High Court Karnataka High Court

Yellamma @ Putta Yellamma vs Mohan S/O K V Naidu on 22 January, 2010

Karnataka High Court
Yellamma @ Putta Yellamma vs Mohan S/O K V Naidu on 22 January, 2010
Author: Lok Adalath
HIGH COERT LEGAL SERVICES ff(}§\I'i?srii3i"i"}fi;i§;., §§s'i§'*é(§.fiLi,;(T3§{¥<L
BEFORE THE LGK AB.»-i'g.LAT

IN THE HIGH (EOUIEET (iii? KARM';iA§s;A M B;~i£'§{:I'rjXL{};'{§'}
I)A'i'E}} THIS THE 22"" aw 0F .I;x:~z:,_2sx§m zefsgzyi T 'V   ~.

CON(fILL&TORS Pi{E:§SE?*é'l': A A
Ii()?€'BLE MR. JUSTICE?HULU:V;£§;I)l   
SR1. }).NAGfi:2.I,Ai§:fi    % V 
Miseellanleems First A A' No.iI§620;*2iE§§: 
amAaa1az Nuqsgeggmgg)  

   

BETWEEN:

YE«§..»LAMEs:IA @ PU'1"I"A Ygmmm,
wfO.Z*{AGARAJA,

AGED ABOU'? 44 YEARS, V
RfA.T M9251, arm <:R0Ss,,  '_'--

?FiA.GATHIPUEE&, H  1
xanampmga MAIN Ragga},     --  
BAN:'-1SHfiN§{fi;R§. §;ANGp,L0--:§E:;.e mt »   '_   ..a??§;;L&1%"£*

 ' :31? .Mi$;L.1v5;*¥;E1'~2$':§E'r,Abvvs£:srfi:s;
533: V' %    .

1, rv§<3:i:&.1~z.jV:xs;;a}c3§2, v-
.v..s;<;.K..»"m£AiD::, _ _
 £25951' 12102633; 7?'%§«iAIN, " """ "
 gm CROSS, :3R::€§\a§$aI~éa§AR,
'BAi%¥GALfj;KE ~::3:§<3§8E=.,

 »  THE: é::{;:a:';'z¥4;é;':';v':ezLr3g1s:;a1;:2s::3,
 :23, zs:;'z:;(;%:;s.:::,
' '=__B;§:NC:A war: 4:550 {>031 .. RE§?§?¥§ENTS

[QRL fi."£?°IJAY£. KIEMAR, :%.B'ifGC£LTE Ffifi K-2}

_ % ___ "'fHI$; Miifi. ¥'ILE% U!S.§?'3 :1; :39 M2; ACT gamma? 'THE 3U§}G-ZVEENT AHD AWARE
£7£1T}:?§% 937::-.3393 Izawsfib 3:; we E%.£Q<'i=5g'2£}{J$ are THE mg; :3? T222 X31: A§3§}L.S§f;&§,L
zsmjsas .;2;m13;, MENEEE, men @9122? as? mag: cgusag, £\.%EE'f'i€f}P<3i.l'§.'z%§?% aggza,

'  f ':3;a;eG;LxL<;RE §Sxi2{§HAi5}§ §'A1--"eT§X ALLGvs1N€; THEE cmgm §'E.§"'i"1'E"iQ'§+é mp: i;3{}I'v§iE3'E';§'~é  ma':

"SE;EJE§IN{} Efiéiéflfifiééfifi'? {FF €:QFv'}P§;?§%";T1C:??§,
V '§'§~§ES APPEZAL CC}E.«*fi}€{} QR E§€ €3{}H{2ELi§[{'£{}I*§  iii}: iil3;%.§.£i'"i"' Fs§"i"h.}{ HEERG

S i7%'3:-Z}?-"ERRE§} 'a;'§§}E:7;  B.§3z'TE3§3   E%'{IIéL{}i€?§§€€i if-€}§«ECEliP£i"§L3§'é  £S



2
CONCIi..IATi()I\¥ ORDER

The learned 6011115361 for the appeliant and the mpregentafivs of
Reliance General insuralxca Campany Ltd »~ Respendent No.2 aiong with

its counsei are present.

2. After prolenged negotiations, the matter is settieti,-*';£'l1é";*'ij£;4§3:%:i;§;2;éit:~

Claimant has agreed ta receive and the R,§isp0nd.e':it:v'  

Csmmral Ins, Co. Ltd. has agreed to pay  i12::1§g:'s£1::.i  

(Rupees Forty Thcsusanil only} (illcittsifizgt c3f i::.t§?"r::st',§,."£;i}:i§§:1s§_ abixfie.
what has been awazded by the "I'rib11:<1ai; £1111 ;§ii§«_VV:ii1i:::ai ééctfiemfixxt of
the Ciaixtu. A joint Memo is f1},<3d'r§;_ii'~?1e§1.£§1If i;<3HtiVfis efiéct.

3v The Respondent No,2E:-« R{3}§a1?.£;€:"G'EHi€é1f3I i'I.lS45f:{§.'i;iZ{iK, has agreed to

deposit the  aa:§i%;;$rejtn§_' Txibigigéx, withira Six weeks from the
date of prepazuiinri 'GfvAEIf§i1";f:j;,£3i3;i;fi§;!£VhiCh the saifi azzacumt shall crazry
interest at 1LiT1fi§3'1"£:'t'{.€ {}'f' §"'2*€:s_EV?'*.13§;--._ft'é:«iVr1 the date sf ééfauii iii} fhés: <.ia':f: of

     ..... 

4* ;Xii$e:§:f12″s7i1’éV5G’;:sa_:.§::*$t appfiai starzds éigggoseé 0f $11 ‘éiermg cf {ha

g§§m’;z:t ef {ha Tziiyunal shall s’ta;.f:{£ madifieii. 3;<::c0:fi.i:2gi§-2

— up {ha A”m;s2§j:d accarééngiy,

Sd/«
IUDQE

RR» mm