High Court Karnataka High Court

Mariyamma vs S S Sohrab on 9 December, 2010

Karnataka High Court
Mariyamma vs S S Sohrab on 9 December, 2010
Author: Lok Adalath
1.

HIGH coum LEGAL S£RVICES conivsrrres, 3AN§s33:i,.fl"RE
BEFORE 'rm LOK Am:.m'   

IN The HIGH COURT or i-(ARNATAKA AT sm§§éA:;ga?x§' 

axrao THIS 'ms 09*" ww OF.IMfigM'h'fi'R%.-v:V2'6V1fl:"V  ' 

coucxunrroas Pfiastfinf:    _  
I-i0N"BLE MR. JUSTICE 1.-mpuvapr s.P,as«2 SH  A
AMI),  %     k
sM'r.1-main: SHIVANMQD, MEMB_ER ;

mscgaxgneous s=iras;;t;1;\.g';v_e;a=:_!fi_c,;g;;%,7;gI,&56z2oo_5
(Lok Adalat N01; 1449

BETWEEN:

sMT.MAR:YAWwA;"  %-  "    
w/o.:_A"€E GOP.9.L,--f__  " A  
AGED A5Qu:35*yfEAR$.., »

RAJESH, . .  *
sxmme CEOPAL, 1' _ _  
AGED AB{)U}'~2UYEAfv1S;'.A ,. ~

RXAT r»;g).'51., 15'; W§ST MAiN Roan,
" '.913 CRC%SS,__KF$3S, BY'AifRA'fANAPURA,
 BAN(3AE.(}RE. _  AWELLANTS

"   .. ":--..(.sirj'sV§é¢T. P.V.KAI.J'-'ANA, ADVOCATE)

  's.,s.s0HmE,
" s =Es..AT: No.16, SHANTHI

 ":~'s£EKETi\«N NAGAR, GAS ROAD,
.m*.ARwAa.

. %  'VVbéM%"1O¥¥JAL INSURANCE .,

" REGIONAL OFFICE, SUB HORAM

' .. 4~ 'COMPLEX, M.G.ROA£),

BANSALGRE - 560 891. ,. RF.'§?fiNfifii'iT$
(BY SRLMAKAM flAGAR§Jfi GUVTA, liiifli. FGR R-2)

'.'§<"'"



Ex.)

5: P:.§¥A%

THEE MFA E1LEe as/3.173 {1} OF MV ACT Aeeimer we JUDGMEi§l"'iliZ?£\'i"ED
21-02-2005 PASSED IN MVC N0.2973,f20*34 ON THE FILE OF THE XVI AEI)!73*L';;3U[}GE,
MACT, comm" OF SMALL CAUSES, BANGALORE cm {SCCH NG,.1/83';-.. Peers;
ALLCJWING THE CLAIM PETITION FOR CCDMPENSATEON ANS} 'V"_:SE,Eé::IF'VE{5
ENHANCEMENT OF COMFENSATION.  E ;. 

ms APPEAL comm; ow FQR CGNCILEATION sE:=e.E'__:,ji'>~;fjAl_:$;r Aeee 
BEING REFERRED wag ORDER same 23fQ9"2G1G; me», Ec;:L:,ov>2:r~se. 
CONCELIATION ORDERIS passer).        

 

The learned counsel fer  Aéppel.l.en_té'f:"anti the'
representative of Insurance :*'Cpmpe'n~,*E_:+ lR'ef:.pon'dentA"':aleng with

its counsel are present.

2. After prczlengeel   ls Settlééfi, The
Appellants-Clalm2;ntsi_}4.<'jllhelke  :5 reserve and the
Respondent   has agreed to pay a lump

sum of §ZS..3.,99’«,Vt”3ef:_’_)’.(3,”‘Vf-l Lakh Ninety Nine Thousand
only.) 4_incles.%§;e__l’efvvinte’r~eel;,___ever and above the amount awarded

by lil2.e’Trib.L;neVl;’.ie./.V’f’el_¥ and final settlement of the claim. A joint

tie-{l.eme ls.”fll’eld of the parties to this effect.

‘ Resj:2Q?ldent– insurance Company has agreed to deposit

4Ehe”:-::e’iV§3″arr§ount before the Tribunal, within Six weeks from the

cl’al%!i:e”ef_,r.3§re;3a:*ation of Award, falling whim the sale? areeunt shall

Al”

carry interest at the rate of 9% PA. from the date of defagfijtiil

the date 3*? deposit.

4. This miscetlaneotfi first appeal stand:3A”d–§spo:$.ef3_vV’4fi?’I.s’a ié§fn”;sv_ V

of me Jnint memo ‘me award of thé’.V_’¥’:’s.«-Ai’A[_i:»”:.;a:3a’i”*

modified accordingly. Draw up the >ac::.£)r*:3.§t*zg§:g:j

W

1 _RR*