HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORIEE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGA_i5O~REu':'._'__j"V3 I'
DATED THIS THE 30*" DAY OF JUNE 2.ooj9._ A Tff L.
CONCILIATORS PREsENT:,aj:T V
HON'BLE MRJUSTICE B.SRE-ENIVFSE GcwoA%' M
SRI.N.S.SAMPANGIRAMAI'AH,.MEM'B£R E
Misc. First Aggeai7No;c 1fi2.1€![2006
(Lok Acfalat: No-;446;'2{30_9.)"~._':_
BETWEEN: A * "
C.C.Chetu\/araju,
S/o.Channige Gowda;
Aged about 38 years, " 3
r/at No.39, 1" Ma;n,c3'9cross:; AV %
Yelachenahalii, Kana_kapur?'a--Rpad,"«V__"~..__ -- .
Bangalore -- 78. ' ' _. ..AppeE|ant
2 ('By Sri: . "ES Advocate)
\V V. 'I ,, ..... .' _
1. The New .ITn'd,Ea' 2*-ance Co . Ltd . ,
By ifs ma eager, 3'?'.A'-fevoor,
' V' _Vo3<ka!.ig"a'ra Bha\{a.r1a,
" ''r~!udson'''Circ§e;
Bangalore ..-2.,
c '~.VvRav§kuumar.G". S/o.K.Go;3al,
A%ed 'major, R/0.No.I40,
_99= Cross, Byrasandra,
' 3a.y_a_nagara, 15' 'E' Block,
. ' Bangalore -- 11.-, ..Respondents
(By Smt. Harini Shivananda, Advocate for R~«1)
2
THIS MFA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT
AND AWARD DATED 1~3-2006 PASSED IN MVC N0.7178/2004 ON THE FILE
OF THE 14TH ADDLSC3, MEMBER, MACT, COURT OF SMALL CAUSES,
METROPOLITANAREA, BANGALORE (SCCH.NO.10), PARTLY ALLOWING THE
CLAIM PETITION FOR COMPENSATION & SEEKING ENHANCEMENT OF
COMPENSATION.
nus MFA comma ON FOR CONCILEATEON BEFORE LOK At§A1,At
AFTER BEING REFERRED VEDE ORDER DATED 6~3~2(}09, we FoLLow1’tto
ORDER IS PASSED.
CONCILIATIONV A
The learned counsel for theapp€§IIantiit–:anidi’tIie iéaitneai counsel
for respondent wlnsurance representative
are present. A I I I I I
2. After protracted iiifvriatter is settied. The
appellant has respondent – Insurance
Company has aéreped of Rs.70,000/– (Rupees
Seventy Thousand only)_g in to the amount awarded by the
TriburiaI,~ti.n finallflselttliement of the claim. A joint memo is
filed ofiiibt-agif’pt to this effect.
respondenttile Insurance Company has agreed to deposit
_”the”:saidi’arr1ount’,._.'{5vithin six weeks from the date of preparation of
i.t”ailin»g}dvhich the said amount shall carry interest at 9% pa.
t}1e..ddte of default, till the date of deposit.
($”
RR
3
4. This miscellaneous first appeal stands disposed of in terms of
the Joint Memo. The award of the Tribunal shall stand modified
accordingly. Draw up the Award accordingly.