High Court Karnataka High Court

Amjad Pasha vs C Anthonyraj on 7 July, 2009

Karnataka High Court
Amjad Pasha vs C Anthonyraj on 7 July, 2009
Author: Lok Adalath
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