High Court Karnataka High Court

Beluregowda S/O Giddegowda vs The Manager The New India … on 23 February, 2010

Karnataka High Court
Beluregowda S/O Giddegowda vs The Manager The New India … on 23 February, 2010
Author: Lok Adalath
1

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALOR_E

DATED 'n-us THE 23'" am or FEBRUARY.é.;'G1: G :"-._

CONCILIATORS Pxasszsrr:  
HON'BLE MR.3USTICE RAM*:ia'6
% mm % %

sR:.E.R.n:wm;m, mi %

§vi%é§R i'_  - * VV 

3&5  M

Misceilaneaus First Agg §'_%;;__$QEa, 
(Lek Adayat M45/2a%:o}

 

BETWEER:

1.

:-~ 1:-5 

EELUREGOWDA S!0._6'EQDEGGWDf{;'   ' "
AGED ABOUT52   1:  -.

sMT.m*AMMA'xiJ;'i"g;«BE:;L}éaE;G::1;1{§>£s.,V  
AGED ABOUT 55§Y§EF\FT{_';3. "   

2 ARE. '
THE RESEDENTS OF§%'§UKUNDUP{t£._VILLAGE
MALLADE\€.$.Rfl!_PURA P€3fST,' _  '
KATTAYA HO_EALI,' ' " "
HASSAN TALUK AND

"mg APPréLLAi\s*'s's ii. Awrfifl
 ..APP'"Ei_Lfi.N'i"S

..  V  (av s:IR1.c§1a:$H B.3ALAnARE, ADVOCATE)

 ;=:v§SéuRANcE CC).LTD.,
BRANCH C}E"*='F_I{;i':,

"":fH'E5'.wi:~s;éG--L?-fi,
THE NEW I¥\i--D_I--A

-' HASS:ili\_£.""-- _

4' ' =  E~4AN;AGI§%i{3s EJIRECTCR,
 "\fE3A'€ANANDA RDAB mes i_T*C':.,

' -.fi3{f,'§e€If*€ISTRfiCI'§\!E GFFECE,

 m,3, ENCOY COMPLEX,

  -~--;-21.53:; DHARWA9 DISTRECT.

KE$HAVAPi.§¥2., SERCUIT HOUSE,
..§'{§;S§"-'*€>T~&i3ii:f~i'$"§

RR1)

UK

(BY SR1: S.N.ASWATHANARAYAN, AEEVCECATE F6



MFA FELEB UJS 1?'3(1} Of: ME? ACT AGAENST THE }i3f.'}f.%f\'E§t§\§T é3£\iiLI> ,»'"%¥f'§ié*a%'-?'€,[}
$71.!'-'W83: 01-01-2989 PASSED EN M1/C NC3.49j'2007" ON THE FILE 0?' THE I'-'&§}D§T'§£73Ni?a§._.
CIVEL JUDGE (SR,DN.} St ASBITIONRL MACT, HASSAN, PARTL'{ £§,..LG¥'«e'EE"--.'G THE
CLAIM PETETION FGR CQMi3'ENSSi-'kTIiI3¥'«§ AND SEEKIEQG §F~é'r~ifi1.f\iCr'EfV§_Ei'éT C}?
COMPENSATIQN. I 

THE APPEAL gamma om ma CGNCILEATICDN $EFC3f-"RE LOX A:€z§;L;%%;j*--.T,é;s%TER

EEING REFERRED VIDE ORQER DKYED 13-{)1-2616, THE FOLLOW?f'~JC§'"C{§.¥\§€.§_Lif{?"i{3§\i

GRDER I§ RRSSED» 

(ZONCILIATION ORDER A  M  

The learned counsel fer the ciaimants;a.p;§eT§i.énté'gfficime" 

caurasei for the Respondent - Insuraflte» Cavtnpanyij'a§V§:§§""v}:th his

representative are present.

2. After proiorzgad negotiations’? t_idé :*:fiV§1~$*£.?ifg.r’_’_’..ts settieai, ‘i”n&
appetiants -Cfaimants;~%1’a&;§*agrfee<:i 1:19 "F&r.(3€°'§_Vi"'s£'w$____ &i'E'§fi {Fifi §{e$§3€}§"s§$%'§§**

Insurance Company} 'giebai compeswsatian $2?'

Rs.1,'?Q,OGO/- (!f§upeé?§;'T'L€};rae_;:'Labk'h _'Seyafi£y Theusana enéy}; in aafistserz
to what has beeri' a\§Ja%rdéd Vb'3?AV't§ié'-frsifiunatf in fuii and fine; setiiememt
cf the ciaimfgfi joint.' ¥%"!e_¢V"r1't$ flied on behaif cf the partiea tag this

effeiztt, «.

V ThéRé’3pc§§t%’§«éif}t %=;vVirtsuranee Company has agreed tic degosit the

éétjd amoun£4″bze?Qré”.the Tribunal within six weeks fmm the fiate of

p.repar.a«_:énTLaf award, .a§’!ing which the saéd amt.) frat sham carry snterasf:

I. Z <5'F '3'-3% RA, from the date of defauitf ttéi the Gate sf Qé7é§QSi"£.

M

FF

4. This misceiianaous first appeat stands disposed of in terms 9? the
Boint memo. The award ef the: Tribunak shaii S1Z3£3€i$ E’–‘{‘_EQCf§f§&d

accordingiy. Draw’ up the Award accardéngiy.

i E

Sal’