High Court Karnataka High Court

Gangadharanaik vs The Regional Manager National … on 11 November, 2010

Karnataka High Court
Gangadharanaik vs The Regional Manager National … on 11 November, 2010
Author: Lok Adalath
1. THE ;2£'G;9b2AL §4"Ai\lh$ER.
 . REGIONAE, oFFI.€;;E;"M.s.RoA:3,

 2'; " 5ir'f'3~AF¥ER sA%D1t:, H.fi.EXPRESS,

  ;FHIS MFA FILED U[S.173 (1) OF MV ACT fi3.Gf3.INST THE 3UBGMENT AND
.4f5.W,i§RD"DiET'ED 23-1-2685 PASEED IN MVC.' NO.2814f2004 QT'-J THE FiE.,E OF THE XV}

1

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE Ti-IE LOK ADALAT

IN THE HIGH couar or KARNATAKA AT BANGAL{§l§§_'~._VV
DATED was "me 11"' DAY or NOVEM8ER,__.2_§'1A¢»V. [l   .

CONCILIATORS PRE$EMN_'_f:

Howsu-: MR. JusTIc'e':RE_;' ' -. 

 AGANDHLENAGAR, HULIYUR C.N.HALLI,
 T§INKUR__DIST (EXPARTY IN LOWER COURT)  RESPONDENTS

% 1! __(_E3Y sax. GARGADHM SANGOLLI, ADVGCATE FOR R-1)

fi’«DD_iL.JUDGE, COURT OF SMALL CAUSES, MEMBER, MACT, METROPOLITAN QREA,
BANGALORE (SCCH.NC).1<i), PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION WITH 9%

INPEREST.

\w//

2

THIS APPEAL comma cw FGR CONCILIATION EEFORE LOK ADALAT AFTER
BEING REFERREEJ woe omen. DATED 15-09-2010, THE FOLLOWING CONCILEATION
ORDER IS PASSED.

This is a case of injury. The

compensation of Rs.32,000l– with interest. Aat. the ifatef “of 69/’d«53’V.’e,

from the date of izetition. tiii reaiisetiovn:.”~~..%»

2. After due deliberations, |ee’rn’etii–:’cot’m..seI aeoieevring for the
respective parties in the presence the insurer have
agreed to settled the matter injuiii. “;;ni:_l” fiheii .sett’i’en1ent for a sum of
Rs.50,000/~– (Rupees3._.:VFifty’__.Th:ouseVnd_:_4’ohVi§r)’,””ihciusive of interest,
over and above ainga’roed by the Tribunai.

Accordingiy, thVey”‘hey:e:’fi|e§ ‘3oi’nt:’Mern’o”tiiiiy signed by them.

3. In View oi5″the~ settcienrierht–~.e:irived and Joint Memo filed, office
is directed to drawxthe vewa_rd’.in’t.erms of the Joint Memo.

4. :.’j’J’l’h._e Respohdent -‘HIn’su’fance Company shall deposit the said
amour: ‘<:ifV'RsiI:7QV,'€i{}0:[-before the Tribunal within four weeks from

date" oF'i'r_e«ceioi;'v_v»of'icoiby of award, faiiing which the said amount

isvtréiii' carry intere'st.e'tAthe rate of 9% p.e. from the date of default,

ti«!.i'_j'i;he_date of .tl1 &J!;,50Si:I.

Sd/-§__
Iudge

34!.

Imam

RR