High Court Karnataka High Court

M Narayanamma vs Shantha B M on 13 October, 2009

Karnataka High Court
M Narayanamma vs Shantha B M on 13 October, 2009
Author: Lok Adalath
_J y
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 13"} day of October 

HONBLE MRJUSTICE ARALI     _

AND

Sri H c SHIVAR.A1VIU,«  O:   A

Miscellaneous First AifinealtN0.955"?'[2O5§«1
LokAda1athNo;8h82/20Q§g1.AV' ' A *

Between: A  V'   A
1. 1VI.Narayanarnma--,, 3  -- 

W/0.K.C.Naraya:1_a'swa1:ny,:. .    "

Aged 37 years.  '   s
2. Naveen Kumar,  A

S/0.K. :¢Ixar;s;yar;asx;ra§tny-;.,"7 .. 
Aged 37. . K . 

3. Nagan1at'1i.N=. ' .   
D/0.K,.C. Narayana§Wamy;' »  " 2 
Aged about  years, ' A'

4. Ye1esh§K'umar.N,'* , _ A A
 " r /  Nar ayanaswamy'.
  

Since 'peti ui_dm=.1?'s  .V2A..téj4 are

 . Vminors ,' 3/  theif_'m_0t_h'er
 V natural ' guardian "petitioner
No.1. ali arer/a.V.NO;C*15.
. .B'_iae.k;V38th Maj.n;':.7"1 Cross,

Ce'11tf'a_I Excise Quarters,

 B__:T.M'«I;ay0u'"t«/ 2"" Stage,
V'A.,'_'BVaagaJ=ore465';' .. Appellants

  ' 1 . V (By  Ashadevi and Smt.D..N. Mamatha, Advs.)

 .



1. Smt.Shantha B' IVL,
W/0.RaVikumar K.H,
Konappana Agrahara
Singasandra Post,
I-Iosur road,
Banga10re--68.

2. The New India Assurance
Co. Ltd., 1S' Floor, KIADB   M   
Bommasandra, Banga10re§{~99._. T' j.. ."RespQndentsA p_ T j

(By Sri M,S.Mandanna & Assépeiateswfldv.   

This MFA. is fi1ee1«.,irj::1e1-_speed£ie:g"d11'7d3(1) of MV Act.
praying to seta._a'_'side:_ the...judgfIie:nt and award passed

before MACT'. 4(S'Q(§H.--12)at }f_3angaEore dated 27.12.2005
in MVC Nb.7§39_8'/200%§Q}A  -- - 

A  fdrteevnciliation before the Lok
Adalat after'. be'ii1.g'r1ieferi'ed' vide order dated 15.7.2009,
the following 01.jde_1f' eis"pa"ssed.

ORDER

learnedmedounsel for the appellants and the

1ea1’ned:’«v..¢VuujnSel for the 211″ respondent ~ Insurance

Cdmpanytialengxmith its representative are present.

.2,_ ‘The matter is settled between the parties for a

t compensation of Rs.2,30,000/- [Rupees Two Iakh

a–‘-“~£”–“,’-q-“”~'”‘””‘

‘I ‘ ‘ . . . . . ..

thirty thousand only), over and above the compensation
awarded by the Tribunal. The eiaimants have agreed to
receive the same in full and final sett1err;ent.VV’:ut’i3e

claim.

3. The 2″” respondent ~ Ins1;rance”‘(j’o1:n_jpan.y..hast

agreed to deposit the said

the date of preparation ofaw’a,rd, faj_1ing_ saide’

amount shall carry interestd.-at’E)%”–»p.a. ‘from. the date of

default, on the date ofdepos1fe£;t:i

stands disposed of
in terrtisuof The award of the Tribunal

shall aeeordmgly. Draw up the award

Sd/-

JUDGE