High Court Karnataka High Court

G P Jayappa S/O Parameswarappa vs S K Sreenivas S/O K V Kariyappa on 29 October, 2010

Karnataka High Court
G P Jayappa S/O Parameswarappa vs S K Sreenivas S/O K V Kariyappa on 29 October, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE. BANGALORE

BEFORE THE LOK ADALAT

IN THE HIGH comm' OF IKARNATAKA AT  .

DATED THIS THE 297m. BAY o1aoC'roBE1$é.;v;v2ol1oVV  E  G

CONCILIATORS    
THE HON'BLE MR.    
      
SR1. H.  "
M.F.Ag.~.N0.v1~--3.2:80''v(VT)&1i'1f 2'eoé:J{Mvc)
  or 2010
    

G P Jayapfia G . V .
S / 0. A.ParameI:-;Warapp3-

.~ . '_ Aged' abvout 35  _
AV 'Occ':'G'~K1r'£1nI "Angadi Bufiiness and
 AgVri:u'1i".u1'1:st.v,  _ -

' Res1d111g"a_.t "C3i11t_1.raha11s;f

Htzsléiikere 

 ' V ' ' Chit1fadp.~rg_§i4j'.District.

 Appellant

    fuay sn. B M Siddappa, Adv.)

3;

Jo



AND

I. S K Sreenivas

S / 0. K V Kariyappa

Age : Major,  =   =
Owner of Bus Bearing 1\Eo.KA--16/5469._.._ _   é
Residing at C/o. S. G. Thippeswarny,  '< V
Nehru Circle,   I  " "
Chailakere, 

Chitradurga District.

2. T he Divisional Mana er, _ 
United Insurancevfiio. Ltcii," -  ,
P.B.No.8, 118/94?-._2"_d1?1o§;r.,  
Rub Building, A. A. Cir'c1e.~' 
B. H. Road,    
Shimoga,   3 '

 Respondents

V
This MFVA’ of MV Act against the

JudgmentV”‘a_nci_ award “dated 01/ 8/2006 passed in MVC
NO.6}.;’03 Ofl ._the~”fi1€- Of the CiVi1 Judge{SD] (’31 MACT

Holaiigere’, V part’1y,V_ ____ _a11owing the Claim petition for
” 2 Com”pensationé_ and seeking enhancement of compensation.

coming on for conciliation before Lok
Adaiat afterfbeing referred Vide Order dated 16. 12.2009.

_ the ‘fo11ofwi11g”‘order is passed.

i.

av

CONCILIATION ORDER

After negotiations. the parties have

the matter. The claimant has_agreed.”‘to’ the

enhanced global} compensation of jaddiitioriiiio

the compensation awarded Motor

Tribunai, Holakere.

2. The iearnedpieounsei Company on
instructions,”‘agrees–‘f-to’ the niatter by paying the said
sum of ‘? d}{eco:rdirig1yt,’._’theymatter is settled for the
enhanced ‘g1obai”ejorrip:ei1sa-tion of $30,000/–. The said

amount shai1V_:be..’.deAp.osited by the Insurance company

‘d it aj”pe’riod Vs’iX’Vwee1gs from the date of receipt of a

of If the ‘amount is not deposited within

the ‘saidv_per;iiod, the same shall carry interest at 9% pa. on

‘thepsa.izd..amount thereafter. On deposit, the entire amount

e.é’sha11…dA’dbe disbursed to the claimants.

%.

1.7

The effort of the learned counsel and the paI*€i¢_$ in

bringing about a settlement is appreciated and the

placed on record.

in terms of the above, the app:=:al»is’di$1S®éLiVI,o1f

Vb/–