Karnataka High Court
Santhosh S vs Oriental Insurance Co Ltd on 11 March, 2009
HIGH seam' LEGAL SERVICES CQMMITTEE,
BANGALORE
BEFORE THE LOX ADALAT
IN 'THE HIGH CCIURT 0:2' KARNA'1'AKA~A'}f "
DA'i'EII) THIS 'FREE 1 1TH DAY QF_:QL§1"?Tcri'2Vb09 «. ' " TA
CONCILIATOR$-.1:f'E'.ESEfh"F_ a A
THE HQNBLE MR.JUs':';cE K;r€;:KEsIaAvANm;>A*£ANA
----.._;€;~ND'_ V % M
SRi.R.I.D' 35, k*I,E1\;iBER"_»._ "
MISCELLANEi§US Fz;7éS?;* V1\fo1:€'>V1233l2OO6
;.€)1< faDA.LA'I" N0. 1314; f2{")'8'8
BETWEEN: L »
Santhoslis. _ . V'
S/0 Shiva{i11gaiah_ }
Aged 26 years » ,_
R/a N0.540,I'B'CzfQ$--s ' %
3rd Stage; "431 Block V
Ba$avc%__s'imfarav%. Nagar ' " """ " ' V
"BaI.'18i\101'c{€';fn}04 0'39. .. APPELLANT
(By Qishasm, Adv.)
.1 .:€ZI1ricI4}tei1"II1surance Co. Ltd,
- " Office No.IX
-- ?v;'{.N.P]aza, Patlrzi Complex
V' Nagaraj Road
" Okalipuram
Bangalore»? 1
By its Manager.
15* Respondent-insurance Cempany has ageed to_4pVé;1g{:'_:L¥i1e
same. A Joint Memo is filed on behalf of the t-s.”._\__ .
this effect.
3. The 1st Respondent] V’
agreed to deposit the said t
the date 91′ preparation wrfich, Vtvthe said
amount Shel} carry mteretst pg; the date of
default, tfil the V~
4. stancis disposed
of in terms of The awam of the Tribunai
shall stand Draw up the award
;
sd/-_;___
Judge
St]/.
Rflfiflk