High Court Karnataka High Court

K M Lokesh vs Vallagiri on 24 October, 2008

Karnataka High Court
K M Lokesh vs Vallagiri on 24 October, 2008
Author: Lok Adalath


HIGH CC?UR”I’ LEGAL SERVICES {EQMMIT BfiJ*=EGfi.LGRE
BEFORE TEE} LOX ADALAT

if»? THE; HIGH £::’f)I.IR’F <3? ;-;a;m¢ATm<;A AT B.§:§§é§;§L%:;::{1%,2%:%

ngms mas ma 24:1: BAY ore' oc1*¢%%B'?n:i2%2afi$ T Q

CGECILIATCJRS i?@E'°EsE;§;*:#; ; 7

:a:0r§'BL}: n:m.JUsfz*zcE3,S;%BoP.;§zs?;s5iA ' K A'
SRI.H.S.SA1§WA1fi'GI R '5~Em%mER

1¥flsceflaneaus..§'é1xsii_ A§;12és:i"N1<'3..7 5 I 2606
Lek Adalai: '2§"cs–; 133_1i-;?:).03_

mrxmax:

K’.M.L£’}KESH, SfQ_,E}.,,Isi[£%HAE3E”&?AIAH, _ ;. V ‘ “” ”
gem ABOUT :26’YE.f’£RS;”-.._ , ” “V.

RjAT BALAKARA ‘:4t’R’iJ’;f’HIP%’..EA E-IQSTEL,
ssamaaa KAI;’fAfiAAVD£?P}i§¥fl?MENT,
BEHIED II’~?SfI’I'{‘UTE’ v:%:§i._E1:>:; cmfxsw _:3<:HoL,

KESARE ms’-r, Ii.{YSQRE “CI’1″{, ” _

msoam, MYSQREBESTRECT, ” ” .. APPELLAHT

‘4(B?AsRi:.A;”G. émmma. ADVOCATE}
ggg %
” – VALLAGIRI’; S; o.G<::mNmsHET'I'Y,
» MA«_;§C2R , ';2;Afr– I<;AN:%.KAI?iIA f~IALLY,,
' I~i,J_E).}§"O_fF}?} 'r_taL:J.Ei,
MYSGRE §)ISifRi€T.

2. — K;i}&;LE>:&i:1§1’PAsHA, 8/ojuzmaafizm Kmfi,

V M.f§J€.}R, R] A’? ANTBARASANTHE

H ” ‘ 3 ‘EHLVLAGE, I~i.D.KG’1’Ef TALUK.

“:.f1’~i:*:’:r’ED Izmm Il’~’f8URAI~I£3E <::<3.:,'r:3.,

BRANCH OFFICE AT I*¥{).442[314,

T 1 . ' FLOOR, €3B1£xMARAJA DOUBLE' Ram,

EIEAR R£iMAS'§VAMY CIRCLE,

MYSORE.

REP. BY ITS MANAGER. . .. RESPOEEBEHTS
[BY 8R,I.Y.I’.’V”E§KATAPATHY FOR R3}

7:

K’-J

‘M§*”A HLED U,iS.i?;3 {E} G? MV I-‘sC”T EGRENST THEE JUDGMENT AND
AWARD IBATED :37~’§}~2€)€}5 PASSED IN MVC E~3’O.1Gfi?0{}’5 {EN THE FILE; OF
TEE JUDGE, CUURT C3? SMALL CTAUSES 82; AEBL. MACT, MYSGRE, PARTLY
ELLOWEJG THE CLAHVI ?£’I’ITION FGR CGMPENSRTTGH ANY:

ENHANCEMEET 017’ CiO§uIP’£§NS£iTIO§\1. .

THIS fi~.PF’EAL asmze cm: mg C-ONCILIATIOEJ B:<:F<;i=a§Lg3.:§;%':3A:'AT
AFTER BEIBIG 2392:3335 VIBE ORDER DATED 19«-9-:20@8,4"i'HE?FQ.L;E{j'¥!11<IG
ogzmm 1:-3 "PASSED. 2.

cencxmumm efibgg -; %%

fifier negotiatioxis. the pa:’i_j’«::t§ i1«é;\;*:%’
matter. The Eearmed <::0m:;sei__ fer tEt1Vc::;4_L:{i:fAi;fi3'_123fia:1t.'}1'é$:§1g§§%:et£ to seittie
me matter by I'€C€iViiI1g cz::~:::1p€11sati0n of
125.55 $000; (Rugees '._€::":",'s::__%:ji§.z* Efi*;?é""E5:{1r§fg'as}:.1%fiév'.03€fi§9}".i:1 aticiiiizrsxx :9 the
s::omI3e:nsatio;:1 aim-aftiy The Insurancf:
C1oI11pa1'1},»' has,,.:a.§;r éA€<iE;" by payizlg E13s.€:3:'3,0OOf ~ in

5:11} and firzai *.s€tt'*;£'€:;r1VEé'i::if:'<)f

2. ‘F113 Rs:;’a;vpQnciuéa,Vt’A–‘ ‘Ii1s1j:ra.;i1Ce Campafiy shail ciepasit the said

arfi-::;ui*1’t.;s?itEiii’i’L ixariod “6 weeks from} 71116 date 0f1’€:C:ei;3:’; 5:” copy

of thisL’-.e1~zier{; f%§i3.i”r;;§.T’a,£::11ich the said a_m0u11t shail Carr}; i1’1’£€?I’t’3?SE at

::’_a1:e 0A!f”f%’G!§1v._j3;£3;.A §3*1’1?0:n {ha date: af ciefauit, iii} the date of-:§ep0si.t.

tfia 9:31:33! af 131$ insurance Pairicy is 25101: pr€::s€I’3.tEy

T}1e deposit would be made by the Respon-zlent –

‘V».i_:’1siAIf}£:*i{:e (Z’;0n11r::a:1y after vétrification of the p:3i.icy and if them: is

*.3 .§n3:’ discrepancy, the r11ai:I:e:* shail 13$ Ixmved wi.thir1 3 wet%k$ {$0311

12

a-

as

5.9.}

‘m<ia3a'", failing v£;-"hic§'1 it WEB be, <i<~::s::11E:<1 iihe }i2=OliC':f_v' is in €,'.§:>:~:i'{€:<i as statérci aijeve. (31: :'.i:31;§s£%”, i?’:_:’:
€I1’E§..F£f*i amsuzfzt s§.1a.H. ‘:35: r€i.€,%a.s€i::’§ ts tbs? ::iai.2’1’1a1’i.i.

5%. “F216 €~:ff0’ri:1s of ‘{_._E’1e §€:a:’3_1é*;(‘§ e:’.:3uI1ss(–“:§ fer {E16

53393.11 ‘éitaéé 3fi%E.tieI11~:21i1€: ig a_:)’p1:*eci31.ed ::anz:i”;)E:;2.<:et%'_40:'1.i'€::€:;:r€i;._}_

5. “H113 1m’scei1a11e01,:s i'”i:’$:'{.:E?1′}_’}§.T’4£§-T’.:”}.__I. sta,1i€i.$”=:ii.sj;:-.;3s'<é;::i.g:}i'iIf§§ té§:':zf:1Su<3f

I116: J(.'Ji.13.?; Mi-7:m::3. T'}'1$ awa1*<}.._§'f i}';A_.€t iahzziié $%:.a;1<i maxfiifieai

aCCOI'€1iI1g1fv'\ Ifiraiaz up A ihe Avgtzzzfri "s».1cr'€é<;: mi Efisgi "