HIGH COURT LEGAL sERvI<"':}'sS COMMITPE3, BANGALORE
BEFORE THE LOK ADALAT '.
IN THE HIGH ooum' or KARNATAKA AT BAl\f§}LfiL£14§?.E vv..
DATED 'THIS THE 20TH my 09 JULY__;'§X)9:' *5 .
CONCILIATORS PRESENT; : A
THE HC)N'BLE MR. JUSTICE :$.N.'$ArY'ANAR;§&*.§:q:A " _
AND . . "
V sRI.D.NAG;:i§;aq, MEMBER
_ mscmnnazmous
Lox Apu.a_._m:a9;73eI_goo9 --
BETWEEN:
Aged 66 ' ..
S/0
R/0 9.5881? V'
I~Io1a -- " 'Hobii,A V' * .
mu-ata.geze'%Ta2:;a<; '
Tumkllr District. . ' "
Adv.)
gr' _.g 'iiaxfiztor,
KSR'i'C---,A K." H.Road,
' ' Shan?hi'1Nagar,
R flaaggalére 27.
% 'A (By Sri.G.A.I{.Gerwda, Adv.)
*_ *_'#__ *__'It__'*_*k
_ 1 _
This Appeal is filed under Section 173(1) of the Motor
Vehicles Act against the Judgment: and Award dated
23.10.2007 passed in MVC No.159/2002 on the the
Civil Judge (Sr. D11) 65 JMFC 85 Add}. MACI',
partly allowing the ciaim petition for
seeking enhancement of compensation.
This Appeal coming on re;
Adalat after being referred vide onier am» :3v',o3.2oo::;;~:1:e..VL
foliowing order is passed:
G0!l€3}LIAfl'Ia"..'>fi_:€!'R;I);£R '
The Ieazmm fer and respondent --~
_of are present.
2. d11eVV”o1ei1″1:)ez>z:§:i;§<§ns, the matter is settled. The
appeflant has} receive and the respoxide-.nt–KSRTC
pay a sum of Rs.7,000[- (Rupees Seven
iliciusive of interest in addition to the
paid by the KSRTC to the claimant pursuant
..m%_m§'eawam passed by the Tfibunal, in fufl and final:
A' 'AAV_§ei!i'ement of the claim. A Joint Memo is filed by the parfies
V. this efiect.
‘W1
-3-
3. The respondent — KSRTC has agreed to dep0§ hit the
said amount, within 8 weeks from the date of
award, failing which the said amount shall .
6% pa. from the date of default, t}1:c’_: 4tiatE:_jpf’ ” J
4. This Miscellaneous of L’
terms of the Joint Memo. The: of the§_ shall
stand modified accordisagiy. deposited shall be
released in favrm: of Draw up the
award ,