HIGH COURT LEGAL SERWCES COMMYFTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
BATED THIS THE 7:12 DAY OF JULY 2009 .g Q
CONCILXATORS PRESENT:
HON'BLE MRJUSTICE SUBHASH 4
AND V "
SRI.N.S.SAMPANGI'RA1VIAIA.'>H,?'M
Miscellaneous First Apfle§£i1..No. 13267
Lek Adalat No.7"9Qi2009" "S ~
BETWEEN: _ =
AMJAD PASHA, s/OBABU JI-IAN,
AGED ABOUT 24 YEARS,
R/AT NO.6617, 'V«:.,__ V
gm? CROSS, ROSVHAN"C.CLONY:,'*
JAYANAGAR, B};NGA.LOVRE_«4}'1,, __ . I APPELLANT
sM"r.'. O;£;'..§S§{Aa5Evx, ADVOCATE)
1. " u c.ANj'1é£:ON§*RaJ, S/uO'.C..FH.NNARAJ,
, R,'_AfI' '2 1 6 OPP". CHURCH DORESANIPALYA,
H_VB.O.ROA::3,_ BANGALORE -- 76.-
, 2. THE":?:gwV'1R't;1A p;js§URANcE CO.LTD.,
UTILETY BU_IwIr_aO, REGIONAL OFFICE,
V S' _ MISSION EOAO," BANGALORE ~---- 27. .. mzsmnnmms
.. (B? SR1. 2¥I.S.MANDARl!¥A as ASSTS. FOR R-2)
'FILES U/3173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
8.45-2007 PASSED IN MVC NO.6746/2005 ON THE FILE OF THE MEMBER,
isJ}x€T,"COURT OF SMALL CAUSES, IVIETROPOMTAN AREA, BANGALORE, SCCH-5,
PAi?TL'1'~»-ALLOWING THE CLAIM PETITION FOR COMPENSATiON AND SEEKING
' ' -ENHANCEMENT OF' COMPENSATION.
.. 'THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT
AFTER BEENG REFERRED VEDE ORDER DATED 18~«6~2009, THE FOLLOWING
ORDER IS PASSED.
CONCILIATION ORDER
The learned counsel for the appellant and the learned counsel
for respondent ---lnsurance Company along with the representative
are present.
2. After protracted negotiations, the matter-~»i.s’:j,se–ttled.
appellant has agreed to receive and the res’poil<;de'n-t.:_i–'–Insurance
Company has agreed to pay a lump sliin i'l?s.3'0,iO0.0/–"
Thirty Thousand only) over and the ia1nounti..av¢ardecl: by the
Tribunal, in full and final settlernentiief the clain1._A' joint memo is
filed on behalf of the parties vtio*~this._
3. The respondent 5 lnsura.n;ee..compafn;y’has”agreed to deposit
the said the date of preparation of
award, fai1ing”‘whl’,<_:h tlt'e»1fete'd ariloignt shall Carry interest at 9% p.a.
from the date of "defaL_1lt; till.' ieitlate of deposit.
4. ~ , p_Thts_~ appeal stands disposed of in terms of
thee.Joint_plvlerrgo. award of the Tribunal shall stand modified
accord._ing1§?. the Award accordingly.
sdl-1,
Iudge