High Court Karnataka High Court

B R Venkatesh vs K Shreenivasa on 9 March, 2010

Karnataka High Court
B R Venkatesh vs K Shreenivasa on 9 March, 2010
Author: Lok Adalath
AWARD 3
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE";
BEFORE THE LOK ADALAT  R 
IN THE HIGH COURT OF KARNATAKA AT 8ANGAl_AQR4E. 'a-   

Conciiiator Present   '  _
HON'BLE MRJUSTICE L. NARAYANASWAM_'Yé4V   "
SR1. N.S.. SAMPANGIRAMAIAW"MEMa3ERf?* "  

Miscefianeous First AQgea._!_ No.V2.4_:{'Zi.'3.(2CI_:{_)'_;§j'*:._,_VV 

Lok Adafat No.1«9'8,l>201GV._»' 
Between: L' _ 

B.R. Venkatesh,

S/o. B.J. Ranganna

@ Ranganath, ~ V V

Aged about 37 years,   . 

Agriculturist,   1.

R/o. Beeranahalli,

Aimangala Hobli,

Hiriyur Taiuk, _V -j_  ' ._  '_   -
Chitradurga District..."  t "<:;,_     ..Appeliant

 (By  Advocate)

Aug:
1. K. Shreeaiivasa, . _
..--.5/0» K€"'?haF5Da,  _____ 
 Aged about?--.25 years,
*Qwner..of Mvaruthjv Van
searing N0,"'i{A~~v16;{A?:1 604,
R/d._Goyt. Heép.ita'i~.Quarters,
  HirEyur'FOwn,_.  

 The Branch Manager,

--« i."fNe'wAIndia Assurance Co. Ltd.,

 Near' fjahgk Office, ~
*--Ch':'trad_urga Town. ..Respondents

{By Sri. S.N. Aswathanarayan, Ad/vacate for R-2)

MFA filed u/5.173(1) of MV Act against the judgment and award dated

aA.u._.4.t:;;1–gVOE8’f2007 iaassed in MVC No.62/2006 on the fife of the CM} Judge (Sr.Dn.)

andfiddl. MACT, Hfriyur.

{axis

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE TEE HIGH COURT LOK ADALAT

Misc. First Appeal No. ,§Zl}/7.”?/296.4»?
(Lok Adalat No. 13 31 )

BETWEEN:

ej

‘: {f”}’?’§E
. .fi

;4′:§&§é% ‘ =

dd gee/eed ‘”””iii~ep~::samzs

AND

/if £39137′ &_ O

JOINT MEMO

The MFA filed against the’: ‘i_ludgin~ent and’ Augard vi

MVC No. 5.23453 on the file”of”ethe MAC’F«._ @259″/_” ,
has been referred to this Lok Adalat by the Hon’bl’e~High rt u/ s.
20 of the Legal Services Authorities Aetge {E 982 The parties to the
appeal have settled their claim before ‘thetj_LoFca/ldalat on the following
terms: ; . *

The Appellant/ a_igreed.VAtoO”_reVoeii;=eiand Respondents.

{New India Asszirance” agreed to pay a lump–sum of
Rs. fl w/–(1éup_eee 1′ only)
in addition to. what ooeeeniieddrded by the Tribunal, in full and
fine:-eettzeneeefi e;,rfme claim.’ OOOOO ‘O ‘O

The India Assurance Co. Ltd.,} has agreed to
deposit theisaid arrioursjt, before the Tribunal within Six Weeks from

t’h.e”date of preparation of award failing which the said amount shall
carry interest @’9% p.a. from the date of default, till the date of

_~”dep«o”s1’t, parties are not entitled to any cost.

The-.,_gj’arties to this appeal have set theirtohandsvtgwthis settlement

mm

L’ Lok Adalat in the preser:gZ§;:e4_”‘;§§r;?’

I “ah. hO”-\>;”§ O K V at Bangalore.

.VSig:n’ature of Appellant/ s Signaturefiof Respondent/ s

.51;

-ev . –; U.” _ _
’49-” e-‘

A

v cate for Appellant/ s Advocate for Respondent/ s