HIGH COURT LEGAL SER\/iCE§ CQMMITFEE, BANGALQRE
BEFORE THE LOK ABALAT
IN THE HIGH comm' 0? KARNATAKA AT BfisNAE*§§§¥§3§_§EV::V"
mrren was we 02*" DAY or necenssk, am T
CQNCILIATORS PRESENY; * Y
HON'BLE MRJUSTICE a.%sasm:vAse%swag k%
& %
sR:.s.R.9IwAKAR,,MsM5E3«T %
g1:~ag;;zi222g2éc3
(gm Adaiat :ffo1'1--:'§49/2_(3..Z_§? )
BETW§E!'i:
GRACE PINTG, » 'V " V V
NOW AGED ABQUT 63 YEARS, . '
W'/(HATE L.N.:>I;\;_m,'-~_ _,
RESIBEHG AT".~30LIm:;;:£*', "S-2 -
15"' GOPALPURA; :I:'9a'$.mssi « '
POST SANTHEKATFE, '
UDUPITALUK, ' _ _ <
UDUPIDESTIRCT--.':i7'._6105. ._ APPELLANT
(,_a_%IjI'si2I. vzéi-M'4§.:¢;::.*ri-s poozmzv. 24., AD\fC)€ATE)
DL'ExzE%:éi:::i:2A §1e~§:c:a%!';"%"
senor; ;NDE'r.:.'::;INGH,
MAKER; .
4 'RESIDIM3 Air RAVECHI NAGAR,
-« '=.,5:~«4;,T ANT'id--ER, £'5ALA VILLAGE,
' (j,=fix.NDH.3j DHAM TALUK,
TK;A,LLI, ADv0cAT;-:__ wk Reg) T' "
MFA FILED U/S 173(1) or: W ACT AGAIf~5f»'T"'"i"--:--~EE 3t'_;DG,:§éETrxif: ::{§~«2§j.::xv?'mR.t3L«
mm-:n:12»1o-209? PASSED IN we :~:o.?13/29951 ms _Ti-éE; FELE" C3'F._THF_--' ..pR:1§;A;;~.._
CEVIL EUDGE {SR.DN.) 8: ADOL. MACT, UDUPI, "vPARTL':'( ALLC>WI_N{3 CLAIM
PETITION FGR CCZ2MP§NSfi&TiON AND SEEKING ENHANCEMENT C3HC:C1MPENS--g5\.T'§{3N;..L
THIS APPEAL comma ow FDR cc:>sxa¢1'L:'}:iif:':::~ixa.'i?sE.+=c:i>%.EV Lo§<~-.Am_k§T Am"-.5R
BEING REFERRED VEDE GRBER DTI}.4-11»2G:i.C}, THE 'FOLLOWEMS GRDER ES
PASSED. _ ,- ~. r. 'v._ ,*
The learned co:,;.;:é¢i"_-fur ifiheg 'a:'VppeViA¥ér_f;Vt 'the iaamsd szmmsei
for respondent «- Ct)-:ir:.g:;é1«n_y .af'E=%)ng' with its representative
are present.
2. After ;:rioEAon§ed n»é’g<§i-iéifiwns, the matter is settied. The
Ap;§.§Vl.§"a'ntV soagrt-.%:ea;:l tofééééive and the respondent — Insurance
Co:z1;§ésLn*{/ ._h:aVs pay a Eumg sum of Rs.25,00G/'– {Rupees
:'='f§é}Venty FESI-e__ Tij:vo'2.§.$§33fad oniy) in addition to what has been aiready
"b'éé%1..Vd"epQsitéd… the Tribunal, in fut! and finai settlement of the
Meme is flied on behaif of the parties ta this effect.
respandent –~ Insurance Ccmpany has agreed ta depasit
~ 4.-.V 1
said ameunt, within six weeks from the date of preparation cf
@
Ln
Award, faiiing which the seéd ameunt shefi carry interest at 9% frem
the date of default, tifi the date of deeesit.
4. Out of the enhanced compensetien ameunt,;V””S{}i§’?;*%§’._j:_€af ‘tije
amount shafi be kept in fixed deposit in the name.
any Nations.-fiized bank for a period 0? 5Y,yeere afi’d ‘§i.e”–§s”en1fi.Ef$.ec3′ :5-.
drew the interest on the said em»c3u._;_’}t. beeEa:r.;va}”.Vr’.e; ef
amount shalt be remased in favour of’v’£’iee:a§.peVE”§e:ii:,_’v’: ”
5. This misceflaneous first ef in terms :3?
the Joint memo. The “V”-‘If;i::!.3._€.i”~z«’.If§a§VA:…:’:$§1″.a:L.$i stand modified
accordingly, Draw
Sd/-3
JUDGE
S0.