High Court Karnataka High Court

Sanjeva Suvarna S/O Jabba Karkera vs S D Manjunath S/O Venkatramana … on 30 October, 2009

Karnataka High Court
Sanjeva Suvarna S/O Jabba Karkera vs S D Manjunath S/O Venkatramana … on 30 October, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF' KARNATAKA AT BANGALO--I§E;:u

DATED THIS THE 30"' DAY 01-' OCTOBEF-I§00I9O    

CONCILIATORS PRESENT:  I   

IION'BLE 1\m.JUs'rICE     
sRI.H.c.sHwARAIv.w,I_'MEMBERT    

Miscellaneous First.' Appealfio '.'1»2760a 20052
Lo}; Adala_tfNo--,6Q--2,,/ 2099' . _
BETWEEN:      * '.

SANJEVA SUVARNA, _ _
S/O.JAB13A    --.
AGED ABOUT :41 YEARS, 
MANIPURA,   I   
MOODUBELLE, UDUPI TALUK '__  
AND DISTRICT. I   »-- " APPELLANT
V (I337 saI.vzsI'--zwANA1'H PO0JARY.K., ADVOCATE)
      ..... 

I . ‘ E, D. MAN;I~u’NII.*rH, ”

S)’OL”E7_E.NKA’PRA’M;ANA SHERIGAR,

MAJOR,
_ R/O. “LAI<sIIMI" NILAYA,
L_.I.C. COLONY,
' — KADABETTU ROAD,

– I UDUPE-..TALUK,
” _UDU-I>I.DIsTRICT.

2f -.’T.’I+IE UNITED INDIA INSURANCE CO.L’1’D.,

IKVREPRESENTED BY ITS D.M.,
» ~ DIVISIONAL OFFICE,
G.B.PANTI-I MARG,

KRESHNA COMPLEX,

OPP. SHANKAR VITTAL GARAGE,

UDUPI TALUK 82; DISTRICT. .. RESPONDENTS
(BY SRI.A.N.KRISHNASWAMY, ADVOCATE FOR R52}

MFA FILED U/8.173(1) OF MV ACT AGAINST THE ,;iIDlG’NiENT*’A.I~ID

AWARD DATED 2-9-2006 PASSED IN MVC NO.}.019/2005 TIC-IE ‘F’ILE,SOFI
THE PRL. CIVIE… JUDGE (SR.DN.) 85 ADDL. MACT, UDUPIQ’FARTLY”AL’LOWING.
THE CLAIM PETITION FOR COMPENSATION EI’sI}iIAINCEME’NT T

OF COMPENSATION.

THIS APPEAL COMING ON FOR CONCILIATION BEFORE ‘LOK’;:At5AtATp
AFTER BEING REFERRED VIDE oRDER’D_AT.ED 24’«3~»2:C}O9′,..TH«E”FQ.I.LOWING
ORDER IS PASSED.

CONCIL-m’TI0IH””U1IZDIEjE%,._
The learned counsel for the learned counsel

for the respondent pIIesen.ti

2. By mutual disceussilongl l’Iav’e arrived at a settlement. They
have flied a jointxxnernolin of their settlement. The appellant
has.~a..greed”tO r_eceviVeIa”‘iu1_11pvsum amount of Rs.70,000/– (Rupees

Seventy V’I”Vhous;and’_’orily) in addition to the amount already awarded

Tfilaunalt ‘AT-lfIel..Svecond respondent has agreed to pay the said

. _%=im01int-

Vsecond respondent — Insurance Company has agreed to

depo-Siltsaid amount within six weeks from the date of

preparation of award, failing which the said amount shall carry

interest at 9% 33.21. from the date of default, till the date._of

4. The settlement is in the best interest of the hence,

accepted.

5. Accordingly, the Judgment passed: “jMACT,

Udupi, in MVC No. 1019 / 2005 ystandls—~rVno-diiied in iltevrmsfiof the joint
memo filed by the parties. brags?’ up accordingly. The
entire enhanced cornpensatiqn released in favour

of the appellant.

RR