Karnataka High Court
Umesh Naik vs K.M Vijaya Kumar on 2 April, 2008
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH COURT 0:9 KARNATAKA AT BANC;§XL{31?$§;__V'«' _
DATE!) THIS THE 2:»: as. Y OEfAbAPRII;~'3(.i"{}jg8: "if % _ é "
CONCILIATORS PREs§:Nf1€. ? 1 %% %
HOWBLE mR.JUs'r1cE»s.;A,BntrL :3
SRI.£.SREENIV£gSA
Miscellaaeous Fifsi- I$T<i;'iS'i'»§ 39.!§004
Lek Adalat No,_53.'7i20£)8-f_~ M
BETWEEH: M 1 ..
zmasr-1 NAEEQ,$;'O,NA{}A"NAE1K,_*.'_ = __
gag 35 ifgags, % ' "
E-3/Q.HL1LL§KATTEVELL1&.C;E, :1;__ H V' --
EDAVAEQAGERE 'FA'I;U'§{'AI31STRTf71{iT. .. APPELLANT
(31: 3i§I;MAfi'E$H.V_ftA--.§r?9iH, ADVOCATE)
1, K.M.V1JA;YAi£UMAR;~S,'O.MA§~IADEVAPPA,
V f3<WNER" GP J_AGADEE7$TH:'£..I3US,
" ;N(3.'KA» r?i2:"'»29,'?.,5.EXTENs1oN,
I:2;ax'A,Nr;.c;a:RE«..% = V
THE: D1'€I§3IONAE;.--._MAVNAGER,
'-~<.'1"HE U1'~J__E'I'EE}FNDE£;1NSURANCE CO.L'I'i).,
M.M.K. GQM.PL}£X, AKKAMAHADEVI
. _ .§2t'}z_%.D, DAVAIKAGERE. .. Rssronnzwws
{aig=v~$ R.é;Lga:§.AK;;1~1nA snmwv, ADV. ma R1 as 0.MAHE$l-I, ADV. ma R2}
M51-*A".t»xLED {.1/S.1?3(1} OF MV ACT AGAINST THE ..IU3I)C}MEN'I' AND
...':}§wA:Q:*,w .DA*.:'*m 22-322904 PASSED IN MVC N0456/2003 (OLD mass/20033
(f;sN_'}Z'HEj mg :31? THE CIVIL JUDGE gsamz.) 85 xv MAC'? AT DAVANAGERE,
'~_P2*§.R'1'LY..'ALLOWING THE CLAIM PETETIQN FOR' COMPENSATION AND
SEEZKENG ENHARCEMENT OF' CCJMPENSATTON.
THIS AP?'EAL CGMINGOR FOR CONCILIATION BEFORE LOK ADALAT
AFTER BEENG REFERRED VIBE ORDER DATED 12-2--20(}8, THE F'OLI..OWiN(}
ORDER ES PASSES)
concmmfion ORQER
The learned ceunsai for the appellaxit and the learned counsal
for raspaxzcient ----Ir1Si1:£*a1"1Ca Company aiong with the re_presa13ta1:iva
are present.
'.2, After protracteé negotiatians, the matter *
appellant has agreed to receive arid the "i'é$p9_I:dex3t.A -§'«%.I_z1$ai"aiiCeD 1'.
Company has agraad to pay a lump sum 5:? 1,5().»',§7}(}O/ (1§i};g;¥éesL
C3116 Lakh Fifty Thousand oniy) in adéiéfxon to tha 'araoaiat awardrrfl
by the Tribunal, in full and t11e é:1aVj_m. A joint
1119:1110 is filad on behaif of the
3. The respandent.§~¥ 1.f:;§§;1;fa3f1a§:"'----CoiI1pa1"1y has agreed to deposit
the said ameuxxt," wi't,hiV1i from the date of preparation,
fai1i:1g.wf:ich.§:«::1Vjé* said shall carry interest at 9% pa. from
the €iat¢'Qf'ti€fai;1£, date af deposit.
V Ou§:'-<§f--.at}a§ compensation aI11<)u1"1¥:, 50% 9:" the
af§.1.g:;1;:3,: shaii '#34:; in fixaé deposit in the name of the appellant
far a periad of 3 years with the liberty to draw
~.Vf.i;?:j-w%i_;jIt}ére:;;t on tha said amaumi. The balance 50% of the amount
V V*.€';1"1al}"'i")};*$:.'v1'*::1eas€<} in favour of £116 appezllam;
%
E
1.
:
4:5.”-»
5. T1113 3fIEif?sC{i}L1E1f1€O3_1S first appeal stands dispased of in terms of
1:116 Joint, M6310. The award of the Tribunal shall sta§1€1:1335odified
acccardilzgiy. Draw up the Award accordingly.
1 1