Cr'. J ' EANGALORE ~560 086. RESFONDENTS HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOK ADALAT IN THE HIGH COURT OF KARNATAKA AT BANGA§;O'R'E~...'_._i DATED THIS THE 07*" DAY OF 0CTOBE.R--»4'AifijO:9*C~:,: " CONCILIATORS PRESE,NT,;-A- Tl "C 4% A C A HON'BLE MR.JusT::cE ARAL1'«.NI1\GARA,3A" A = AND? A _ SRI. E.R.DIWAKAR;--vA.§?i'~EMBER. Misceiianeous First AgQeaC£"'N'O;j41Vi'3371QOOSVC LOk Adalat"*N<a.5'49%[20'09 _ BETWEEN: SR1. E-<.V.PRAKASH, S/O.K.V.VEERABHADRA _, _ AGED ABOUT 38 YEARS; ' _ R/AT NO.P85, 3"' CROSS, ~ii__ 3"' MAIN, NAGAPPA ABLQC~K_, SRIRAMPURA, , '~ _ . _ BANGALORE - 560,070.' , = ' - .. APPELLANT (BY sRI.LAK'sfiMANA._R",.:Aa:§iOCATE FOR H.B.SOMAPUR) AND: _ V' V' ' 1. 'M/s;"2"H,E'ORiE,N'rA'L._.INsuRANcE CO.LTD., Ba: ITS iV}ANAGER,'v,.2"'"--. FLOOR, No.1oO_1,,I56,.,£3R.'R.A3.Kt3 MAR ROAO, 1vT;~mLOc;<, RA.3.A31NAGAR, "-WIBANGALORE e-:-:.6_Oj'.0'1o. . .. - .. SRi..,MUN1RA3Ui, _ "M';%3OR,.__ RRORRIEFOR OF ' " RAJEASH"vWJ\RI CONSTRUCTIONS __NO.9,':'OuR1NG TALKIES MAIN ROAD, M.AH_A.LAKSHMI LAYOUT, (BY SRI. i(..SURESH, ADVOCATE FOR R-1 8: D..GAN6ADHARl3,,ADV. FOR RWZ ) <'*'-C*\""~\,._. MFA FILED U/S.173 (1) or--" MV ACT AGAINST THE JUDGMENT AND AWARD DATED 3-6-2005 PASSED IN IVEVC No.74/2002 ON THE FILE OF THE III ADDL. JUDGE, MEMBER, MACT-7, COURT OF SMALL CAUSES, BANGALORE _g(~S_C~C,H'~7), PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION Ai§ll3*,SEEK.IN€'3 ENHANCEMENT OF COMPENSATION. THIS APPEAL COMING ow FOR CONCILIATION BEFORE LQKADALAT AI-TE'R ., I BEING REFERRED VIDE oRDER DATED 9-3-2oo9,_TH,E_FDLLDWINGDRDER IS " ASSED. coNcILIATIoNVoRD'Eg_' I The learned Counsel for the 'avAI§I.'r3ellan.t'«.arI'd,,"the.Tlea'VrnedI counsel for the Respondent --~. insurainléesigfgfn"-pany'along with its
representative are present.
2. The matter is a lump sum of
Rs.80,000/- inclusive of interest,
over and aboveV._th’e’ by the Tribunal. The
claimant has agreed the same in full and final
settlement Qf~3’the_TA’claim. A’ _____ .. e
3. The’.re’spo”nVderit,__ — Insurance Company has agreed to
;§lVvepOSltATfI’I_e’-IEOIOI:’V’§1T’fiOi.Jw5Ilt, within six weeks from the date of
preIpaI’ation bf A_w’a-rd, failing which the said amount shall carry
.940/oVVD¢.a. from the date of default, till the date of
<'—~C"""'""'
4. This misceilaneous first appeal stands disposed of in
of the Joint Memo. The award of the Tribunai shaft
accordingty. Draw up the Award accordingEy5 _
RR