High Court Karnataka High Court

Kalamma vs V Venkataravnappa S/O … on 17 October, 2008

Karnataka High Court
Kalamma vs V Venkataravnappa S/O … on 17 October, 2008
Author: Lok Adalath
BE'1"WEER':

1.

1

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE 1% LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 171%! DAY or ocTo3E1z%«z9§é%%-%j.%V

CONCILIATORS PRESENT:

HONBLE mz.JUsncE V.J4§}ARH'iTfi1;_!§"*~:::  j  

SRLPRASAD SUBBA.N1I;$, 1!:j1'I;'§I*.rmT}2'gR.  " 
Miace V_ V V
Lek Adalnt Ho. 13%-OI 206$  

s:MT.KALA1mm:A, Am 36  ;
(WRONGLY MEN"I'I()NE}') IN  ' . ;
JUDGMENT as  '  V
w;o.LATE SHNAFAMACHARI; ' - 

NmDEEsH,TAj'A_'i'-75331593';  "
:3; o.LA*:tja sH1v'A:;a.z.vgc:1A1*¢£._

smmngma, A13; 'i"4  
S2'O.LATE S}flVARAEiAC_T_{,sj{i;---- 

AI'PEL';Z;ATJTI' N0a.2"AND 3 ,a§I;»1£ MINORS,

-  BY  »
MO'jT§ER!AFP_ELLANT «-- 1.

..APPELLANT3

V 'V  s.svsnm;LA, AD'V<)C.&.'I'£]

. V.VEI'¥§{ATARI'§VNAPPA, A/A 56 YEARS,
_  'SIG. IBUDEEAVENKATARAYAPPA,
q  RAGH'U'i'TAHALLI VILLAGE,
' VIEEUNGANAHALLI HOBLI,
" _ C§I1'}€'A!aIAIiI TALUK 563 125.

%   , w£3.U:z~I1'rED mum INSURANCE CO.L'I'D.,
~  CHINTAMANI TOWN, BY ITS MANAGER
, fPOLICY No.07 1532/3:/843/:5 16844/1998.

PIN -- 563 125.

AMEERSAB, AIAS4 YEARS,
S] OIMABIISAB, R] OXENIGADALE

us  E   



2

VILLAGE 5; POST, CHIIAXAIABTERPTJ HOBLI,
CHIDETAMANI TALUK - 563 125.

4. P HWARACKARI, IVA 20 YEARS,
SiO.LATE SHIVARAMACHARI.

5. SMT.AKKA1AHl%*IMA, MAJOR,
WIQLATE NARAYANACHARI.

RESP{)NDEN'I'NO.4 Ann 5 ARE R10.   .
SIDDEPALLIVILLAGE,       
CEHNTAMANI TALUK.   ngeponzaemet

[BY m1.Y.P.vz:xKA'rAPA.nn,_'     

MFA FILED U;s.173(t) or MS! Aor_AeAt:qsT TEEVJUQGMENI' AND
AWARE BATEB 19--12--2e-02 PASSE1) esI,imv'c: __:to.'49,: 2999"ora" THE FILE or
THE CIVIL JUDGE (SR.}Z)H.} & JMEC};  'RARTLY ALLOWING THE
CLAIM PE'I'I'i'IOF'H FOR COleIPENSA1'ION'AE¥D SEEKENG«.ENHANCEMENT or
eoiurewsarlozsr. V f  g 77 *   .. 

THIS APPEAL co?mfief.' on iron eoficitianoft BEFORE LOK ADALAT
AFTER BEING REFERFJED 'v'{!)_E omen D}'-ETED 25,-3-2003, THE FOLLOWING
omen IS PASSED. %  '    N - 

The 1eai§ned--   3 appellants and the learned
counsel for reepCndent-lne:nr_e'11ée Company along with the

representativev arel  A

2.  negotiations, the matter is settled. The

appellant;he®»,e1gkeéi.. to receive and the respondent -- Insurance

3t’C:ornpan9y. lieis to pay a lump sum of Rs.2,50,0G0/ – {Rupees

‘l’:§{o Lakh Tfnousand only), in addition to what has been

‘ by t11e*’l’ribunal, in full and final settlement of the claim. A

V tnerne filed on behalf of the parties to this effect.

–:’_.:’§’l’1e Respondent—- Insurance Company has agreed to deposit

‘lxl’~~..lVllt1’x1Ve”seid amount, within 6 weeks from the date of preparation of

22/

s

award, failing which the said amount shall carry interest at the rate
of 9% p.a. from the date of default till the date of deposit;e’:””.e’

4. The amount shall be deposited as per the “the

Tribunal and so also the apportionment to the ._

5. This miscellaneous first appeal ‘of, of ‘A

the Joint, Memo. The award of slialllllsgtiid. inodiiied

accordingly. Draw up the Award acoorclingly.’