: ._ Ch!kmaga[i_mr m$*i;i_ct;'u' V V
HIGH courrr LEGAL SERVICES COMMITTEE. BA»;§§ALofi§E
BEFORE THE LOK ADALATH'
IN THE HIGH coupcr or KARNATAKA AT%%éANaALba_E %"€fA&&§ _
oxrso THIS THE 25*" DA':"'VC):E'=..§EP"i'El9:!_ié'£.!'EEf.,' é¢{§8*~
coNc1uA'roRs kPr§EfsEr»?r; %
ms HON'BLE MR. Jusfiize Asmk%3;A%$§f:recH1GERx
' ..
sax EEVMBER
T' -;_..gk Ad:g iat_P&9';1;9g_ gf gegg
BETWEEN 1 ' V'
M. Ibrahim, -
S/o Abdul Ffmhaman, ..
Ag-ed.Vaboa§t'<34.,,vears, ' ---------- ~ "
Salesman, "Bh&rf§th " Eoot Wen r,
Baiehcinnur, [N~..R'.% Pura----Ta!uk,
V _ . _ ...Appeiiant
" .. E13951': D.C. Jaaadeesh, Advocate]
V
__"~'S/'mgr K. Thimmeiah Poojary,
T Q' Major, Driver of bus bearing
No.KA-19 A 4489,
" " R/o Jodukatte, Miyar Past
Karkala Taluk,
D.K. District.
2. Smt. Manjula Abayachandra,
W/o Abayachandra,
Major,
Owner of Bus bearing
No. KA 19/A 4489,
R/0 Rukmini Shivabagh,
D.K. District.
3. The United India Insumnce C9.-----:--..t6'.--,
Branch Ofiica, ' _ 5 "
Manqalore
By its Manager. V
u ...Respondents
[By Sri A. Rayis§1a_ni§nr–&’t1.–.féa.ra;fana, Hhfiocates for R3,
1 2 gal & 2_ar.ejsew’ed} ‘
This Mvisceilantegus’:_Fi:ést».Appeai is filed under Section
173(1) of the ACt’v&”gAaVin.5iT–t.tf’iQ judgment and award dated
28.8.2003 passed in M’;\,(V;C.”~~Nb;2’65/1998 on the file of the
Triburaaf Chikmaigzgluryvhzizg bee’r:Qr;=:ferred to the Lok Adalat by the
Hon’bie High Coud_un.d.er”vseétlon 20 of the Legal Services
Authorities. _.Act,;n~1987.’ ‘- A V _
flaming on for canciiiation this day, Amok B.
t.’I,f:.i_e£»5ve.rve_;¥ the folfowing:
ta ,,mm, M,
< appeitiant has agreed to receive a sum of Rs.20,G00/-
V'A"'4'(jRqpée§.é;t§9€nty thousand oniy) on and above what the Trfbunat
E"'.jLv–hafs"wVVa;§\?nrded towards the full and final settiement of ail his
Qaims. The respondent has agreed to pay the same.
Q3!-4;,
2. The respcndent shat! deposit the amoqnfié..::wét_h§}i4 ‘A
months from the date ef preparation of ivzhflé ‘awa r§::!_
shall carry the interest at the rate of 9% anfi:3:7j’ ‘af’téf: 1’:’iz%¢Va”‘–..
expiry of two months.
Inn ——– . ‘ ‘