Karnataka High Court
Jayaram S/O Late Narsimhappa vs United India Insurance Co Ltd on 10 December, 2010
HIGH COURT LEGAL SERVICES CGHMITTEE, Eilifiiifliiiiéiti
BEFORE THE i.m< gnaw": 1'
IN THE HIGH COURT 0? mansrram AT 3Afl;{§fi;L€§§§fi.__A'
mrren THIS ma m"'" mar 09 nscsmagzi,-,,;:&ij;a%',_ 3 T
CONCILIATORS Pnfissjvm .; , '
Howsus ram. JUSTICE A.'4.5'.*--}B"G?Ai\i§\,i,.'i7s. .' "
ANi)._ , A,
sax. N.S.SAMPANGIRA'?v§§$I,AH, fiiE_!¥lE'»*ERKE
lfscrgilgnggug Fir§s;_§:;_1AQ11ea;,;,,1:;§_¥?53_,,,.i _§i;_359[iii:3 V?
Lok Adaiait, H¢._.8";? _
EAYARAM,
AGED 35 YEARS, - ,
S/CLLATE NARASIii1HA§5$?,A, L
R./O.MANCHANABELE.AT"'PQST._" "
cHIKKA3ALLA,PuRATALUK,., % ,
KOLAR DISTRICT.'-' V ' .. AWE:.m:*«:':'
"(sir ,ssii, 4G:i2i,éaALLA1Aa, mv.)
Aug: %
1. u':'x:zTEr.x 1s¢D1AA.1,%NsuRANcE cm:rr.:=.,.
7REC5I€}.NA§._ 0«FFICE_ No.25,
SHANKAR.,N~ARAY.fiN BUILDIf'~iG,
M.G..R3ié"%i_}
AWARE) DATED 30-94~2Ci(}? PASSED EN MW? i\if}i3Z312j?{'3{)6Z {fie} ?"e'.¥. £7' C35 THE"
X11 ADDITIQNAL EUDGE 8: MEMEER, MAST, Bx'&iN{3}§*.L{3i"2.E, 3{Z€H--8, FARTLY
ALLOWING THE CLAIM PETITION FOR C€3P*§PEENS#iT'iOIfi é3.i"=5€"'.: SEEKENG
ENHANCEMENT OF COMPENSATICFN.
THIS APPEAL comma ow FOR CONCIi..iflx"i"i0N eemee Lflig i::5;ii--}i':i:'V';i§4T'ee
BEING REFERRED VIBE ORDER DATED 13»r31»2o1e. _T_"§*iiTQ'*«.}~f€1iLi;C;-?JiJi'i*i(3
€2C}NCIi.IATION DRDER is eassee; * .
eeee'
After negcitiations, the parties
matter. The Seamed counsei fox?»'the.eapitieiierzwtij'iheeTe'g§:eed 'ta'
receive a giobai cempensative"n.V_tif (Reipeee Eighty Six
Thousand only), in additien tti awarrieci by the
Tribunal, in fuii and me reegaeneent
-~ Insurance Cemgiieny"ti'eé"'*eg:i*eé.~;gi.; the same,
The 8l"i"i0i.i:'.}_'lI" ef' sheii be aepesaztee izsy the
Insurance 4C;o'i11panu~,/'-»wV_ith'in ''3 {Series} 0:' six weeks from the date
of 'of this order. If the amount is not deposited
ggwithin "6,xi¢eeks;"_t.heAV~i';eéme shaii carry interest at the rate of 9%
from the deiteef default, till the date of deposit.
.cieb_osit, the entire amount shall be disbursed to the
i
3
g.
The efforts putying by the iearned munseé for the parties
and officers of the Insurance Ccmpany in settiing thVeT',:.fi2atter is
appreciated and placad on record. In terms cf
matter is settled.
.
RR