Karnataka High Court
Azhar @ Server Ahmed S/O Khaza … vs B S Dinesh S/O Chinnaswamy Gowda on 7 October, 2009
HIGH COURT LEGAL. SERVICES COMMITTEE, BANGALOR-~E_
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE.__'__T '..'
DATED THIS THE 07"" DAY or 0CTOBE}?..,'2:_DQS}A»A./,,:' 3 T
CONCILIATORS 9RESEm: ,"
HON'BLE MR.JuS'rIcE
A ND.' V
SRI. E.R.DIwA:_7[2I3'{}5'
Lok Adalat N_c}'.1.1."._67;_/.2'flDv9"~,_
BETWEEN:
AZHAR@SERVER AHMED, _
S/O. KHAZA MOHINUDDIN, 'g,_- V . *
AGED 17 YEARS, SINCE 'i'«3I'N_OR_...';-- ' A .
REPRESENTED BY HIS FATHER,
KHAZA MOHINUDDVIN..S/'CD, "
MOHINUDDIN KHAN, H
AGED 46 YEARS, R,!AT-No,.183;'-».,, ' '
OLAKOTE, PEERIYAPATNA, ' _ " . ~
PRESENTLY RES1DING'~ATNo.1, ;
EoGAD12""' STAGE, " ' .
MYSORE. _; ' "APPELLANT
E'('BYj'%'sgfl:.ANIL BABU. c, ADVOCATE)
i'>
U
"'>F5.S.DIN»ESH, ,5/0'.j:.-- '
ooNAcHA,
' j'S,io,_i<AR1NGuPPA, MAJOR,
AGED 40 YEARS
~ -M.G.ROAD, SIDDAPURA.
§______'£:""'"V'"""l.#'\_,
3. THE MANAGER,
THE ORIENTAL INSURANCE CO.,
BADSHAH BUILDING,
CLOCK TOWER, VIRAJPETE. REs.§§g;$:V§ip§-ir4aTsV
(BY SRI. B.C.SEETHARAMA RAD, ADV. FOR R-13;' V
NOTICE TO R-1 TO 2 DISPENSED WITH}... ._ = '
MFA FILED U/5.173 (1) OF MV ACT AGAINsTV'9mE"3U9{sME-MT .AN~D.AwARb'«
DATED E0/08/2005 PASSED IN MVC l\EO.145/2001 ON TH_'EiFILEi'OF"TH'E IVVII,VV".-'~'..DVf§'.i__.I
CIVIL JUDGE (SR.DN.) & MACT, MYSORE, PARTLY ALLOWING THE LCJJXIM i~7'E"I'I"i"I»QN'~_VV
FOR COMPENSATION AND SEEKING ENHANcEMENj OF CDMPENSATIOBI;
THIS APPEAL comma ON FOR coNc1L1A1*1§5'N BEFoRE_L'oK'-ZADALAT AFTER
BEING REFERRED VIBE ORDER DATED 25-8--2Q_O9,,_TH_VE FOLLOWING FORDER 1s
ASSED. *
CONCILIA'I'i0N"0i'{§)EI§zvv:I_
The {earned counseil-_fozifliiithéj}"fend the iearned
counsei for the P\es:::)'L<V)rLftdE*:i'1't'L3V'--.--_-I:I'n.s1Ifanv'te"'LConhpany aiong with its
representative zjvre I
2. The matter is..__settwEIedIV'hetifleen the parties for a sum of
Rs.4vS,{)Q0/-v_»»(5§31I;§ees Fer't'{..._F.iVve Thousand onfy), with interest at
6% pV."a._. 'f.to'in._t*hve~¢iate.._of petition tiff the date of deposit, over
:éL§'r:--:j__.'abové:. .»'t'§iieVI(:<§:?t_1_i:.::'<.éVnsation awarded by the Tribuna§. The
_rfE.a_ii"ment_' has eg'reed to receive the same in full and finai
" -..i_"s_ettE'e.m"e'ntVOfthe ciairn.
9'/L
3. The respondent -- Insurance Company has agreed to
deposit the said amount, within six weeks from
preparation of Award.
4. This miscellaneous first appeal stands ilnllterftfss
of the Joint Memo. The award of the”‘V}fvri-?3zunaI’vslV:~lall_s’t.a’n;:vmod3ifiedxi”
accordingly. Draw up the Award accord.ing.|y’.’V.._»L
RR