High Court Karnataka High Court

K Prakash S/O Krishnappa vs Lakshmi Bai on 4 April, 2008

Karnataka High Court
K Prakash S/O Krishnappa vs Lakshmi Bai on 4 April, 2008
Author: Lok Adalath
t=+eespentie:;t;aJn§tee1?.._Ittdia Insurance Co. Ltd.,) has agreed to

-j'..13f§z3I_'a.,.luIn;')  et" Rs. 1,5o,ooo/- (Rupees One Lakh Fifty

A 3 "es:-ly), in addition te what has been awarded by
  in full and mat scttkzmcnt of the claim.

 '    The 2"' respondent-[ United India Insuxance Co.

has ageed to deposit the said amount before the

(BY SR1. V. PADMANABHA KEDILAYA, ADVOCATE, FoRmR%.§) ..
R~1 SERVED 3 ~

MFA FILED U/S 173(1) 01? MV 9-tor AGAi’.NSI’–THEg._ «
JUDGMENT Am) AWARD DATED: 5.3.052 PA,SS3E3D”IN”‘N§VC .
Ne.224o/01, ON THE FILE OF THE, MEMBER, PRL,,.’MAC?
AND CHIEF JUDGE, COURT ‘r;>f1=’-.._ SMALL V cztut-.zjt~:s,W
BANGALORE, (SCCH~1), PARTLY ALLOWING ‘-*rm:-<3LA;M
PETITION FOR COMPENSATION___ '-.._AN_D 'SEEKIDEG
ENHANCEMENT or COMPENSATICEN wrm '=n§~ITEREs"r"'AT
12% RA. 2

THIS M.F.A. COMING: ON .Ft-52$' j'f3dNL;§I1.i}XTi(§N BEFORE
THE LOK ADALA'_r,<–,_N—._ ANANQA,-..VPA$SED THE
FOLLOWING: 1 t

F?

F

8

C) t
1,5
‘C3

Q15

’13

The claimant and
the learned Ctfiugsclé Company, along with’

the zeprescntsziivc Sf Company, are present.

.,_2i ,.fl :’Aft£:r azuegetietiette, the matter is settled. The

agreed to receive and the 2″‘

Tribunal, Within six weeks from the date of ptncpaxation of
Award, failing which the said amount she}! can? filtcrest at if

S

the Iate of 9% per annum from the date of default, ~’

date of deposit.

4. We am satisfied that the scttlemcxit ‘iv ‘

the parties is just and pmpcr. ‘ 2 V _ V _

5. This Miscenaneoug First

of accordingly in terms of fhe..v:’;}oiiA:V1t Awam

passed by the’I’1’il3una1i’.=3vmo<i;'%; A' i V'

Draw the Award 13%). *

MsUL__