HIGH COURT LEGAL SERWCE3 CO§iIBfiI'T"T'EE3,
BEFORE THE LGK ADALAT
m THE HIGH cotrm or KARNATAKA AT'
DATED THIS mm mm DAY 03* DECEB€BEEi;2é(§§'".
concxnwrons
'1~iON'BLE MR. JUSTICE ARALI
sm 1:>.vI.IAYAmm AR, §£§33MfiER.".; . f A '
ilgiscellaneous First Af$'i:ێ*al H
(Lek Adaiat N0.--133\j9)' 3
BETWEEN: V __ _
CHAN§3R.9x MARAKALA,
AGEDAEOUT 30 YEMES, V
s;0.N;aRAYm~zA, " ., "
RfD,BEL1HI"£'EiLU,
BEEJADE VILLAGE, .
§{.UNDA¥'URA 'Zi'éiLUE~i, _ . _ ._
Limp: DiS'I'RIC'i', ' '_
1 ER; i§:._m.{r:ffi'A BRA §iiE'1"rY, A"fi'V<ZK';ATE3
Am): .« -- .
1.
M.N1THYAbEAI§EsA_5 _ —
AGED A¥3{)U’F .3f: ‘r’EAF<S, 2 "
S/O.FL?N_,DALiK 5.5.’
V R]Q.B1é3EdMI)I BYPASS,
GOPAI}YV:LLAGE, …..
s:t5N1::aa ?U:IR”A ‘I’}:.LUK.
2* f?§%3J1~mw’:I§:::.5;%’s;s::URANcE CO.L’FD.,
Eififififlfi wFFiVQ€’:.~ mum,
2ND. FLOOR! SRLEREM ARCABE,
V 0PF’:.._HEAI;’–!- PCS?’ OFFICE, 3399:,
. REP: BY 2173 ivi’.P;£*~E§sGER. .. nmsxscymmrms
= {$21 S.K.&$VIA’2’K&2€a.lQA?AK, AI)’i?0G§”I’.’E ma :2-2;
‘T}~i’IS £ur’IFA FELED UISE73 C}? KEV ;§{‘L”‘? §’ai}§’:ii’§$i” “E’}”i;&; «}i§i}ij’?2§§:;§’€iT §%§~é_'{,,3
‘.”v.._Aw.5gRD~.DATED 18–€)9w2OC3′? 95335:} IN mvc Nc;._;;z=gs;;;am mg m;;«,- gem; ask’ ms;
TC-EVIL JUDGE 531mm,; &. MAST, KURDAFBRA, m§e:~1’=;,¥ ALL(}k3J1£*4<.;% ma; Lihfiiffi
TP'E'1"'i"§7$GN FOR CQE'éIPENSP{T'i(}N AN E} tii2E.it';i£%"L'.} %E,f*$§~&£%j§\é£; %1A*%"'i' £2?'
V ' *– CQ£*:§PEI\£SA'FIO§£.
«~ V THIS APPEEL CC3h’IiN£.3’s ON FC1§€ CO§l(3iL£fi”l’i£}N fifisi’-‘i;JE<§:é huh fiiliiéfii 5%3*"'§'E€,-:92
', VBEING REFEQREE WEE GREEK i)&'1'E§3 ;§l~U5»£O£fi9, '§H?&':.» §4'i;)LLU"é§i§\飒CELiA”FION GREEK IS RERSSES.
r–*-(fa~’/m\””””””
COECILIATIOK 6R}3ER
The learned cou11se} for the appellant and tha repr<=:se:1t;a.t;1ve of
Insurance Cempany – Respondem aictng xxzfih its C()'El.I.1S€£ are ;)1'eser;t.
2. The matter is s<~:1:t}.<~::d between the parfies 10:" of
Rs.1,89,90G/ — (Rupees 0:16 Lakh Eighty Nine .'7A;i"i.°;<;rv1A1:s:Va:.:§'t§€'i _ 1"k&§.'i2..e§
Hundred (miy) with interest at 6'% pa, f'.3:0m..t£'1e.' (i$§f{§";f§].': ;.:§'<~;'i§4:'; t'.é.1'«:3i:s,V x
the éate of deposit, instead of What "
Tribunal. The claimant has agreedV»Tt.§’~r§ceii%e i§:}i;;@ ‘in ‘fufi am
final settlement of the claim. V
3. The Respc::1dent—- Insura_z§Cé figyfeed £9 (L§€§30Sit the
said amount before 1;11éiD’Frib1;§:iai,; frem the date of
preparation o1″ .1+’&1’&iv5ii'(if _.V M
4, This :niscéEa t1eo1isV. ,af}§éaii stands disposed <31?" in terms at'
the Joint memg 'I'1v1e'~.§§\S?3;rc¥v'0i' the 'lT'ribuna'£ shaii tstami :11<3d:fi<%ci
aC€:Qrzii11g:1j§; Dffiw ztha Award acsordinglfg.
Sci/-r
JUDGE
.;_ '