High Court Karnataka High Court

Mahadeva Shetty vs K T Veena on 14 March, 2008

Karnataka High Court
Mahadeva Shetty vs K T Veena on 14 March, 2008
Author: Lok Adalath
1
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE

BEFORE THE LOK ADALAT
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED 1313 THE 14TH DAY or mmcn 20€)B"  j--.:..

CQNCILIATORS PRESENT:

liON'BLE MR.JtIS'I'ICE AJI'I"J«     VAL   A

sR1.H.c.sHIvAmmU, M__Efi;fi_BER _-._   . 2

Miscellaneous First A2' 3;'   
Lek Adalat No.46~7/zoos *  L %

B ETWEEN:

MAHADEVA SHETTY,   «
AGED ABOUT 52 YEARS,  '

S/OLMADA SHETTY, _    V    
NG.109, 10TH MAIN,   V .     " 

GANESI-IA BLOCK, -- "      -- .

BEHIND MAHA'3LEsHwAr:,A TEMPLE,

MAHALAKSHMI LAYQU'I",=. "  _  '

BANGALORE-S60"Q96 V    .. APPELLANT

jay? §R.I,A..E{.BHAT. ADVOCATE)
1

VEFEENA, -'MAJOR BY AGE,
 No.6».35/2.4., 3313 moss,
 MAHA'LAKsHMI LAYOUT,
  BANGALQRE -~ 560 086?

 UNITED INDIA INSURANCE CG.L'I'D.,
_. ._ &'_NC*.36"6/72, 19'3"': MAIN, 1.3" BLOCK,
  V RAJAJINAGAR,BANGALORE --- 560 010,
~ BY ITS MANAGER.  RESPOHDENT8

(BY 8RI.K.BURE8H. ADVOCATE FOR R2)

 



2

MFA FELEI} U/S.£73(1} OF' MV ACT AGAINST THE JUDGMENT AND
AWARD DATED g7-1o-o4 PASSED IN MVC 310.2330/03 ON THE FILE OF THE
xu ADij)L.SMALL causes JUDGE 85 MEMBER MACT, BANGALORE, PARTLY
ALLOWING THE CLAIM PETITIOPN we COMPENSATION AND SEEKING
ENHANCEMENT oe COMPENSATION. _

THIS APPEAL comma ON FOR CGNCELIATION BEFORE LOK-ADALAT
AFTER BEING REFERRED VIDE OREER DATED 19-2-2008, THE.FO§__.L~QWiNG
ORDER IS PASSED.   

CONCILIATION ORDER

The learned counsel for the appellant   --eo1insei 

for respondent ----Insu.rance Company  

are present. V 4′ h 1 V d V

2. After protracted negot:iations’,””_tiieflieattetd “is “settled. The
appellant has agreed to rece’if:~’V:’e.” ~– Insurance

Company of Rs.80,00()/- (Rupees
Eighty Thousand onlyt to the amount awarded by the
Tribune}, it; run assess se_tt1e§::1ent of the claim. A joint memo is

filedon the padrtiesdto this effect.

Insurance Company has agreed to deposit

the teithin 6 weeks from the date of preparation of

srhjch the said amount shall carry interest at 9% pa.

date of default, en the date of deposit.

_ of the enhanced compensation, a sum of Rs.55,000/-

be kept in fixed deposit in the name of the appellant in any

I 55

Nationalized Bank for a period of 5 years with the iiberty to draw
the interest on the said amount. The balance a.mo11v:1t,:.:”s11a11 be

reieased in favour of the appellant.

5. This miscellaneous firs’: appeal -tiarfigswwof
the Joint Memo. The award of the V’

accorémgiy. Draw up the Award acc£.):fi1ing1″y”.—