High Court Karnataka High Court

Divisional Manager Oriental … vs Girija on 22 April, 2009

Karnataka High Court
Divisional Manager Oriental … vs Girija on 22 April, 2009
Author: Lok Adalath
am»:

E-EEGE {EOEERT L"Ei3;'~'~l,,- SER'x!1CE1§€« C€}E*«e'i§vfl'{'FEE_, BA;'4GAL€J?_i.E  
BEFORE TEE LGK ADALAT  

1%; THE mag; CGLERT Q1? i-«:Am€ATA.Ei\IC1{LEATm,49e(k 122.9%: 1' 
agwsagrsz     _'  1  

{'_3E'y~'ESEQ%iAL §.aamsEa,_     ~
QQZEMAL§E§S£,%RA§éCEiCQ';'?_;;,;"~._ >  
amszamzz fi¥?E{'.E,_ §£s';£;'s>{ ;:§;»,e.z::a,  
E§.£.%'E ;a:vE.:: $:a;a§.,, '%i;£a?~_¥$£{:,.fiGRE¢i::- .1,  _ 

%;9w 359$ 335135 agazssgaz z:s:Ah:.;G'aRi
22:5 Q::a:E::§m:_ £?~--$'5Ufi..£a%:éCE 'c::_:;a:.":::g,  ., -
 @545, :33 §,§e0';39:§é§ ci3*mv:.'E>:, '   
%fi.%§§§.5:§..fiQ.E 558 315.. u   S  4

A9?EL§.AiilT

. - » {BY us"u1;A.21.v;KR"3:s§ikA swmv, fiBVGA;._é§;"HA, Q{0.LA?E RMMPA ?0€LI}AR'a',

. ;.-zsscrgsi men ASSET 32 YEARS.

  s; N;Afi{3£Ji. E-EAMEEB, S;'0.IBRAH§f>'$ seam',

WAGE: M15303, R;'0.NA{)AJE HSUSE,
" HANCHI P05? 8: VREAGE,
B¢'~§¥'3TWAL TRLUK, 'D.K.. .. RESPOKQEHTS
{BY $RI.P.I(A§iU IIAKAR, Ami. FOR R-1 T0 Rafi )

&/



2
MFA FILED U/8.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 14~9-2004 PASSED IN MVC NO.1908/2002 ON THE FILE OF THE MEMBER,
MACT--III & II ADDL. DISTRICT JUDGE, D.K., MANGALOR-E, AWARDING
COMPENSATION OF RS.'6,17,014-40 WITH INTEREST AT 6% P.A..

THIS APPEAL COMINGON FOR CONCILIATION BEFORE LOK ADALAT AFTER
BEING REFERRED VIDE ORDER DATED 13-3-2009, THE FOLLOWING ORDER IS
PASSED.   

CONCILIATION ORDER

The learned counsel for the appellant 

along with the representative and the  "counfs.e1RAR.;;VAfOr I

respondents are present.

2. After prolonged negOtiations,p__._tI1e__ ‘matter seltfled. The

appellant — Insurance Comp–an3? } to pay and the

respondents told?’ a sum of RS.5,50,000/-

(Rupees Five lalgh Only), with interest at 6% p.a.
instead of withlwinterest at 6% pa. awarded by the

Iinllfull’ and finallsettiement of the claim. A joint memo is

_ filed on to this effect.

_ The appe.llar3tl%AInsurance Company has agreed to deposit the

I less what has already been deposited, within 6 Weeks

.4 . /I E I I ‘ ‘ *’_1l’1″€_I date of preparation of Award. &—-~

Km}

4, This mi$cz:*:1ia21e0us first app-331 stands disposed cf i1’§.j{iEt3f’Z31S of
€116, Jaim MSEHG. T116 avsarci of 31$ Tribu11ai she”-xii s;zi’1″§.{i i;3¢é;j{ii”§.ed
eiccmciixaglfg. D::;’aw up 1116: £ua2a.1’d acmrdizagly. _ .. _ . V –.