HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOK ADALAT IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 19*" DAY OF JUNE 2009 CONCILIATORS PRESENT: HoN'BI_E MR.JusT1CE A.S.PACHHAPURE"* A AND SRI.S.P.SHANKAR, MEMBER Miscellaneous First Apgeal l\l:'0,I.4,_i'5!L1f1[EEE'2_._6()8 " 'E Lok Adalat No.64?/20._O"9_ BETWEEN: G.KOTRESH, AGED 26 YEARS, S/O.NEEI.AI<ANTHAPPA, R/OSADASHIVANAGARA, A TUMKUR. V j' ._-'APPELLANT (av sRI.PAT'E'I;+ KAREEOWDA; ADVOCATE) AND: ~ ~ . 1. TULASIRAM, " 47YEARS, 'V S/O.MuNIRATHNAM, '_ . _ NO. I87/I _MANCHAKA.LRuPPE, _HIREHAL;_LI POST, ' V T'i5MKUR 'TA_LUK».& DISTRICT. 2. DNITED'IINDIAINISLIRANCE COMPANY LTD., JAYADE3/A C«O'I~IPLEiI<,.-"' B.H.ROAD,TUMKU.R, 'BY ITS "MAN,AGER~; RESPONDENTS
” (BY SHI’.K.M.THzRTHAPPA, ADVOCATE FOR R1
I I MALCHANDRASHEKAR REDDY, ADV.FOR R2)
.Mf_’:AZFIIIEDEU/S.173(1) OF MV ACT AGAINST THE ILIDGMENT AND AWARD DATED
“I,2’9~–{c~.2oI)7, PASSED IN Mvc No.S69/2006 ON THE FILE OF THE PRL. CIVIL JUDGE (S.D.)
AOOL.MACT,. AT TUMKUR, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION
AND SEEKING ENHANCEMENT OF COMPENSATION.
“THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK AI:-ALAT AFTER BEING
REFERRED VIDE ORDER DATED 26-3-2009, THE FOLLOWING ORDER IS PASSED.
CONCILIATION ORDER
The learned counsel for the appellant and the learned
counsel for respondent —- Insurance Company along with–«.__its
representative are present.
2. After protracted negotiations, the matter is
appellant has agreed to receive and__,..th_e r’e’sponjc|e’i*it’_’,V~_._
Insurance Company has agreed to pay :1-aiyjllumhpg”sum:-ip,,..iOf;vi_ii
Rs.9,000/– (Rupees Nine Thousandonly),”in”‘additio’ii.V:to”whatl ‘
has been awarded by the Tribunal, and’fi_na.lafsettlernent
of the claim. A joint memo is filed o.n****b.e:ha’i~fp__of the~–palties to
this effect.
3. The respondent 7 deposit the
said amount before y’_l’i<':i:loun*a1:l':,_iNi.thi«n from the date
of preparation of said amount shall
carry interest default, till the date
of deposit. if A if
4. This rnis:.ce||gane”ou:s*fi’rst”- appeal stands disposed of in
termsjaflthei3a5linatiilMamo{Theaward of the Tribunal shall stand
modified accordin.g’lyV;«v.l::§’raw up the Award accordingly.
sai-
Judge
Rf: