High Court Karnataka High Court

Annapoornamma vs The Oriental Insurance Co Ltd on 25 June, 2008

Karnataka High Court
Annapoornamma vs The Oriental Insurance Co Ltd on 25 June, 2008
Author: Lok Adalath
-1-

men ooum' LEGAL SERVICES COMMITTEE, aaxagufiag
BEFORE THE LOK ADALAT   "  

IN THE HIGH Comm 0;? KARNATAKA AT Balygaigogav' A 
DATED THIS THE 2513 navoérqums:  "  

CONCILIATOR PREsE;1¢r;T1' % _ .
THE HOBPBLE MR. wsmcza_s.N[s_a*wANA;éA§*.am¢ 

ANI)-._*  é
smzx. H£)_IfilNAI?¥3A,--.i§€EE»!§3ER "

MISCELLANEOUS 'Rik =%A1:>.g_EA:;:'g,¢;351o(m
LOK mam: r:¢;941;2tm _ 

 

§.....El'.W_E§g_N= : , _ _ _ ____ ..
W/0 LATE.z:_ANrHA.  .. 'A
AG-E8   

2. s§H.NAGFSH;j'V%AL::%   -.  _
sm JATE   "
AG~EDA_BOUI'._17.YEARS

 _ 3. .. 4$'.'H;REKAH'  .

'. - 1:)/ac. LATE 
v A _Az;£.+::;  15 mans.

4'. ._  S.

X  9/o LATE KANT'!-IA
=.4c.a:n13 mans.

V .  AL.L,.A_RE Ft/O c/o NAGESH mmnv,
 % nsasnucan smsm', KOTE,
'  TOWN,
 __ "KAI§tAKAPURA TALUK,
J  -an.:~:GALoRE ms'rR1c'r.

""7

 



  _ "  hfiscsfiéiumous Fmsr APPEAL :5 mm)
 UND.ER._SECi'ION 173(1) or» THE MOTOR vamcws AC!'
<AeAINm*mEkxmneEmEm AND AWARD camp 3.-3.2004

  3-Fore comwaxsxrxow AND ETC.

 A . "rrnzs APPEAL comma on FOR ooncruxuou
 BEFORE LOK ADALAT AFTER agave REF-'ERR-E9 VIBE

  ormnn nxrso 3.6.2003, THE FOLLOWING 052131312 IS
w 'PASSED:

APPELLARTS 2 T0 4 ARE muons %
1229.3? NATUAL GUARIMAN MOTPIER  ~ j  ~ %  u 'A
NAMELY ANNAPURNAMMA   j .'  ' 

(By sm BHUSHAN! KUMAR, mv)

AND:

1. 1'HEOR!EN'I'ALINSURARC~F;C0.LTD;,_  " V
13.0. 6 P-{(3.364/1, mm 'awgazx RO§x.D," A
SRINIVAS MANSION, JAY;-um<;mR, ' ~
am BLOCK,     % 
BANGaALORE560"01I...   _
REP.BYI'!'SMANAGER.  '

2. s.RA.m,«s,uq1's1Da)A5A:i,  A V 
YEDAM1-;.DU;jVV3LLAGE,__.   .
   

KAGG&LA.'i;«§.LLI 9031-', '-  
r;ARo}§g;LLY"gioBi..{.'- 
I{.ANAKAl=t}RA'TALU1(,__ ~ %
aA.NGALaRE.'ms'r123{:'r,..  RESPONDENTS

(By sR1.v.irARAYAms~a%A2&Y, ADV ma R1, R2 smvany

Passan m1’m’rc.No. 1512/2002 01: mg FILE 091113 mm
:v1Acr~4, comm’ or SMALL cwsns,
BANGALQRE (scam) PARTLY ALLOWING THE cum

“/7

the payment

thé._ iequest of the parties, the additional
2 4: amount awanlcd is apportioned between the
“is 1 In 4 in the fi>Ilowmg’ manner.

C OER

The Counsel appaanum for the
offiocmrthe first msp0ndentawI:’a’%§_§’t Q A %
dcfibemtion, the parties fir
enhancement of (inclusive of
interest up to compensation,
which area accordingly.

caficd upon to deposit
the aaatnong; -R’s.”l,60,000[- within six
weeks fmm of the award, failing
which have to pay 9% interest on
tfie. from tm dam of pyeson of

“T

-4-

The firs! appc@t-wiic, widaw

man be entitled R) Ra.’70,000/- and the 2;

Rs.3{),0O0/- each. Out of this

entitled to xmcitsvc to

sham and the balance 59% a I jjccpfin ” AMI; . ‘ in
the name of each of ‘thine

me: thr; ‘ amount *3
deposited, before the mar to

Aoécm ingly xeooxd the jo’mt mm , rm
that will be no onier as to

Sd/-

Judge

S652′-

MBL«@ER

If Q j i f X ~ Nd] –