High Court Karnataka High Court

Manjula vs M T Raghavan on 12 March, 2008

Karnataka High Court
Manjula vs M T Raghavan on 12 March, 2008
Author: Lok Adalath


HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE _

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

I)ATED’I’HIS THE 12* mvovmaacnzoos 2′ f

CONCIIJATORS PRESENT

TI-IEHON’BLE mmsncz HN.NAGA.MOH}fi~’§’4i}}i$’ A’

AND %
sax A.I<.BHAT; v% % X

(Lok Maia; %

BETWEEN
W/O. LATE 00:91
AGED ABOUT}-.9 ' % ._

R/O. meaimk ..

y

(By Sri: mvriag :1 «

1 – ‘M’TRACfl-IAVAN
‘.si0.T5IYAs3ARAIYU A
No. 2’:-,NEWLIb1EBUR.DB¢G

“Trix ORIENTAL INSURANCE co LTD

“rumcunrown
Tumcun A

RESPONDENFS .,

(BySr.i : Bc oFm%m) ~A

va-…_,,\..r

MFA FILED U/S 373(1) OF MV ACT AGAINST –
JUDGMENT AND AWARE DATED:30.H.04 PASSED ”
N().1l06i96 ON THE FILE OF THE FRI. EISTRICT
MEMBER, MACT-I, I-IASSAN, PARTLY ALLOWING

PETITION FOR cowsnsmox AND smmza

OF COMPENSATION.

This MFA com’ ing on for c<mImtma"
afier being referred Vida order 22.2.2098,

conciliation order ispmd.

This %I    'T

quamm of      x

 

have  c ...  ' :
(Rupees    to wlm -has been awarded

by the Txibumi; full ofthe claim. =

by Rs.ll6,Q00/- ~

(Oriental Imzrame Co.’Ltd) hasgageed to -:

V w1fim°. T gigfi weeksnfronn .
the ofaward, which the said maonnt shazil a

the rate of 9% RA. fiom cm date owefann, an flm

d)_£.._;=-~

flmhmmgmfimummnmflwmehmmfihdmuumgfA

flwbmnmmaDmwflwfimhmmwaawfidww.’

sd/-: \
w-Iudg§F[‘W _’

Sd!-‘ –

DKB.