High Court Karnataka High Court

Jayashree W/O Late K Muralidhar … vs The United India Insurance Co Ltd on 26 September, 2008

Karnataka High Court
Jayashree W/O Late K Muralidhar … vs The United India Insurance Co Ltd on 26 September, 2008
Author: Lok Adalath
HIGH COURT LEGAL seavxces commrmse, mnc;a:..QaE%%kk«% % A

BEFORE THE LOK ADALATH

IN THE HIGH couwcr or KARh£ATA£§Jlb\AbVlf!"I3ANGAL{§RE=   'V'! 

DATED 'rs-us THE 25"' DAYVQF se§1f$M--aER,TV2a§8 °  

coNc1uAToRsPRE$ENT:  -    j
THE HONIBLE MR. Jusmze § .EHINC+i'IvvC:§Ef ?§I
sax 94.5%. '§af&§4PA§§lGIE§.§iMAi§§?{;' Mpaiisen
., Mr.

359k' Ag g__ §_a_t__Ni'z__.iI'i31 cog

    

 
     

BETWEEN

1.

Smt. Jayéshéfee   .--
W/o iate K. Mur"uE§dhar'=R§6,

 Ageqgabaut 35 "yeayrs. V

  " « 

 Din Tate' -K.' % M'ura§§dhar Rae,

Age:f1vaboa}tv.,21.'yx-éam.

_ Sri K; GL2_'t't':cv!{°aItanya,
XS/0 Jute K; Mureiidhar Rae,

' "  _Aged__ abbut 19 years.

.   Sarfit-. Annapurnamaiu,
 Wfo late Narasimha Rae,

VT  Aged about 60 years.

VA " " AlI are residing at

C/o Koteshwara Rae,

 



Railway Contractor,

1" Finer, No.3-$10/7,

IX Cross. II Stage.

Vijayanagar, RPC Layout,   A
Bangalore-S60 O40.  

[By Afsarunnisa,,T'A§£va¢at_e ]=

Inéla    
1. The Unitetfl-Insurance Co';~v.Ltd._«; _  , 
Branch Office No.366/72 *   3-. 2 V V
19'-"*' Main Road, -.  '
1" Bk:-ck, Rajajénavgar,  % 
Bangalore-S6Q.0'1.o';. '

2. Mrs. R. Sugant!u','_,V  _ .
W/0 J. Rae3¢n"c'i~r§ti,"1~I;,__  -» '
Major.   
R/at No;_19;:'B,.  "    ' '
Udupa Garden, S._M*. Road, " " e 
Bangaiore-356:? 013, A ' 
(Jaiahaliiwest) 

   mkmpondents
 _ ,i54y~5ri Jwala Kurnar, Advocate,

 T.  % ~  A. " R1 served]

T1i'is,""b?£is<_:Ae¥i?éa:§ous First Appeal is filed under Section

'i;;173(1) offhev-..'MV"Act against the judgment and award dated
..._39,,.12._.,,2002 passed In M.V.C. Ne.3220/00 on the me of the
4TrEbunain Bangalore has been referred to the Lok Adaiat by the
 "H¢n"%e' High Court under section 20 of the Lega! Services
'=.,"_«A't:tha_ritieés Ad, 1937.

VJ This appeal coming on for conciliation this day, Aahok B.

V;i!ipg<:;éuigari, J. deiivered the following:

 ' '-  1 ._ '

 



 B

The appeliants have agreed to receive 

Rs.2,00,000/- (Rupees two Iakh only) on end above't.hfe-.. '~ 

awarded by the Tribunal. The respondent,-Ihséutahtze"Corhper2y_A'

has agreed to pay the same. Both-the patties

said amount of Rs.2.o0 iakh is Inciue§’ve’ofV ali eficept the
mterest. This amount shall ihte;feét~..at.h”thoe rate of 6% per

annum, from the date__of the…i.n}t§–at§or}:.Lof”the’:VV–¥;}~e’im petition tm
the date of £3aYm&’..’ff,}

2. Hooéeyef, if fafls to deposit the amounts
within two monthsfroh}-V._the”de’te of preparation of the award,
the’a_roou_h§s s§h:a!Ivp_ catty’ tvhemterest at the rate of 9% per annum
after, of _ months.

3d/I-3
Judg’§

sax.

mafia