1
HKHTCOURTLEGALSERVKHK3CONMMTTEE,BANGALORE
BEFOREVFHEIIHCADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16:11 DAY or SEPTEMBER 2oo97T_;"'A._V
CONCILIATORS PRESENT: M M
HON'BLE 1\rIR.JUSTICE LNARAYANA A
AND
SRI.E.R.I)IWAKAR, MEMBER A '
Miscellaneous First Appeal NOT4-A501/2003; .
Lok Adalat No.11'=1.u8";T2009 . V
BETWEEN:
SR1. K.H.REVANA SIDDAPEJA, fl; v_ '
S/O.T.H.REVANA S1DL%APT+:A, ' '
AGED ABOUT 54 YEARS», 11,, _
RESIDING AT NO.S2fI1-CROSS;f1: ' ,
KANAKAPURA MAIN ROA:a;._~v
RAMAKRISHNA NAGAR, A "
BANGALORE -- 560078; % ' .. APPELLANT
{BY sRI..S.s.MAm:é:NDRA &.¢H1KKANNA 13.3., ADVOCATES)
1. SRI. ,J)5;?.4ESv._PAIJI;, ..
S /O.R.._HJAcOB._ORA1JL;_}~
MAJOREN AG.r;_~»--., '
V RESIDENG AT NO;--;«:§3,
WEST TRINITY ACRES,
_ . V_ _SARJARURA ROAD,
" 'V A . BANGALORE--'-- 34.
"THE; MAATAGER,
v- --TfHE';OR1ENTAL INSURANCE CO. LTD.,
2 "'-?\§().5,:R1CI-IMOND PLAZA,
~.R:c:'HMOND ROAD,
' ., RANGALORE A 550 025. .. RESPONDENTS
{BY SRI.0.MAHESI-I, ADVOCATE FOR R2)
“\
MFA FILED U/S.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 3~7«?.O04 PASSED IN MVC NO.46D3/2001 ON THE FILE OF THE {II ADDL.
JUDGE 85 MEMBER, MACT, BANGALORE, (SCCH-18}, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEIGNG ENHANCEMENT OF COMPENS;-Afi’ION.
THIS APPEAL comma ON FOR CONCILIATION BEFORE LOK ADA'{;Ai’4«AO£frER
BEING REFERRED VIDE ORDER DATED 1343-2009, THE FOLLOW1_i\LCi’ORDERVV”3S
PASSED. 1 ” -I~ ”
CONCILIATION ORDER
The learned counsel for the appellant: and.tI51e’–l.ear1ied’
for respondent «Insurance Company7al__ong ‘with thee.’reprevsen}?.’atiV’e:
are present.
2. After protracted negotiati.ohs,’–_pthevv lraavtterpp is settled. T he
appellant has agreed to.’–receiVe’ Vthe.._respon<ient – Insurance
Company has of Rs.50,000/~ (Rupees
Fifty Thousandvvliotilmi1;11,_adiditieri"~to" the amount awarded by the
Tribunal, in full and"fi_nalA.settleIri.ent of the claim. A joint memo is
fi1ed'i§fiib¢h:gi£ dfthe ..partieVsmtoi this effect.
:.l.'1'1S1li'8_1'1C€ Company has agreed to deposit
arr1oun_t',' 6 weeks from the date of preparation of
Vlfailing the said amount shall carry interest at 9% pa.
default, till 'due date of deposit.
<
4. This miscellaneous first appeal stands disposed of in terms of
the Joint Memo. The award of the Tribunal shall stand
accordingly. Drawup the Award accordingly.
iUDGE
841;’.
RR
9%