High Court Karnataka High Court

Umesh Bangera S/O Sundara Bangera vs Najeera on 4 June, 2009

Karnataka High Court
Umesh Bangera S/O Sundara Bangera vs Najeera on 4 June, 2009
Author: Lok Adalath
-1-

HIGH COURT LEGAL SERVICES COMMITTEE, 

BEFORE THE LOK ADALAT

in THE HIGH coum or KARNATAKA AT._,B :és§\IvG§?SLC )Rl§','  k  

DATED THIS THE 041% my   'V 
coNc1L1AToRsém§S--:§m:   " V'  V'
HOWBLE   M

SR1.M.N.UMA$H$i§KAR:,:?§f§!§§'BER

Mis_cs:;a:_mcou;s  Ah\ , %  % r(o.}m73/goo5
_ §_d£.~;le3t Np §:~21.Igs:m9)

BE'rwEE'N--: -

Sri, '(Smash  

"V * ._'  'alzrpui   'V
 .5}? S]1ndifd1:a'.' m9
 L R{o'Sia:1djvi:,J;aya1ra House,
'Ho'c'1.$e I\Eol'*1,_[  Baikrady

Viaage, 
 

 é  Udupiffalfuk and District,
"   V  the petitioner is
 ta take care of himself and the ease. Hm
' _ mfife Smt. Girija, aged about 35 years,
_  has been appointed as next friend
   the petitioner and the said

Girija represents the petitioner

V' in the mac.  APPELLANT

(By Sri. K. S m Prasad, Adv.)



AND:

. Najecxa

Aged 46 years,

S./o Hamabba,

R/0 Krishna Mafia,
Site No.17?) 8'53 Block,
Katipalla village,
Mangalorc.

. National Insurance Co.,__Ltd., 

Mangaione Branch, ¢ _

1" floor, M.J.S Complex";  _   }

Baknatta, 30"' Bharath  1

Rep.by its D.M.B.O;.Ud§up£:.      RESPONDENTS

(By S1t§:.”;Fx1§’;’:!, for R-2, R-1 served)

‘iTHIS .§)£’I«¥AgF:i§:*£.D””A1jEn 23.12.2004 PASSED IN we
NO.79/2082 ‘cm ‘P!iE’–«F’I!.E THE mm. at (sR.1:m.; & AMACT,

UDUPI, PRRFLY ALLOWING THE CLAIM PETITION FOR
COM§?E_NSATIGN 85′ SEEKING ENHANCEMQINF OF’ COMPEWSATEON;

APPEAxI;CU’§V§fNG ON FOR CONC§LIA’I’iON BEFORE LOK

ALw.;.T,’ _A.1é’i*ER Balm REFERRED V1912: ORDER DATED
z1To3.2Ao3<3; T;~nf_; FOLLOWING ORDER IS PASSED.

CONCILIATION ORDER

AA _ Zlcarncd counsel far the appellant and the learned

VA for Respondent 130.2 (Rational Insumnce Company)

its representative are present.

2. After prolonged negotiations, the

The appeliant has agreed to receive the “~,»

National Izlsurance Company has of

Rs.3,25,om/– (Rupees VI4’it*.¢-.v”;T’i’;”‘z_v3u.f.;!;.gz:£_i:’id’.
in addition to what has been mrgg in run
and final scttlcmant is filed on
behaif ormc pwties no J “


3. N6'. :2::  Company has
agreed to    six weeks from the
date of    which the said amount
shall   fie dam of down, an the date
ordcpgm, ~,  M ' " 

If     "

 

us:Eirstappcalstan$dimoscdof

jrgint mama. The mat: ofthc’I’ribu11al szmn

sigma’ rd1n’ gly. nmwupumAmraacom:mg’ % ly.

E/~
Judge