1. United India Insurance (10. LtcI.,
R.N<:;~.2$3, Sha11ka:r Narayan Bidgn,
M.G.Roa;:I,
Bangalcre -~ C31,
By' itfi Manager. ._
2. Mrs.Nooru1Ia Shariff,
Vishwas Lony Owner
Brallne roaci, ‘ _ ~ .
Clfikkamagalur. ” igespondents
(By Bri: cshanka: .’13eddy’;”:3gts-usage foi RA-.1;*’
MFA FILED U/8 173$) OF I’~rIV’2{C”I’ P;-T3:1§{i»NS’i’ JUDGMENT AND AWARD
DATED: 25-03-2006 PASSED IN MVC NO.V7i5}2i}O2~’aC)N-f1’H_E~ FILE OF PRL. CIVIL
L}UDGE §’SR’E)N¥) EIND ADD;-.MACT,.”‘i’U!\(II{UR,_ VIIELLOWING THE CLAIM
PETITION FOR COMPENSATION I3&.E\ID §SEE_Kl_I\I{} EVNHRNCENIENT OF COMPENSATION.
THIS APPEAL c<_i;;1xa:'x«.:;:_; iiH~:';'.:=<:\12.}:i§ra.iciL.m15:fiNaimroaa LOK ADALAT AFTER
BEING REFERRED VIIJE €5RI)ER”‘-EETI3-Q’3{)%0?si2<)Q9;"THE FOLLOWING ORDER IS
mssm.
1–~(‘_:a’_,,_:_”i,_?,,1f\’C~T.EI_I:I;I.I§_1’-__1′()Ii oanzn
The leazné.-d_L4’coui1SéI”‘.AiGf.fkppellants –(Ii1aima11ts and the
iearned coujjuselfor In:31;:raVi1ceV’ Company along vs;*itI1 its representative
are” ‘preSe«ntf’
Aftgef.«._p1’I51¢§if1gecI.”£Ii1eg0tiatIions, the Inatter is sattled. The
éippe?iants–éiaiflj.Aant$ have agreed to receive and the Resp<mde;:1t:–«
VIC'/éoszsggiany has agreed. to pay a iump sum of Rs.1,40,0(}O/–
:La.kh Forty Theusand only) in addition to what has been
the T ribuzzal, in full and final settlement of the claim. A
Memo is flied on be f the parties 1:0 Ehjs efiect.