High Court Karnataka High Court

Ashik vs Surya Kunder on 24 September, 2010

Karnataka High Court
Ashik vs Surya Kunder on 24 September, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMYITEE, BANGALORE
BEFORE THE LOX ADAIAT

IN THE HIGH COURT QF' KARNATAKA AT 

DATED THIS TIE 24¢: nmr or sEpmnmEE§;'%2fi%1%a_:1%  

C€.}NCIL1ATORSPRESHE»NT:    
HoN'BLr~:. MRJUSTICE B.SREEHIVA._SE 65:33:33.5'  < 
8'      .  
sm: H.R.RENUKA, MEMTBER  X j * '

Miscel.Ian¢au_s First A23   
(Lek Adcglczf NO.  £3) " 9

BETVVEEH:

Ashik, V   V

Aged about 3?' years, V '  '   '  ,  

S/o.Latt=: Hydar Khan,  .    4'   
R/a.Kumbragodvi1;ag:e43a':2o'$;t,'      ' *

Via Brahmavara, V _V  " '   ¢_  

Udupi Taluk andéflisfiéct. "'::;:_     Aypellant

my    shetty, Advocate)
mm: " 4' M  " 

1.' Surya lgitmder, " V
V..~*'v._Avged._aiéo§1:V"2'?_  ..... 
 S]o,Afinaj:pa_Pd§}1'akaIa,
 
u~d.u~p;i  

. ' ° The Linitcd' indéa Insurance

 ]C0mpa:;.1-y  LJ:d.V, Rep.by its

--« Q ' * .__[}ivisior1a1,I*:Ia11ager,

 ' Vfiivisxexjxal Oficc at Udupi,
 "§'<:1jis:111;a' Complex, G.B*Pant:h mafl,

 -. f€)p'p.Sha11icar Vittal Garage, Uclupi.  Respondents

(By Sci. A..!a..Venkatesh, Aclvncate for R-23

$1

Em)

MFA FEED U/S 173$) GP’ NW ARC’? A(§AI?\¥ST THE JUDGMENT KNEE AWARE
DATED: i’?’–{}3w~2008 PASSES IN MVC NO.4f2005 ON THE FILE’, OF’ THE ADDL. CEWL
JU§C.}E {SR..E§N.) 85 ADE3L.i*vfAC’I’, IHBUPI, PA,R’I’LY fi:i,LOWiNG THE CLAiN__i PE’Fi’FiON
FUR COMPENSATION AND SEEKING ENE*{ARCE’MEN’£’ OF COMPEl\ESATIOI*E.’

THIS AKPPEAL CONHNG ON FOR CO1f~ECiE.£AI’i’ION BEFORE LOK

BEING REFERRED VIBE; ORDER 0113.10-2~2o1o, ‘mg F£}L££;)fJV’ihé{3’..(_qi£»§iZ§§jifi?. IS
PASSED.

CONCHJATIOR_Q1§I_}ER:–‘ ‘A A ~ Y ” i

The ieamed counsel for the appeiifiizp ‘A I

11):’ respondent -~ II1S’l.1I’aI1C€) C0mpan§’.aiéng whith.
present. V K ‘ 2 ‘ i

2. After prolongeti 11eg(}ti21t;i<fi§4i%1.$._._'i;.?§t:_ The Appellant
has ageed to receive Company has
afieed to pay a Fifteen Thousand
only) in addi::i.§n awarded. by the Tribmxal, in fun
and final setueniem Memo is filed on behalf of the
paxfigs to efigct, V. V ._

3, Iflsfifiizme Company has agreed to deposit the

a£t:§u3;t t;i';t~s3-:"T1*ii3u11ai, within six wwks frem the date cf

T' ';: féjjatatiofl"«..of failing which thce said' amount: shall carry

' 9%%#;;.éL. from the date of defauit, an the date of deposit.

'hL1 éIifiI'€ enhanced compensation amount shall m reieasw in

' . favefjf of the appe1La11t*

5. This miscelianeotls first appeal stands disposed {)f in terms of

tixe Joint memo. The award of the Tribtmal shall stané

é:’tCCt31’di’f1gl}’. Bram: up the Award acccnrdingly.

~3@kf *%

§U3@E ‘” fV