High Court Karnataka High Court

National Insurance Co Ltd vs Smt Kamalakshi W/O Late … on 9 July, 2009

Karnataka High Court
National Insurance Co Ltd vs Smt Kamalakshi W/O Late … on 9 July, 2009
Author: Lok Adalath
BETWEEN:

I
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 09TH DAY or JULY 2oo9_Kj
CONCILIATORS PRESENT:  I

HON'BLE MRJUSTICE    
SRI.E.R.DIWAKAR, MEMBER II
Miscellaneous First Ap':§__e"e~.1 No'.I9'2I:2O/   
Lok Adalat No.659f2009"   --  "

NATIONAL INSURANCE CO.LTD., I 
BRANCH OFFICE, I FLOOR,

EMJAYS COMPLEX, BAL:.\;M;£'TA," ' ._  I

MANGALORE ~ 1 NOW 'REm*a;._BY ITS, '

REGIONAL MANAGER,'~ _  _ 

NATIONAL INSURANCE'. CO ..::1j1)*.I,b ' _

REGIONAL OFFICE), S_UBHARA'M " V. 

COMPLEX, 144,M.~C:.ROAD,=. " A' _ 

BANGALORE »S60 00;, V. ._   .. APPELLANT

_  (BY sR1..'A;--N,1{mAsHNA SWAMY, ADVOCATE)
AND:   .   ..... ..

1. V' "sI1vIT.KAM'A.1,A;{sH:IV, *w/ OLATE SHIVANANDA,
NOW ;é,OEv9A13OzJV*T.~43 YEARS.

I  THUI_;A__SI, D)' SHIVANANDA,

'NOW AGED.'ABOUT 23 YEARS,

- " sOTr»1.R/O;"DURGA PRASAD,
 "JAI.LIGUDDE MALEMAR,

. POST: ASHOKNAGARA,
"MANGALORE TALUK.

'   V  "'«.VVé:\/iT.sEE'mAMMA, W/O.L.A'l'E DATTA POOJARY,

.. SNOW AGED ABOUT 60 YEARS,
R / OJDEVARAJA NILAYA,

Q?



NEAR VIDYANAGARA SCHOOL,
PANJIMOGARU KULOOR POST,
MANGALORE TQ., D.K. DISTRICT.

4. M.SANDEEP PAE, S/OSUERAYA PAE,
AGE: MAJOR, R /O.GANDI-HNAGARA,
KUNJATI-IABAEL VILLAGE,  9 "---   
KAVOOR POST, MANGALORE 'i'Q..   '_  R;Es;»ox~:DEm-sh

(BY SRLRKARUNAKAR, ADVOCATE §oRiiR.i'3-35 .3, _ "  

MFA FILED U/S.173(1} OF MV Ac:f"~AGA:NST THE A-.JUD'GME1"v'1* AND

AWARD DATED 3-2-2006 PASSED IN MVC':NG.2I38/"2.00'1e --oN EHE F1LE OF
THE E ADDL. CIVIL JUDGE (SR.DN.) __..&'»'~.CJM 8?; MEMBER, MACT-V,
MANGALORE, D.K., AWARDING  ~ooMEENsA1'IoN.._0F RS.6',o'6,ooo/» Wi'I'I-i
iNTEREST @ 6% P.A. FROM THE DATE OF PE;"i'.ITi'Oi'% T1'L_L REALISATION.

TI-HS APPEAL comma ON EOR coso:fL:AT;o'z\{V.'E.EFoRE LOK ADALAT
AFTER BEING REFERRED VKDE §ORDER. DATED 25:'-:3-'09, THE FOLLOWING

ORDERES PASSED.  fl,-V  1  
  
The leajfiieid   -«Insurance Company
along with  and the iearned counsel for

respondent No. 1 to "3  preisent.

2. _ppprotra<::ted__ negotiations, the matter is settled. The

:."».pgppe1lar;tii..'a Company has agreed to pay and the

VtirespondentiNeil have agreed to receive a sum of Rs.5,46,000/ —

I*'i*Je Forty Six Thousand only), with interest @ 6%

ii"-iipta.'–«f1'oirii date of petition till the date of deposit, which includes

V –thei"coinpensation paid under the head of no fault liability, instead

Rs.6,06,000/« with interest at 6% p.a. awarded by the Tribunal,

€,,5»/

in full and final settlement of the claim. A joint memo is filed on

behalf of the parties to this effect.

3. The appellantw Insurance Company has the

said amount, less what has already beendceposited,’ _vve.eks.

from the date of preparation of Award. ‘i”he:’aino’L1nt’depo’sited

before this Court shall be transferrcd’tQ.. the ‘Tribunalll

4. This miscellaneous first’Jap_peal’sltaridsluldisposevdiof in terms of
the Joint Memo. The award of stand modified

accordingly. Draw up ti’te:Award aceording§i3I.____VVef’

Sd/1
Judge