High Court Karnataka High Court

K H Revana Siddappa vs James Paul on 16 September, 2009

Karnataka High Court
K H Revana Siddappa vs James Paul on 16 September, 2009
Author: Lok Adalath
1
HKHTCOURTLEGALSERVKHK3CONMMTTEE,BANGALORE

BEFOREVFHEIIHCADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 16:11 DAY or SEPTEMBER 2oo97T_;"'A._V

CONCILIATORS PRESENT: M M

HON'BLE 1\rIR.JUSTICE LNARAYANA   A

AND    
SRI.E.R.I)IWAKAR, MEMBER  A '

Miscellaneous First Appeal NOT4-A501/2003;   .
Lok Adalat No.11'=1.u8";T2009  . V    

BETWEEN:

SR1. K.H.REVANA SIDDAPEJA, fl; v_  '
S/O.T.H.REVANA S1DL%APT+:A, ' '
AGED ABOUT 54 YEARS»,  11,, _
RESIDING AT NO.S2fI1-CROSS;f1: ' ,
KANAKAPURA MAIN ROA:a;._~v    
RAMAKRISHNA NAGAR, A "   
BANGALORE -- 560078; % '      .. APPELLANT

{BY sRI..S.s.MAm:é:NDRA &.¢H1KKANNA 13.3., ADVOCATES)
         
1.  SRI. ,J)5;?.4ESv._PAIJI;,  ..

S /O.R.._HJAcOB._ORA1JL;_}~
MAJOREN AG.r;_~»--., '

V  RESIDENG AT NO;--;«:§3,

 WEST TRINITY ACRES,
_  . V_ _SARJARURA ROAD,
" 'V A . BANGALORE--'-- 34.

  "THE; MAATAGER,

v- --TfHE';OR1ENTAL INSURANCE CO. LTD.,
2 "'-?\§().5,:R1CI-IMOND PLAZA,
~.R:c:'HMOND ROAD,

 ' ., RANGALORE A 550 025. .. RESPONDENTS

{BY SRI.0.MAHESI-I, ADVOCATE FOR R2)

“\

MFA FILED U/S.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 3~7«?.O04 PASSED IN MVC NO.46D3/2001 ON THE FILE OF THE {II ADDL.
JUDGE 85 MEMBER, MACT, BANGALORE, (SCCH-18}, PARTLY ALLOWING THE CLAIM
PETITION FOR COMPENSATION AND SEEIGNG ENHANCEMENT OF COMPENS;-Afi’ION.

THIS APPEAL comma ON FOR CONCILIATION BEFORE LOK ADA'{;Ai’4«AO£frER

BEING REFERRED VIDE ORDER DATED 1343-2009, THE FOLLOW1_i\LCi’ORDERVV”3S
PASSED. 1 ” -I~ ”

CONCILIATION ORDER

The learned counsel for the appellant: and.tI51e’–l.ear1ied’

for respondent «Insurance Company7al__ong ‘with thee.’reprevsen}?.’atiV’e:

are present.

2. After protracted negotiati.ohs,’–_pthevv lraavtterpp is settled. T he

appellant has agreed to.’–receiVe’ Vthe.._respon<ient – Insurance

Company has of Rs.50,000/~ (Rupees
Fifty Thousandvvliotilmi1;11,_adiditieri"~to" the amount awarded by the

Tribunal, in full and"fi_nalA.settleIri.ent of the claim. A joint memo is

fi1ed'i§fiib¢h:gi£ dfthe ..partieVsmtoi this effect.

:.l.'1'1S1li'8_1'1C€ Company has agreed to deposit

arr1oun_t',' 6 weeks from the date of preparation of

Vlfailing the said amount shall carry interest at 9% pa.

default, till 'due date of deposit.

<

4. This miscellaneous first appeal stands disposed of in terms of
the Joint Memo. The award of the Tribunal shall stand

accordingly. Drawup the Award accordingly.

iUDGE

841;’.

RR

9%