1
HIGH COURT LEGAL SERVICES CGMMHTEE. BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT
DATED Tms ms 2 W DAY or oc'ro3:mi'§'20'e'$[ f
CONCILLATORS PRESENT: " Ci %
HONBLE MRJUSTICE
Miscellaneous _ A _e§1.!fia._35$G«T."
1. mmamwmmmaazm, '
W/OLATE PETER :x,...1r;+ man? _
AGE: 34 Yxzam. . p
2. P.AJAYA,, 1111
£3;'O.I.AT?E PE'FE:'?{*AJ1T;4 _
BABU,AC§E:--.1k3 '
BOTH ARE R]O.HG1iSE N021 V'
GOPALASWAMY VATARA, V L "
COLLEGE RQAI), :1As3.ag§:_. " '
2w? ,P§:§"r:'r:PREsE§4fi'ED
BY HIS Gua.RIs1A1~:. rezom 3:2
_ - MARG.AR»9;TE' Hi1f:t#=am;E;.w 1s'r PETITIONER. .. APPELLAHT8
s;"?.I:R.KR1sHHA REDDY. ADVOCATE)
,:._j * H=.R.1)£s..NAfIJAYA, SfO.H.H.Rfis.MAC}iANDRA,
A<;+22:_:»n.15wo1a, Tmmaam STREET,
- mwpuuanea Tmr-LE,
.._ "'N}3;;m HASSAN.
4. 5.15
, » 1' WTHE HEW INDIA ASSURANCE CO.L'I'}f).,
' « 4* HEEIA MANSION, saws FLOOR, GANDHI BAZAR,
HASSAN. BY ITS MAFFAGER. .. RESPOHBENTS
2
[BY SRI. K.8URYANA.RAY.& RAG av. C.R.RAW FOR R2}
MFA FILED U[S.173{1) (3? MY ACT AGAINST THE JUDGMENT AND
AWARD DATED 643-2004 PASSED IN MVC NO2126/2001 (MVC
N€).981_!20{)l) ON 'i'HE FILE {)F THE ADDL,CI\fIL JUDGE (SR.DN.) 65
MEBEER, ADDLJMIACT, HASSAN, Px°s.RI'LY ALLOWING TI-IE C PETITION
FOR COMPENSATTOK AND SEEKING ENIIANCEMENT OF COEJ1§'§3'§§3A'f'IO2i".
THIS AFPEAL COMING 01?: FOR conzcIL;m*1or<r BEFORE ':Loij<.§t:nA1A':'
AFTER Ema REFERRED VIDE omen name 2 1 «woos, ,P'f)__I;;I.{)WII\¥G
ORDER XS PASSED. " "2 . t
mon t %
The lemtaed counsel for the appellaiit an-:iA~ foe "
respondent wlnsuzrmce Compmxy along faresermtt
2. After protracted nego,tiations«,– V:”t.’1e”‘ ~».,1’z1atte1*-.;is..¥eett}ed. The
appellants have agreed to flteevvifeepondent «~– Insurance
Company hats to’n3pay*..el”-ssxim’ ofRs.1,26,4~O0/~ (Rupees One
_ ‘ ‘
Lakh Twenty S£x»:;Foux’.H1;11c1i*ed’ only), in addition to the amount
awegrded the full and final settlement of the claim. A
joint behalf of the parties to this effect.
~– Insurance Company has agreed to deposit
– eaid amount, within 6 WSCKS from today, failing which the said
carry interest at 9% p.a. from the date of default, till
Qt h of deposit.
W7
4. This miscellaneaus first appeal stands disposed of in terms of
the Joint Memo. The awaré of the Tribuna} shall stand modified
accordingly. Draw up the Award accvrdingly.
sdl-“e#