v Gfii’-:;uér.A a;;fe
present.
2. After due deljiberaticans, re:;pc+j:1dé’:11§_ ,L§*1.:1sura:1ce Company
has offered to pay a. 3211111 0:i*”*;¥2s;:i33,’Q§}§’){R§i,p%:es “i’I”w<=:m,js; 'ahree
Thausand omlyfiifi awanried £3}; ¥:'i3_€ '£"I":bI.:11;3:.i.
The a.pp€fl23.11tsV:"'.}_'13}fi€ the same, $13 fuii :a.11<:i Ema},
settlement 0:? the ifiéme is fiieé 4:311 be11afi"0ftE::'~: parties
€10 ' A' …..
3. ifiizsurance Campany has agreed :0: deposit the
1 S£i:i_z:iVamofin§;%wit§fi§»:’i.S£§: weeks fmm tha éate Df prepamtien of fiward,
. which thfffsaid amtmnf: shall carry irritezresit <52; 9% pa. fmm the
till the date of deposit"
‘M1
5%. ‘”f’:1:=. antire er1haac<:d COB1p€_"'I.II1_S8IiUI}, a,mo't.m.t; zaixaaii ht: '1"e1€:23,3ec§ in
favmiz' 0f the appeiiaiixt.
5′ This 1?:1isce1ia:1e0’us fiZ€S{. arppeai is a1i0we:§T ‘mg: t;e:’1:1$ zaf’ “fig?-1;: J0;’r11J
Memo. ‘_F}”.:e3: award of the ‘Fribunai zshail stand. :1T:(><§Ti£ie:(i. ;i.::3._i;€zj'111$g~ g:3'§.t;§se
é:"lf{}I."fiSEii(i $€tt1eme3;11:, arrivtrd. at 'ray €;7E1<: 'par¥.ies;. ?;.}1:f;g1§;:- ._z_1§.€:_T '1..fé§§=, E': sa§*;s:"(§;._
a..<:<:0r(3_ i1'1gi_§;,
%
RR