I
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3'" DAY OF JUNE 2009 H
CONCILIATORS PRESENT: 1' I
HON'BLE MRJUSTICE s.N.sATYANARA\EANA~A.I.::' I
AND : H 2 -
SRI.H.C.Sl-IIVARAMU,]_ME:MBEF{._> * , =
Migcelianeous First A993-,_a! I
Lok Adaiat No. 1_1_';§7[200_8' '
BETWEEN:
3A\/ARE GOwDA, S/O.LATE NANJE GOWDA, 5 _ I ' ~
AGED ABOLIT44 YEARS, " 'L '
R/AT NO.6/20, ADARSHANAGAR, I ,
CHAMRAIAPET, 1" MAIN ROAD, . v_ 'V
9*" CROSS, BANGALORE «7..1«B.._ , _. .. APPELLANT
(By SR1.' A.N~;'GANGADI#IARA:AH, ADVOCATE)
1. SR1. S.R.'i~'.URTHY, S,/AO.SESHA REDDY,
, NO.37.,«;%;,I BLOCK, NETIIAII ROAD,
'?HYAGARALEA.NAG,AR, BANGALORE -28.
(OWNER AND, DRIVER OF CAR BEARING
'--NO.'I<A--'oI--'I4.g115'4)
V THE ORIENTAL'V.1NS'DRANCE CO.LTD.,
I NO.3,.._I~"'"{ FLOO_R,;KEENYA BUILDING,
. 15"' CROSS,"--GANDHENAGAR, BANGALORE «» 9
BY ITS MANAGER.
T " " (,INsL,1RER OF THE CAR) .. RESPONDENTS
(BY SR1. P.B.RAJU, ADV.FOR R-2}
—-ATMFAT FILED U/S.173(1) OF MV ACT AGAINST THE JUDGMENT AND AwARD
DA’r:.~7_D” 07;11«2o03 PASSED IN Mvc NO.I631/1999 ON THE FILE OF THE 18″‘ ADDL.
IxTV3′{..lDG4E’, MACT-4, BANGALORE, (SCCH~4), PARTLY ALLOWING THE CLAIM PETITION
FORCOMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER
BEING REFERRED VIDE ORDER DATED 23:8-2008, THE FOLLOWING ORDER IS
PASSED.
R
The learned counsel for the appellant and the learvned:”‘counsel
for respondent wlnsurance Company along with the;’_:reoreeenrtatlye
are present.
é
2. After due deliberations, the I
pay additional compensation of Wpain and
sufferings and Rs.10,000;’- over and
above what is granted by the seeing Ex.P–17,
both the counsela for document is not
properly interoretedV’Vh§*_”as the claimant is entitled
to re–imbursernent”‘ of Rs.10,000/~ awarded
by the Tribunar agreement, the Insurance
Company offerm; toxnrards other heads, adding intermt
ther%fd;.. gt Rs.AE§5l.’D0O/~, in addition to what has been
_awarded–.
‘_3j:e.__?_énccordilngillyg the rwpondent — Insurance Company offered to
:__er§dAjfn«e appellant has accepted to receive a global
u:co«rinp__ensa1:ion of Rs.80,00G/– (Rupew Eighty Thousand only which
V’r£sj_”inel;’;sive of intermt) in addition to the amount awerdw by the
We
Tribunal, in fail and final settlement of Appellenfis claim. A ioint
memo is flied on behalf of the parties to this effect.
4. The respondent – Insurance Company has
the said amount, within 6 weeks from the date.,iofi..pi’eperietionVief’
Award, failing which the said amount shell:i;4ers59′.intei’§$t p.e.._
from the date of defauit, till the date_of deposit.
5. This miscellaneous first appeellletends lief in terms of
the Joint Memo. The awai*t£i.._..§:;f_Athe;V*_Ti?i’b1i’eeleheil stand modified
accordingly. Draw up the Awervdih.eccorti.ln§ly.V;”
\' ., ' ..... .. V