High Court Karnataka High Court

G L Pushpa vs Adishwar Marketing Limited on 4 April, 2008

Karnataka High Court
G L Pushpa vs Adishwar Marketing Limited on 4 April, 2008
Author: Lok Adalath


ADESHWAR MARKETING L§MI’I’ED,
NO.9303, PARIS CORNER,

KILARI ROAD,

BANGALORE-560 O53,

REP. ITS MANAGING PARTNER.

UNSTED INDIA iNs{1RANcE cQ.’1;rB., V .
BRANCH OFFICE CODE No.o7’i§03, ”
N0.366/72, 19%’ MAIN, 131′ BLQCK,
RAJAJINAGAR, . ” j
BANGAL0BE–56oo1o. _ ,
REP. BY {TS BRANCH MABAGBR’.

(BY SR! A.N. KR1sHrg.A–sw.AM;?, A:3i.rocAé*B, B2)

MFA FILE?)-,Uf_S;_l73(1). cm. Am’ AGAINST THE
JUDGMENT .,ABn.,,AwA1¢¢B. DA’PED:””15;10.04 PASSED IN
Mvc No.5x::=2/03, GB THE, l<'!1,E._OF THE V1! ADDL JUDGE,
MEMBER, MAUI'-3, " " OF SMALL CAUSES,
BANGALORE, " , (BCCB No.3}-,..__ PARTLY ALLOWING THE
CLAIM PETrrIOB.., FOR .COMRENSA'i'ION AND SEEKING
ENI-lANCEM.EN'I' or-' COMPENSATION.

+m;s PAfF.A;, c:QM;NHG'"'O'N' FOR CONCILIATZON BEFORE
THE A}).Ai.A"}'.,__ N. ANANDA, .5., PASSED THE
FoLLow,1NBe»_[B.,,.,, –

‘ “B:{.;I});P€CILIATION ORDER

-4

‘ ~.,’l’hc Counsc} for the appcllarmlclaimanm and
fcounscl for the Insurance Company, along with

V” itpffiwntafive of the insurance Company, are present.

” 2. After ncgoiiatioxts, the mattacr is settled. The

ié:-ppellants/claimants have agreed to motive and the 2″‘

Icspondent-(United India Insurance Co. Liri.,) has ageod to

pay a lump sum of Rs. 2,30,000[- (Rupcas Two Lakh Thirty
I:

1x=-=:.a:’:\'”‘~'”‘*”

“B -‘Ia .

Thousand only), in addition to what has been x ‘M

the Tribunal, in fulland final settlement orgflm %:% —

3. The 2nd rcspondtnt-( United India = a

Ltd.,) has agwwd to deposit the S

Tribunal, within six weeks fits£a..V_the .kaa:é’A}1¢f;szgpm§a;flon
Award, failing which the said at
the rate of 9% per till the
date ofdeposit V .} ‘ T i

4. We are thé arrived between

5. This Appeal stands disposed’
of in tcz1i’m..V_V c>vi’ Joint Memo. The Award

%Sd[-3» III

Iudga

$5»

»MSUL