HIGH COURT LEGAL SERVICES COMMYITEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH coum' 012' KARNATAKA AT BANGALi'§iE-lE§»v_.
DATED THIS THE 141*! DAY or
CONCILEATORS PRESENT: % k "
HGWBLE mz.JtIs*rIcE AsiET:1JVAéUfiJ.:AfiL». «A "
8RI.H.C.SHIVARA4'§G';
Miscellaneous First Apgg" Z
Lek Adahi: HQ;4f7'
BETWEEN:
N.s.PRAsHAN'rHA,s/§2.i*L_1§;; sui3R2§héANY§;"LS_I-£E_*I'1fY',
AGED ABOUT 27 YE.&RS;':'MERCHA!f§T, _. ; '
R/CLVASAVI <:oLcim,_"BANGALQ';?,E'--R{:éAD,
CHELLAKERE. V. . -- APPELLANT
in? ADVOCATE)
A-NGAPPA'-«.... .....
S/0.19% RAKERAPPA,
rvmJ'oR,'v.R;c,'aWNER 01:' BUS
f€C;«!{A§66f'-B-@258,
R/'O.'FHIMM?%fNAHALLY,
C N HALL? TALUK,
' . VTUMKIJR' DISTRICYI'.
,2; " "',,'T1aE-megiszcfi MANAGER.
~ j INDIA INSURANCE CO.L'I'[).,
-- BRANCH OFFICE, VINAYAKANAGAR,
% RAGHAVENDRA COLONY,
T *r1"m.11w2----s72202. amamxnmwrs
(BY SRI.A.M.VEHKA.'l'E8H. ABVOCATE FOR R2}
V
MFA FILED U/S.1?'3(1} OF MV AC'? AGAINST THE JUDGMENT AND
AWARD DATED 6---I--2005 PASSES IN MVC N036/2003, {OLD MVC
NQ771/2003) 0N THE FILE OF THE CIVIL JUDGE, (SRDN) AND MAC'? AT
Q33"/'-*N§'3?R3§a ,, PARTLY ALLOWING THE CLAIM PETITIOPN FOR
COMPENSATION AND SEEKING ENHANCEMENT GP' COMPENSATI{:)N.t
THIS APPEAL COMING ON FOR CONCILEATKDN BEFORE ,LQK4_A'DALAT
AFTER BEING REFERRED VIDE ORDER DATED 19-2-2008, 'PH.E'FOLI.'OVx'§N(}
ORDER IS PASSED. ' _
The iearned counsel for the appefiéugt
for respondent --II1s1n'ance Compafiya1oflé'W 1th t1es'e're';1:fe$entati;tfe
are present.
2. After protracted negotiations, %.;the”‘-.5j;eeLtter is settled. The
appellant has agreed to peeeiire’ the’ i9es3§ei1dent –~ Insurance
Company of Rs.1,{)0,000/- (Rupees
One Lakh onzyyie. awaréed by the Tribunal,
in full ané final claim. A joint memo is filed on
beh.ie1f”ef A te
insurance Compariy has agreed to deposit
said 6 weeks from the date of preparation of
feiiirgg xehich the said amount shall carry interest at 9% p.a.
H. Z 2 ‘ the’ of default, till the date of deposit.
of the enhaneeé Compensation, 9. sum of Rs.75,000/–
be kept in fixed deposit in the name of the appeilant in any
-._.A….w=
Efid .
Nationaiized Bank for a period of 5 years with the liberty to draw
the interest on the said amount. The balance be
rclcascd in favoiir of the appcliant.
5. This miscellaneous first appeai stztiiiiis’ cf _ AV
the Joint Memo. The award of the 3*ribu:1a1’s2ian smug m¢«i§r;¢é;scc
accordingly. Draw up the Award accer:€iing1y.”* V