HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOK ADALAT IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 25'"! DAY OF MARCH 2009 CONCILIATORS PRESENT: I-ION'BLE 1vIR.JUs'rIcE N.K.PATIL i Am) SRLPUTHIGE R RAMESI-I, EKEMBER Miscellaneous First Ap_peaI'l' NO; 2004 Lok Adalat NO. I I47;/200$ I M BETWEEN: I ARUNI<UMAR,s/O.LATE RAJARPA; ' ; AGE: I1 YEARS, REPRESENTED 52¢ -. 3 ' ' * NATURALGUARDIAN AND_.M'OTHER,._'f. 'V Z . PADMA, W/O.LATE RAIAPPA, . V' D.NO.1384/3, 3"' CROSS, OAN-Di'-OAIACAVR, V ~ DAVANAGERE. """ . APPELLANT V(..3v:s'RI.. I"-TA;i=:-E9321 R.«s.;I5'I~I'M; ADVOCA"EE) 1.
T.B.PARAMEsHwARAPPA,Vs/O.T.3AsAPPA,
AGE: MAJOR,~O_wNER OF TRACTOR,
_P¢O.KADA3i§IVIL{..AGE, ‘V _ .
QDAVANAGERE iT.RLUK. “”” ”
2. THE MAN”AGERv,_C’I
I _ ORIENTAL INsuRANCE’ -CO. LTD.,
~ = *> TILUVAl,LI’–COMPLE>€, 1:?” FLOOR,
= ‘ A REROAO, DAvvA.NA’¢E’RE. RESPON DENTS
A ~ (CB?! snu. M.sowR: RAJU, ADV.FOR R2)
2 VMEA’~.FILED.’u/E.I73(I) OF MV ACT AGAINST THE IUDGMENT AND AWARD
A KDATED ‘–I3:3.g2OO4..’PAssED IN MVC No.53/2003 (OLD No.4/2003) ON THE FILE OF
‘l”HF;_ lI._CADDL.CIVIL JUDGE (SR.DN.) & ADDLMACT, DAVANAGERE, PARTLY
,.;””‘.ALLOv.tING THE CLAIM PETITION FOR COMPENSATION AND SEEKING
.ENHAN(;EMENT OF COMPENSATION.
‘FTTHIS APPEAL COMINGON FOR CONCILIATION BEFORE LOK ADALAT AFTER
‘SEEING REFERRED VIDE ORDER DATED 21-8-2008, THE FOLLOWING ORDER IS
PAS SEE D.
CONCILIA’l’IOH ORDER
The Ieamml counsei for tha appellant and the learned counsel
for rwpondent –Insurance Company along with t11evré:§;1*¢3sentati\;e
are present.
2. Afier protracted ngotiatitzsns,-I ‘the. ‘V
appellant has agreed to raoeivaf
Company has agreed to pay a of..I’i’s..V.’?:_,2#’?;, ,4′{3′{}<2i:/~
Threw Lakh Twenty Twe Tl'29§1saz1'd' to the amount
awarded by the Tribunal, sgfiisment of the claim. A
joint memo is filer} this effect.
3. The has agreed to deposit
the said a;1%i”¥§1’I1{,.:V5vgv;rii::1:”§’§1’i’1 the date of preparatisn of
award, shall carry interest at 9% pa.
from the o[f’d1§§f a~:g1t,Afii1Véfl:fie date of deposit.
., fi:1¢ enhanced cempensation, a sum of
Rs’.’2*.,dQ,f}C§):f’+; be kept in fixed deposit in the name of the
appellant fiationalized Bank for a period of 5 ymrs renewai
‘ ” if.E§:f_Vét:1ot11£s:f’v5«:’years and permitmd {:0 draw the intermt on the said
«-§if£3;.<&i§1;_i€1t.. Ffhe balance axnount shall be relczased in favour of the
7'%app§Hémt.
5. This miscellaneous first appeal stands disposed of in_.i__€rms 91′
the Joint Memo. The award cf the Tribune} shall St3i”i'(j
accerdingly. Draw up the Award accordingly.