High Court Karnataka High Court

Mani vs The New India Assurance Co Ltd on 27 January, 2009

Karnataka High Court
Mani vs The New India Assurance Co Ltd on 27 January, 2009
Author: Lok Adalath


HEGH {JOE} !r{“i’ L£:I:(3{»’x£..« S§:}i*«i’\¢’£€’.3i:§&$ COMM£’£”YE«E, BAN{fne3aL()}:€1:Z
BEFORE THE LOX ADALAT

gr»: ‘iXH.i:§ m::::H <;ou:<*r aw }_<.A ms BAN{}AL(_}i£E_
mum}; mls TEIE 2% mg? or JAHUARY 20o9_» _j

i);()NCiLi§X’FOk%&§ s>zz:::s.~::::r~:*r: %
H01’€’B};E nm.J1;Is*rxcE susaasa B V
SR1. massrx suafiaxmag :§m1ym{E12__ k %

Miscellnnemztx Fkst A@g_§_.§__, 1 ‘
Lak Aaaiat H£s.15$.2f}’~~2003’ X
A –

mama; are. K, ES%iWfi;?;N#.{R,,

mm 33 va.%?;$g * ” ‘ _ .

Rm’ 2Q:,z3, AIR FGRCE QU!’aRTEE~?;S, — _ ‘

E’%*§E§€i~%E%£i3Z?.CLE, ” 1
aaéirgazgas, VTAPPELLART
{M 5:11. 5§fF¥IPfi;E}..v.SHfi 5T.F1I,}*&D!i0ChTE}

53$: «. ”

1′ THE flaw Imrm ,a$s;:3,%+::;gr=e’c:E ~::;:::~«:._m, ;
9.5. I, 40, mvxswmrv cumggx,
opp. van: ‘aims HOSP1T£xL;.

K.R.RC)fi\D, 3Am;x..Lc;RE–‘2, 2 % ,
B’2’ITS MANAGER. x

2. r«.:’gég§:;a.;sA:»€:%i3ag,,a§:;a.AGIRi’?AF–?*A;
agza. :¢:®;«9?, 3§c.:\;.~*a:;x;=$?.,
¥Eu.:A??.a HQ::1s.,:; _ ~
B;fiN€5£xL(}RE f3ISTRi€f}1″‘ .. RESPOHDEHTS
V A ‘£31’,_1smA;~”#.a.aA3u, ADVOrCA”fE FOR :11)

‘”‘3:¥’?¥F.§a “FZLED i.f!$:’.17°3(1} OF ME? ACT AGAINST THE ,3UD(3£’*1ENT AND

_ :§é~§fifA.fl{} {}!}C{EAi3’1§)-11–?.OS5 PASSED 1?»! MVC !’\£C*.213[2003 CEN THE FILE 0?’

” ‘XE ‘fi.iL}§’}i;;..I;§.}£}GE, MEMSER, MACT, BfiiNGfi1LGRE {SCCH-12); P;3»RTi_Y

?}§i,;E~.;£}3fk5.{?’5_(;5i. THE “CL§R}fi’~’¥ PETTTTON FOR CG-MPENSATTON Nfiifi) $EiEKIf*lG
E?%H¥%?§1V€–EMENTT QF CGMPENSATIUN.

T?’-f_fS%”z3’a§3PE;5«L CGMING 0!? ?QR COFQCILIATIGIQ BEFGRE LGK fi\DfiLAT

BEVFNCE REFERRED VIEJE ORDER DATED 3.Y~i2-2038, THE FCELLOWING

GTRE-ER Is’ mssm

CG.§CILIA.Ti OH GRDER

The learned counssei fbr the appeilam: and the iearraeezi 091223361
for 1’esp0nd€I”1’3:. ~l}Z1SE.1i”2E1i{1C€: Company aiong with the repmsezatativea
am p1:*ese:nt. _ »T V
*2. Afier pmtrafited. nfigctiatielas, the mz%1t?:.€r *}_’vhe

agtzpallant has agreed to receive and the I’t’3S}){3}f££fLftiT:’f,V .–:fi:1:;1§11*a.1;<:ic%._

{)Q11"1p£iI'1§r' has agreeéecfi. to pay a lump $'L1fiV1"0f«1€$,L§;7$;)'E}(}f–¥"i£*3"§1}')€E?'S

Thirty Swen "1*E1usa;:1<:£ 011$} incmsive €§?Tiri'i§.¢5r£=:s%{;*i:fi a£15£fitfC'««§.}1 i':;{:§.fl1z:=, " J

agneum £iW"af'df:d by the'1'ribm1a1,'£13;-..fuii émd' 5I12EI}'V$At§§EE€31}i;€.§I1t.N€)f1i§1€
ztiaim. ,,éij0.iI1t mama is filed an behaf§T..<;§1' 1318 taijiiais affiéct.

3. The respcxnxcient -~« lnstxiizrlce.’*iiiE>1*;;;_::£}.:2.fij,r._has éigréed ta ctiepcsii;
the said anamarxt, WI’:i;h1?:1 6;» 2:’=’.,4%T::’£:_§g:’-5 vAA:§x:z3′;t.ae 0}” preparation of
é¥.§£=*a1″f

4», This :11is{t&:iié§~:1e:i§:_1§’firsf’éfp§€:a:§,:sV{;2mc{s cii:«;;:>as::=:d ofin terms (Ff
{Em sjoim: £%zie1:::;)’;~ “‘i’§*i’i§u.na£ 3ha.£i stand modifieci
a:::c»:)rd ingiy. raw “i * acéorci ingly.

Iudgé

55;.

MEMBE