HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 15th DAY OF JULY 2009
CONCILIATORS PRESENT: A
I~ION'BLE MRJUSTICE
AND % -1' «
SRI. N.s.sAMPANG1RAMAIAH,'_'IIIEMDER «
Miscellaneous First
Lok Adalat No.62'O/2009». -- V'
BETWEEN: .'
ORIENTAL INSURANCE CO.LTD.,
CBO II, # 21, MISSION ROAD, _ .
NEAR SUBBAIAH CIRCLE,--- V --
BANGALORE -"27, l\!OW'F{'EP._ B'(_ITS_ -- '
REGIONAL MANAGER,' _ ' _.
ORIENTAL INSURANCE CO..LTD;, _ " "
REGIONAL OFFICE;No.44/45,VL,EOA
SHOPPING COMPLEX,' RESIDENCY
ROAD CROSS, BANGALORE ,-;__5'e«sr;:o25. .. APPELLANT
(BY_VSRI.--» A.:\[A_IKRIS'H_ISlA SWAMY 3. s.MAI-H.-':swARA, ADVOCATES)
-- SMTf'a<.AEMANIULA,
'T-.W/O.LA".5E 'K. KUMAR,
, I, __NOw_AGED ABOUT 28 YEARS.
. AK.._ANIi;: KUMAR, S/O.I.ATE K.KUMAR,
A NOW AGED ABOUT 12 YEARS,
" _ H AAFLAIARUNA, D/O.LATE K.KUMAR,
NOW AGED ABOUT 10 YEARS
RESPONDENTS No.2 AND 3 HEREIN
SINCE MINORS ARE REPRESENTED
BY THEIR NATURAL GUARDIAN/MOTHER
THE 13* RESPONDENT HEREIN.
4. SMT.GIRIYAMMA, W/OKARIGOWDA,
,_ PASSEDh_”_.
NOW AGED ABOUT 61 YEARS,
ALL R/A KODIHALLI VILLAGE,
GONDENAHALLI VILLAGE,
BINDIGANAVILE HOBLI, »-
NAGAMANGALA TALUK, I
MANDYA DISTRICT.
5. P.GANGI NAIDU,
S/O.TIRU ANJANEYALU NAIDU,
AGE: MAJOR, # 4, 4″ CROSS,
SARDANA GAS GODOWN,
VIDYAPEETHA CIRCLE, I __
BANGALORE -560 028. _ ” . RESPONDENTS
(BY sR1.sI-:R:u§A.D v§,’SRASTRI,’iT.*ADv. ‘FEJR R1 TO 4,
T.N.v:SwAN’.A’ngIA, AD_v’.– FOR R-5)
MFA FILED U/S.173(:;.)’~OF»Mv=–ACT AGAINST THE JUDGMENT AND AWARD
DATED 2/1.2/2oo5,P’ASSE’D_mjwMvC,_N01309:/2005 ON THE FILE OF THE IX
ADDLJUDGE, MEMBE.R,TM,AC’u’-7, *COURT OF SMALL CAUSES, METROPOLITAN AREA,
BANGALORE (_SCCH–7}=, AwAE.D1N.G COMPENSATION OF RS.9,75,000/- WITH
INTEREST AT;’THE,RATE eE,s% RA. FROM THE DATE OF PETIITON TILL THE DATE
OF-REALISA,TI’0N:.__, ‘V …..
THIS» APPEAL. COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER
BEING_REFERRED’._VI~DE._.ORDER DATED 24-3-2009, THE FOLLOWING ORDER IS
A A CONCILIATION ORDER
DThe._.learrIed COLIIISBI for the appellant —-Insurance Company
the representative and the learned counsel for
. V I’es_p”O’I1dents/ claimants are present.
2. After protracted negotiations, the matter is settled. The
appellant ~ Insurance Company has agreed to pay the
respondents/ claimants have agreed to receive-.i_p’v.si1ii1_”gof
Rs.7,75,000/–Rupees Seven Lakh Seventy
with interest at 6% p.a. from the date clailxnpetition _d:ate7.._
of deposit, instead of Rs.9,75,000/– interest.’ p.a.
awarded by the Tribunal, in full andiifiniai settlement ofithe claim. A
joint memo is filed on behalf’ ftheithis effect.
3. The appellant–_ hasiaiigreed to deposit the
said amount, less’ deposited, Within 6 weeks
from the d_ate.._of
4. This misceilaneo1is_ stands disposed of in terms of
thvevtfointv.» “award of the Tribunal shall stand modified
accordingly. the Award accordingly. i
Judge