-1-
men ooum' LEGAL SERVICES COMMITTEE, aaxagufiag
BEFORE THE LOK ADALAT "
IN THE HIGH Comm 0;? KARNATAKA AT Balygaigogav' A
DATED THIS THE 2513 navoérqums: "
CONCILIATOR PREsE;1¢r;T1' % _ .
THE HOBPBLE MR. wsmcza_s.N[s_a*wANA;éA§*.am¢
ANI)-._* é
smzx. H£)_IfilNAI?¥3A,--.i§€EE»!§3ER "
MISCELLANEOUS 'Rik =%A1:>.g_EA:;:'g,¢;351o(m
LOK mam: r:¢;941;2tm _
§.....El'.W_E§g_N= : , _ _ _ ____ ..
W/0 LATE.z:_ANrHA. .. 'A
AG-E8
2. s§H.NAGFSH;j'V%AL::% -. _
sm JATE "
AG~EDA_BOUI'._17.YEARS
_ 3. .. 4$'.'H;REKAH' .
'. - 1:)/ac. LATE
v A _Az;£.+::; 15 mans.
4'. ._ S.
X 9/o LATE KANT'!-IA
=.4c.a:n13 mans.
V . AL.L,.A_RE Ft/O c/o NAGESH mmnv,
% nsasnucan smsm', KOTE,
' TOWN,
__ "KAI§tAKAPURA TALUK,
J -an.:~:GALoRE ms'rR1c'r.
""7
_ " hfiscsfiéiumous Fmsr APPEAL :5 mm)
UND.ER._SECi'ION 173(1) or» THE MOTOR vamcws AC!'
<AeAINm*mEkxmneEmEm AND AWARD camp 3.-3.2004
3-Fore comwaxsxrxow AND ETC.
A . "rrnzs APPEAL comma on FOR ooncruxuou
BEFORE LOK ADALAT AFTER agave REF-'ERR-E9 VIBE
ormnn nxrso 3.6.2003, THE FOLLOWING 052131312 IS
w 'PASSED:
APPELLARTS 2 T0 4 ARE muons %
1229.3? NATUAL GUARIMAN MOTPIER ~ j ~ % u 'A
NAMELY ANNAPURNAMMA j .' '
(By sm BHUSHAN! KUMAR, mv)
AND:
1. 1'HEOR!EN'I'ALINSURARC~F;C0.LTD;,_ " V
13.0. 6 P-{(3.364/1, mm 'awgazx RO§x.D," A
SRINIVAS MANSION, JAY;-um<;mR, ' ~
am BLOCK, %
BANGaALORE560"01I... _
REP.BYI'!'SMANAGER. '
2. s.RA.m,«s,uq1's1Da)A5A:i, A V
YEDAM1-;.DU;jVV3LLAGE,__. .
KAGG&LA.'i;«§.LLI 9031-', '-
r;ARo}§g;LLY"gioBi..{.'-
I{.ANAKAl=t}RA'TALU1(,__ ~ %
aA.NGALaRE.'ms'r123{:'r,.. RESPONDENTS
(By sR1.v.irARAYAms~a%A2&Y, ADV ma R1, R2 smvany
Passan m1’m’rc.No. 1512/2002 01: mg FILE 091113 mm
:v1Acr~4, comm’ or SMALL cwsns,
BANGALQRE (scam) PARTLY ALLOWING THE cum
“/7
the payment
thé._ iequest of the parties, the additional
2 4: amount awanlcd is apportioned between the
“is 1 In 4 in the fi>Ilowmg’ manner.
C OER
The Counsel appaanum for the
offiocmrthe first msp0ndentawI:’a’%§_§’t Q A %
dcfibemtion, the parties fir
enhancement of (inclusive of
interest up to compensation,
which area accordingly.
caficd upon to deposit
the aaatnong; -R’s.”l,60,000[- within six
weeks fmm of the award, failing
which have to pay 9% interest on
tfie. from tm dam of pyeson of
“T
-4-
The firs! appc@t-wiic, widaw
man be entitled R) Ra.’70,000/- and the 2;
Rs.3{),0O0/- each. Out of this
entitled to xmcitsvc to
sham and the balance 59% a I jjccpfin ” AMI; . ‘ in
the name of each of ‘thine
me: thr; ‘ amount *3
deposited, before the mar to
Aoécm ingly xeooxd the jo’mt mm , rm
that will be no onier as to
Sd/-
Judge
S652′-
MBL«@ER
If Q j i f X ~ Nd] –