HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOK ADALAT " IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE I631" DAY OE.DECEMf$'E'R,V'2IO'.iQ A CONCILIATORS HONBLE MR. JUSTICE H.S';KEPI/II5A:}VTAIA"' SRI. BASAVARAJ I:AR,E_I:>DY_, MEMBER' Miscellaneous FiresAp§3e2iI,iN¢;SflzzI8,'.200S [MV] LO}: ACia.Iaf 328 /2 " BETWEEN: D.M.VIJAYA KUMAR,' .. 25 '- S/O MUNISWA1VIA?PPA,"'~I,v % R/AT I*~IO.=:2'SS. LAYOUT, HEBBAL AGRIC1ILTURE_ FORM PO, M.DASAR}*IHALLI,._BANGALORE -- 24 APPELLANT [BY A ADV. FOR 1. A'I'I~IE _REO~IONAL MANfOER NATIONAL INSURANCE CO. LTD. REGIONAL OFFICE, SHUBHARAM COMPLEX. V. M..,G.ROAD, BANGALORE W I ' I 2;, NEALAMURUOAN, fS/O.NATESHAN, MAJOR, N083, 13"' MAIN ROAD, KALASIPALYAM EXTENSION, (J BANGALORE W 560 002. RESPONDENTS
{BY SRi.GANGAI)HAR SANOOLLI m ADV. ~
NOTICE TO Rm2 DISPENSED WITH ” I
V/O DATED 25.08.10)
THIS MFA IS FILED UNDER sE”ci*IO1e ._1′”?3{-1′)-{OF
AGAINST THE JUDGMENT AND AwAI::D ..DA’i’ED 29. I2′::>,0*eI7
PASSED IN MVC NO.158/2006 ON’fI’HE FI’LE3.”_IO:F’ ‘Xvi’-,
ADDITIONAL JUDGE, Ix/II«:MI–::I3I2.._ MAC-T, BANGALORE CI’I’Y,=. ‘
SCCHM 14, PARTLY AI.LOWING—,T’i–:1E CLAIM I*~PI:TI’*IfION FOR
COMPENSATION AND SEEKING _V ENHANCEMENT OF
THIS APPEAL CONCILIATION
BEFORE LOK A;DALAT”FiFfrER_’B”EIN’G’V REFERRED VIDE
ORDER DATE_D. ¥.31,_O8.i20.10[f-.. FOLLOWING
CONCILIATIQN _ I:3__PASSED .,
…. ORDER
‘i5hi:~: °p.ei’s’onaI injury. The Tribunal
by its awarded compensation Of
?1,14ii,Ai00/~ vtrith .iI__1__t_eI’est at 6% p.a. from the date of the
»p:e’titj.VOn_ti1l’re’a1isatiOn.
A ~. -_,QIAVAf£fe_rtI=IegOtiatiOII before the Adalath, the learned
COuIiS€1V..’*f;()I’V the respective parties have agreed to settie
V’ “.f_’theA”e1aim in full and final settlement for a sum Of
?’6}0,000 with interest at 6% p.a. OV€1′ and above the
compensation awarded by the tribunal. Accordingly,
they have filed joint memo duty signed by the respke-eti.Ve
csouiisei and the parties.
-,,.. Q
3. In View of the settlég
V _
memo filed. office is directed
accordingly. V t t A t
4. The first respondent}.:in’stirerV2deposit the
enhanced eompensadoii as
indicated above the date of
receipt of of;:’the_ which, the said
amount vp.a. from the date of
default,
of ?°60,000/– with interest
shai1§’be..releasedin favour of the appellant on being
V ideipoz-,1’t:ed. bif’t.he insurer.
W”:
Judge
rs
Uifx 2 *
[arrived at__aIi.d ‘t.he_join’t._ ”