High Court Karnataka High Court

Chandra Marakala vs M Nithyananda on 15 December, 2009

Karnataka High Court
Chandra Marakala vs M Nithyananda on 15 December, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERWCE3 CO§iIBfiI'T"T'EE3,  
BEFORE THE LGK ADALAT

m THE HIGH cotrm or KARNATAKA AT' 
DATED THIS mm mm DAY 03* DECEB€BEEi;2é(§§'".  

concxnwrons     
'1~iON'BLE MR. JUSTICE ARALI      
sm 1:>.vI.IAYAmm AR, §£§33MfiER.".; . f A '

ilgiscellaneous First Af$'i:ێ*al  H 
(Lek Adaiat N0.--133\j9)'  3
BETWEEN: V __     _ 

CHAN§3R.9x MARAKALA, 
AGEDAEOUT 30 YEMES, V  
s;0.N;aRAYm~zA, " .,  "
RfD,BEL1HI"£'EiLU,

BEEJADE VILLAGE, .

§{.UNDA¥'URA 'Zi'éiLUE~i,  _ .    _ ._ 
Limp: DiS'I'RIC'i',    '   '_   

1  ER; i§:._m.{r:ffi'A  BRA §iiE'1"rY, A"fi'V<ZK';ATE3
Am):  .«     -- .

1.

M.N1THYAbEAI§EsA_5 _ —

AGED A¥3{)U’F .3f: ‘r’EAF<S, 2 "

S/O.FL?N_,DALiK 5.5.’

V R]Q.B1é3EdMI)I BYPASS,
GOPAI}YV:LLAGE, …..

s:t5N1::aa ?U:IR”A ‘I’}:.LUK.

2* f?§%3J1~mw’:I§:::.5;%’s;s::URANcE CO.L’FD.,
Eififififlfi wFFiVQ€’:.~ mum,
2ND. FLOOR! SRLEREM ARCABE,

V 0PF’:.._HEAI;’–!- PCS?’ OFFICE, 3399:,
. REP: BY 2173 ivi’.P;£*~E§sGER. .. nmsxscymmrms

= {$21 S.K.&$VIA’2’K&2€a.lQA?AK, AI)’i?0G§”I’.’E ma :2-2;

‘T}~i’IS £ur’IFA FELED UISE73 C}? KEV ;§{‘L”‘? §’ai}§’:ii’§$i” “E’}”i;&; «}i§i}ij’?2§§:;§’€iT §%§~é_'{,,3

‘.”v.._Aw.5gRD~.DATED 18–€)9w2OC3′? 95335:} IN mvc Nc;._;;z=gs;;;am mg m;;«,- gem; ask’ ms;
TC-EVIL JUDGE 531mm,; &. MAST, KURDAFBRA, m§e:~1’=;,¥ ALL(}k3J1£*4<.;% ma; Lihfiiffi

TP'E'1"'i"§7$GN FOR CQE'éIPENSP{T'i(}N AN E} tii2E.it';i£%"L'.} %E,f*$§~&£%j§\é£; %1A*%"'i' £2?'

V ' *– CQ£*:§PEI\£SA'FIO§£.

«~ V THIS APPEEL CC3h’IiN£.3’s ON FC1§€ CO§l(3iL£fi”l’i£}N fifisi’-‘i;JE<§:é huh fiiliiéfii 5%3*"'§'E€,-:92

', VBEING REFEQREE WEE GREEK i)&'1'E§3 ;§l~U5»£O£fi9, '§H?&':.» §4'i;)LLU"é§i§\飒CELiA”FION GREEK IS RERSSES.

r–*-(fa~’/m\””””””

COECILIATIOK 6R}3ER
The learned cou11se} for the appellant and tha repr<=:se:1t;a.t;1ve of

Insurance Cempany – Respondem aictng xxzfih its C()'El.I.1S€£ are ;)1'eser;t.

2. The matter is s<~:1:t}.<~::d between the parfies 10:" of

Rs.1,89,90G/ — (Rupees 0:16 Lakh Eighty Nine .'7A;i"i.°;<;rv1A1:s:Va:.:§'t§€'i _ 1"k&§.'i2..e§

Hundred (miy) with interest at 6'% pa, f'.3:0m..t£'1e.' (i$§f{§";f§].': ;.:§'<~;'i§4:'; t'.é.1'«:3i:s,V x

the éate of deposit, instead of What "

Tribunal. The claimant has agreedV»Tt.§’~r§ceii%e i§:}i;;@ ‘in ‘fufi am
final settlement of the claim. V

3. The Respc::1dent—- Insura_z§Cé figyfeed £9 (L§€§30Sit the

said amount before 1;11éiD’Frib1;§:iai,; frem the date of

preparation o1″ .1+’&1’&iv5ii'(if _.V M
4, This :niscéEa t1eo1isV. ,af}§éaii stands disposed <31?" in terms at'
the Joint memg 'I'1v1e'~.§§\S?3;rc¥v'0i' the 'lT'ribuna'£ shaii tstami :11<3d:fi<%ci

aC€:Qrzii11g:1j§; Dffiw ztha Award acsordinglfg.

Sci/-r
JUDGE

.;_ '