High Court Karnataka High Court

M Shankaraiah S/O Munivenkatappa vs The Divl Manager The New India … on 2 June, 2009

Karnataka High Court
M Shankaraiah S/O Munivenkatappa vs The Divl Manager The New India … on 2 June, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF JUNE 2009 
CONCILIATORS PRESENT:  A A
i-l0N'BLE NIR.3U$TICE S.N.SATY»A,NA§§.AT)i'ANA'.V"   

AND   j;    _
SRI.D.NAGARAJ, MEMDER =  .

Mismgllangoug First ASpQAé'al  
__l,9k Adalat No.1-45_§,{_2008"'  

BETWEEN:

NLSHANKARAIAH, S/C-.MU_NIvEN§fA,, ' ,
AGED ABOUT 58 YEARS,     ~
R/A C/O.H.V, N.AGAAAJUj-BUILIDING',-., 

KU ARAPET CIRCLE, " "  --. 

HOSAKOTE-553,114.' A  ' ' .. APPELLANT
('3,_Y"M/S'. NET, ADVOCATES)
AND:     

1. ' A-THE D__I\}'IS_I--QNAL MANAGER'
 THENEW 1'ND3A'ASSURANCE CO.LTD.,
 NO..33-7., 157 FLOOR, .._11T'"' CROSS,
SAME'-IGE ROAD, M-A,L.LESHwARAM,
BANGALORE ~9_vA56G;;003.

 A :<.ASDUL 

 , CAGE & FATHER'S NAME NOT KNOWN,
--«   NO1256, 7.T"' CROSS,
' _'AT'MAN_ANDA COLONY,
 MAN_DR'AYANAPALYA, R.T.NAGARA,
_  BANGALORE - 5-60 011. .. RESPDNDENTS

(BY SRI. C.R.RAVISHAN!(AR, ADVOCATE FOR R1)

  ~ ..  MFA FILED U/5.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
 DATED 20-7-2005 PASSED IN MVC NO.6877/2003 ON THE FILE OF THE 3.4"'
ADDL.3uD<3E, MEMBER, MACT, METROPOLITAN ARE, COURT OF SMALL CAUSES,

BANGALORE CITY (SCCH~10), PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.



2

THIS APPEAL COHING ON FOR CONCILIATION SEFORE LOK ABALAT AFTER
BEING REFERRED VIDE ORDER DATED 23-10-2E.'08, THE FOLLOWING ORDER IS

'PASSED.

 saint"nn1bn'n'£;.V«"%isf:i§nin 6 weeks from the data 6!' pr

 i

The learned counsel for the appeltant and the 'gnixnsel

for respondent «Insurance Company afong with 

are present.

2. After due defiberations, the.»n1_a;.¢:t§17’é’sv;”‘;~z-‘at;tl<::'§::i':';
has agreed to receive and the Company
has agreed to pay a atobal (Rupees

One La-kh Fifty Thousand o:js!*i'}v,:…jsjihicn_i§"v§n§f::$ive ef inmrat, in

addition to we Tribunal, in full and fine!
settfement cfvV'AthJe'* cVlaim .'.VAf;9..b'je§:nt.'tnarne is filed on what! of the

parties to thjsgffent. H -A

3. ..-_- Insurance Company has agreed to danosit

raflon of

_ _f’na_;;an:€,_”failing; the said amount shafl carry inbarwt at 9% p.a.

am of data-ult, tn: the dam of depesit.

.:’.4:V’0u£ of the enhanced compmsafion, 59% {if the amount $13!!

‘kept in fixed dwosit in the nama of the asapdlant In any

Natienaiizad Bank for a pariw of 3 years with we ti-Duty to draw

‘W:

3

the interest on the said amfiunt. The baiance 50% of me amaunt

shail be released in favour of the appeflant.

_,/€”V»”> a7\ilf7U—3’i~”a\ ‘
S. This misceiianaous first appeal vin:’-terms of

the Joint Memo. The award of the Tribunal shal¥__’–‘£ta:_ifi–

accordingiy. Draw up the Award accordingiyué _v ._ V

»Jfldg5q”‘
RR