High Court Karnataka High Court

Grace Pinto vs Devendra Singh on 2 December, 2010

Karnataka High Court
Grace Pinto vs Devendra Singh on 2 December, 2010
Author: Lok Adalath
HIGH COURT LEGAL SER\/iCE§ CQMMITFEE, BANGALQRE
BEFORE THE LOK ABALAT 

IN THE HIGH comm' 0? KARNATAKA AT BfisNAE*§§§¥§3§_§EV::V" 

mrren was we 02*" DAY or necenssk, am T   

CQNCILIATORS PRESENY;  * Y

HON'BLE MRJUSTICE a.%sasm:vAse%swag  k%
&  %    
sR:.s.R.9IwAKAR,,MsM5E3«T %

   g1:~ag;;zi222g2éc3
(gm Adaiat :ffo1'1--:'§49/2_(3..Z_§? ) 

 

BETW§E!'i:

GRACE PINTG,  »   'V  "  V V
NOW AGED ABQUT 63 YEARS,  .  '

W'/(HATE L.N.:>I;\;_m,'-~_  _,

RESIBEHG AT".~30LIm:;;:£*', "S-2  -

15"' GOPALPURA; :I:'9a'$.mssi   « '

POST SANTHEKATFE, '  

UDUPITALUK,  ' _   _  <

UDUPIDESTIRCT--.':i7'._6105. ._    APPELLANT

(,_a_%IjI'si2I. vzéi-M'4§.:¢;::.*ri-s poozmzv. 24., AD\fC)€ATE)

 DL'ExzE%:éi:::i:2A §1e~§:c:a%!';"%"

senor; ;NDE'r.:.'::;INGH,
MAKER;  . 

 4 'RESIDIM3 Air RAVECHI NAGAR,
-«  '=.,5:~«4;,T ANT'id--ER, £'5ALA VILLAGE,
 ' (j,=fix.NDH.3j DHAM TALUK,

 TK;A,LLI, ADv0cAT;-:__ wk Reg)  T' "

MFA FILED U/S 173(1) or: W ACT AGAIf~5f»'T"'"i"--:--~EE 3t'_;DG,:§éETrxif: ::{§~«2§j.::xv?'mR.t3L« 
mm-:n:12»1o-209? PASSED IN we :~:o.?13/29951 ms _Ti-éE; FELE" C3'F._THF_--' ..pR:1§;A;;~.._

CEVIL EUDGE {SR.DN.) 8: ADOL. MACT, UDUPI, "vPARTL':'( ALLC>WI_N{3  CLAIM
PETITION FGR CCZ2MP§NSfi&TiON AND SEEKING ENHANCEMENT C3HC:C1MPENS--g5\.T'§{3N;..L

THIS APPEAL comma ow FDR cc:>sxa¢1'L:'}:iif:':::~ixa.'i?sE.+=c:i>%.EV Lo§<~-.Am_k§T Am"-.5R
BEING REFERRED VEDE GRBER DTI}.4-11»2G:i.C}, THE 'FOLLOWEMS GRDER ES
PASSED. _ ,- ~. r. 'v._ ,*

The learned co:,;.;:é¢i"_-fur ifiheg 'a:'VppeViA¥ér_f;Vt 'the iaamsd szmmsei

for respondent «- Ct)-:ir:.g:;é1«n_y .af'E=%)ng' with its representative

are present.

2. After ;:rioEAon§ed n»é’g<§i-iéifiwns, the matter is settied. The

Ap;§.§Vl.§"a'ntV soagrt-.%:ea;:l tofééééive and the respondent — Insurance

Co:z1;§ésLn*{/ ._h:aVs pay a Eumg sum of Rs.25,00G/'– {Rupees

:'='f§é}Venty FESI-e__ Tij:vo'2.§.$§33fad oniy) in addition to what has been aiready

"b'éé%1..Vd"epQsitéd… the Tribunal, in fut! and finai settlement of the

Meme is flied on behaif of the parties ta this effect.

respandent –~ Insurance Ccmpany has agreed ta depasit

~ 4.-.V 1

said ameunt, within six weeks from the date of preparation cf

@

Ln

Award, faiiing which the seéd ameunt shefi carry interest at 9% frem

the date of default, tifi the date of deeesit.

4. Out of the enhanced compensetien ameunt,;V””S{}i§’?;*%§’._j:_€af ‘tije

amount shafi be kept in fixed deposit in the name.

any Nations.-fiized bank for a period 0? 5Y,yeere afi’d ‘§i.e”–§s”en1fi.Ef$.ec3′ :5-.

drew the interest on the said em»c3u._;_’}t. beeEa:r.;va}”.Vr’.e; ef
amount shalt be remased in favour of’v’£’iee:a§.peVE”§e:ii:,_’v’: ”

5. This misceflaneous first ef in terms :3?
the Joint memo. The “V”-‘If;i::!.3._€.i”~z«’.If§a§VA:…:’:$§1″.a:L.$i stand modified

accordingly, Draw

Sd/-3
JUDGE

S0.