High Court Karnataka High Court

Ramesh vs Sri Lakshminarasimha on 14 July, 2009

Karnataka High Court
Ramesh vs Sri Lakshminarasimha on 14 July, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT   

IN THE HIGH COURT OF KARNATAKA AT BANOALONE   4%

DATED TI-IIS THE 14th DAY:o'F.JU1',§W_2LOt§A9   
CONCILIATORS PRESENT} A   A A

I-ION'BLE MRJUSTICE  
sRI.M.s.PADMARAJAIA}1,MEMBEN 

Miscellaneous Fi1"'s#t; AMA N§CA;:zo34._/2007
Lo}: Adam... No.31!)/2009 ~ '

BETWEEN:    V    ' 

RAMESI-I, S/O.sAM1__.>A,'~  

AGED ABOUT 24 YEARs,*__

BOA OFFICE SI-I_E_D,   -:.;;.. .  " _ *

BANASHANKARI, HARi}'3OLOIVI'{. v C'

BANOALORE--:s60 1078.-r_..__   . j .. APPELLANT

" _(Bxf Misf  "NET, AIDVOCATES)
AND:  . _ 2 

1.  SRI.LF§.KSH.MINARASIMHA,v
 '  S/O-..KAD-RIAPPA, AGE 'NO'I' KNOWN,
 NE).,23'?. 4?? CROSS, PRAGATIPURA,
 BANASHA.NKARI, BANGALORE -560 078.

 = _2f THE DIv1S1O'NA£;:=i\AANAOER,

T1»1I«;-NEW.INDLAASSURANCE CO. LTD,
-- NO.346, 219:» FLOOR, MANAHADI COURT,
= .  <.27TH CROSS, JAYANAGAR in BLOCK,
 _BA1',TC__}ALORE -560 011. .. RESPONDENTS

A. C «(BY SRI.C.R.RAVIS!-IANKAR, ADVOCATE FOR R-2]

A CV NASA FILED U/S.I73(1) OF MV ACT AGAENST THE JUDGMENT AND AWARD
DATED 21-6-2006 PASSED IN MVC NOAE14/2005 ON THE FILE OF THE VIII ADDL.

“;}I,}_I)GE, COURT OF SMALL CAUSES, MEMBER, MACT–V, METROPOLTIAN AREA,
VEBANGALORE, (SCCH NO.5), PARTLY ALLOWING THE CLAIM PETITION FOR
OMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ON FOR CONCILIATEON BEFORE LOK ADALAT AFTER
BEING REFERRED VIDE ORDER DATED 18–2–2009, THE FOLLOWENG ORDER IS
PASSED.

CONCILIATION ORDER

The learned counsel for the appeilant and the

for respondent “Insurance Company along with the :’revpre’se’11etVatiiVe

are present. I _

2. After protracted negotiations, ‘~
appellant has agreed to receive andethei’respondent:=-..In–sura1’;cie
Company has agreed to pay a of» (Rupees
Twenty Five Thousand oniy} :iiiC1uSi’ifd_ ii_nite’rest, iniuadvdition to the
amount awarded by the Tribunal; settlement of the

claim. A joint memo isfiied ‘of:’e»theV’pa:,r”ties to this effect.

3. The responde’nt_-Vfgglinysurance Cornpany has agreed to deposit
the said amount,« Within’:_j6_:’wee’1-:s.–~ from the date of preparation of
award, failing which aniount shall carry interest at 9% pa.

from the date of defauln till the date of deposit.

4. iifflrtis”1nisc,eI1a;neoi1s first appeal stands disposed of in terms of

the Jeint~.1,»«1e’t:1e*;v»gefrh’e’award of the Tribunal shall stand modified

Aacvcordingiiy. I.’_«j’1′”a’xv:°1;1p the Award accordingly.

sdl *
16993

8&1.