HIGH COURT LEGAL SERVIC% COEMITTEE, BA.N'GALfi}'-IE
BEFORE THE LOX ADALAT
II)? THE HIGH Comm 0? KARNA"£'AK£L arr BA1~:cm;:c.']
I)ATE}I) THIS Tim 15th DAY <31?' Dmcmaiariiii,
CONCILIELTGRS ?FEESE«3'5iT:.' % M
I-IONBLE MR. JUSTICE ARAi.IT:éA€:%a; _ =33 .
Aim -. 1 " *
SR1 D.vIJAYA§<;:3*m;R,
Miscellaneous First
(Lek Adam; Ne;166'?!2{}O9§
BETWEEN: _
NEW mum ASSURANCE {10.L'FB,_,
$39.47, GOPAL COMPLEX, ,
ii §-'LOQR, BAZAAR STREET, T
YESHWANTHPUR, _. , . _ ._
}3AN'GAI.<.)RE-~56Q £35212, ..APPx.LLA:¢'r
_ .... ..g3€=sm5:.::1_5n.:zitt sizwazianiéa, ADVOCATE)
1, SMTgCHA:NDR§h§MA.V'§§:"'~, ' ' _
WjO.LA.'i'E
AGEDABOUT'3_5é'{E1AHf:}. ; =
2. €3.JAG.-g{IZ31;?;H, ._ V
V v /. $iO.._i«f¥TE CH'§i§€AN:~éIa«,.¢..:.__.. e
'z'af3E£';'»-- A.B<'3'U"E 1:: mags,
3. L:<a3:»_§}a;'Ez: S'£:)_V€'E€'¥.1§ C;
}i'3;'=C3..'L.é;'FE';.E§;--f;}£§. ;§'1~:AN:sm,
A(£E';Ei'z%BOL¥1"--'j.--1 YEARS.
4 4l . sMT§.§;.AN::§§g1:kA,
x_w;<3.m'?E':~§EMPAmR,
#395 ABQUT 55 mags.
"NERs 2 Am 3 ARE MINGRS
T. RBPEQESENTEE} BY T3313 MOTHER
' 8% RATUEAL GUAREXAN SM'1'.S.C¥{Ai€DRAMMA.
" "ELL ARE RESEDENG A'?
* TMARESIDDAEAHANPALYA,
'I'2B.CROS'S, HESARAGHATPA HOBLE,
HESARRGHATA, BANCEALOREJ ~%{) $388.
,».........(""""*-W»
1:»)
5. MR.F225;NGARAJU.N.
RESIDIEQG A'? SUEiASHNA(3}Ef€,
'I'HARP;BAN1§HA.LLE WEST,
HEISARAGE-{A'I"'I'A MAIN ROAEE,
EANGALORE -- 569 090. .. RES?0I~ifiER°i'S
{BY £515. LAWYER8 HET, ABVOCATES FGZR R-1 Ti") R-4]
THIS MFA FILED 13,55,173 {13 or Ms: RC'? AGAIi'JE5'"I' arm; Ji,E.Li<;'2iviiifi\i'l' Arm
AWARD DATES 29-64-2006 PASSED EN MVC N{}.48i31;'i2(}i)S ON "1"E§'E i3}L§§g aim TI»-1E}
X11: ADDL. SMALL CAUSE JUDGE, MEMBER, MACT, <:<3L:R'r <3;}%""S4§s?1f«;L__L =#.§.&U.SE3S,
METROPOLETAN EREA, BANG.aLORE {SCCI~i--15), AWARDING A,-h;s~;£a:x'1*zz;':i~e%--.9?
RS.3,63,000/-- WITH INTEREST AT THE} RATE OF 5"/6 RA. FRQM f;)A"I7°E;
PETITION TILL DATE OF DEPOSIT, 9
THIS APPEAL comma on FOR CONC£LIA:ji'IOi§_BEfP'Cu3RE: :.{1K;a.1_2A:§éf.r;_ AF'?§:i'*2-._ __
BEING REFERRED VIBE ; GRBER DATE}I)'1.§)8'-;{_)9=2OO§~,_ ~}"f'i;Z)LL'€3WI1\EG'
CONCELEATION GRDER IS PASSED. T
C01i'CILIAT1GX§f"ORDV.E§,._V
The iearzzeci 001111861 ufGI' :t}'ie"»VL.: ;~1:;vfff::=;11az1€'vvaidvhg with its
representative of Insurance Comgiafiy}1hd__.:jf1».§_'}¢%1{ned counsel 161' the
2% The matter' is V' Sf:-ttied Egézittmaen the games for 3 sum of
Rs.3,52,()00;'-- [f2upees ' '_1':'14V11{<:=:e.:':I:';;--3i~:1"1 £~%'ii'1§; 'five '1'hc:11sa.r:d'. <m}_V§ wzth
infsxest at.§:'§%<'~p.a. date of yetitjon {iii the date of eiepcsxt,
ixzétgafiii 'of with ialteresi at 6% pa. The respondents
L» E60. 1 receiva the Same, in £113 and fixlal settiemerzt
¥ QfVt1E:e claiitiz. .
i .?:. “£\..pp€11a§1i:-~ Insurance Cempany has ageed to depogit tha
é.:£g;1<;§}.nt befora the Trib'u:c1ai, Bess what": has aireaéy been
'V V withizz Six '§'€'€'€§{S fiwom the dam: cf gxreparaiziorn at Awarii.
W-….£""v'–»»–«'
T116 am0uI1t depesited before this Court shaii be t,ra:15fc=:r1"e2:i to the
Tribunai.
4. This miscelianeous first appetal stands c’ii.s’;):)s_::’€§– 0§i’%é :”‘:{“=3s,o1
the Joint memo Thu’: awazfi of the ‘}’r:§:112a1 :s’MEfV:.é§_.i:i’ ‘=é1;1fi.€§.,A3::3.z3{;i1.f1e££’
accardingly. Draw up the Awaaté accordii’:giy§_A_AT ~
RR