High Court Karnataka High Court

Margarate Nitingale vs H R Dananjaya on 21 October, 2008

Karnataka High Court
Margarate Nitingale vs H R Dananjaya on 21 October, 2008
Author: Lok Adalath
1

HIGH COURT LEGAL SERVICES CGMMHTEE. BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT 

DATED Tms ms 2 W DAY or oc'ro3:mi'§'20'e'$[ f  

CONCILLATORS PRESENT:  "    Ci  %

HONBLE MRJUSTICE    

Miscellaneous _ A _e§1.!fia._35$G«T."

 

1. mmamwmmmaazm,  '
W/OLATE PETER :x,...1r;+ man? _
AGE: 34 Yxzam.   . p 

2. P.AJAYA,, 1111    
£3;'O.I.AT?E PE'FE:'?{*AJ1T;4 _ 
BABU,AC§E:--.1k3    '

BOTH ARE R]O.HG1iSE N021    V'
GOPALASWAMY VATARA, V L  "
COLLEGE RQAI), :1As3.ag§:_. " '

2w? ,P§:§"r:'r:PREsE§4fi'ED
BY HIS Gua.RIs1A1~:. rezom 3:2

_ - MARG.AR»9;TE' Hi1f:t#=am;E;.w 1s'r PETITIONER. .. APPELLAHT8

 s;"?.I:R.KR1sHHA REDDY. ADVOCATE)

,:._j *  H=.R.1)£s..NAfIJAYA, SfO.H.H.Rfis.MAC}iANDRA,
  A<;+22:_:»n.15wo1a, Tmmaam STREET,
- mwpuuanea Tmr-LE,

 .._ "'N}3;;m HASSAN.

4. 5.15

, » 1' WTHE HEW INDIA ASSURANCE CO.L'I'}f).,
' « 4* HEEIA MANSION, saws FLOOR, GANDHI BAZAR,
HASSAN. BY ITS MAFFAGER. .. RESPOHBENTS



2
[BY SRI. K.8URYANA.RAY.& RAG av. C.R.RAW  FOR R2}

MFA FILED U[S.173{1) (3? MY ACT AGAINST THE JUDGMENT AND
AWARD DATED 643-2004 PASSED IN MVC NO2126/2001 (MVC
N€).981_!20{)l) ON 'i'HE FILE {)F THE ADDL,CI\fIL JUDGE (SR.DN.) 65
MEBEER, ADDLJMIACT, HASSAN, Px°s.RI'LY ALLOWING TI-IE C  PETITION
FOR COMPENSATTOK AND SEEKING ENIIANCEMENT OF COEJ1§'§3'§§3A'f'IO2i".

THIS AFPEAL COMING 01?: FOR conzcIL;m*1or<r BEFORE ':Loij<.§t:nA1A':'
AFTER Ema REFERRED VIDE omen name 2 1 «woos,  ,P'f)__I;;I.{)WII\¥G
ORDER XS PASSED.  "  "2  . t 

 mon  t %

The lemtaed counsel for the appellaiit an-:iA~   foe "

respondent wlnsuzrmce Compmxy along   faresermtt

2. After protracted nego,tiations«,– V:”t.’1e”‘ ~».,1’z1atte1*-.;is..¥eett}ed. The
appellants have agreed to flteevvifeepondent «~– Insurance

Company hats to’n3pay*..el”-ssxim’ ofRs.1,26,4~O0/~ (Rupees One
_ ‘ ‘
Lakh Twenty S£x»:;Foux’.H1;11c1i*ed’ only), in addition to the amount

awegrded the full and final settlement of the claim. A

joint behalf of the parties to this effect.

~– Insurance Company has agreed to deposit

– eaid amount, within 6 WSCKS from today, failing which the said

carry interest at 9% p.a. from the date of default, till

Qt h of deposit.

W7

4. This miscellaneaus first appeal stands disposed of in terms of
the Joint Memo. The awaré of the Tribuna} shall stand modified

accordingly. Draw up the Award accvrdingly.

sdl-“e#