High Court Karnataka High Court

Miss Saranya D/O Venkatesh vs Mr Ghouse Khan S/O Hyad Khan on 1 December, 2009

Karnataka High Court
Miss Saranya D/O Venkatesh vs Mr Ghouse Khan S/O Hyad Khan on 1 December, 2009
Author: Lok Adalath

1

HIGH COURT LEGAL SERVICES (,'()M§\:'iI'I"1'fLE. BAN GAL(}RI€.
BEFORE THE LOK ADALAT

13% THE HIGH COXERT OF KARNA'1*Ai<;A A3' BAN'(§ALQEii}:;
DATED THIS THE 1'" my 01? DE,C7E1\»iBER§:'§'Z(H§§i.'_' 5jj    _

CON(;ILIA'f'()'RS PRE}"é5EN1§':.--""'v----f].. '  _
HOEWBLE MR. JUS'I'lCE AEKAL} 4:\égxc,;£xAa~L:x;s ._ V -.  %
        
sR1.§;.R.niwA1<;AR. ME=jm:;R  -. 2 A
Mjseeiianeous FirstA1:géa§,N:).29:'i1}s'2.!!i'§7  
(Lek Adaiat 59,1539 :;009)" . _ f:
BETWEEN:   "   

I%flSS_SAi?<:ANYA, -. -
mxo.xzEkq:E;.'1-",~';~_V '    .
B.e1~.NGALORE -560 00:: --:i_ ; " » .   =

(513153 §xPPELL§33\§7I.IS1\:_ <j§~:._I,m.t.I_';:1aiAé,1§A ASSURANCE c:<3.Lm,
. --- V ' RBGICJNAL OFFICE,
V.  » U?-.a'*%E1"E.T':' BE3?i§.DE\fG azarrscfzezxg,
' :a;::$$ze:"3:»: R0593,
}:§i3;.="*§{§é'~\.l;{}RE3 . RESPQN i"}id1NI'i5

(Mfs.M.S.Manflanna 8: Asstm, skdvaeates for R3}

r---~.§-_~""'\-""\.....



THIS MFA FILED UfS.173 (1) OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 38-«3*2fli}5 PASSED IN MVC No.4327i2G03 ON THE FILE OF THE Xi ADDLJUBGE,
MEMBER, MACE, ME"fR0}'(}LITAN AREA, BANGALORE (SCCHJ2), PARTLY ALLOWEEG
THE CLAEM PETITXGN FOR COMFENSATION AND SEEKING ENHANCVEZMENT OF
C{}MI'E1'3SA'fl()N.   

was APPEAL COMING ON FGR CONCILIATION BEFORE L01<;...a3:A1g3i:'AF1'ER
ggmc: REFERREE) Vl!)E 0111112211 DATED 16-9-2089, rm: FoLL0wma:; Cfiflffl-1L}A.IIGN
ORDER IS msssn.   L" --  

CONCILIATION Ofgififili'     
The ieamed counsel fer the appeliahrflagfi tHé'--af:' iilsfirmzéé
Cenmany - Respondent along with its c0un:se1.pre§ent.. ' "

2. The matter is settled between t.H’§ giqbai compensation ef

Rs.35,0{)f}§- (Rupees “I’l1iyrt§«” of interest}, ever and

? above what has been he ‘claimant has agreed to receive

the same, in the c’1 é£iii1V.fl

3. The Respor§i:§:n t–~; has ageed to deposit the said
ameunt beferg ‘¥;i’£::.Tri1.{:u§32}.}_’,”\>’s?iti1’i’r: $3: weeks fmtn the date of preparatiam of

Avéézrd; said amount shaii carry interesi at the rate of 9% RA.

V W from thé” date cf deposit

Q

The en£iri§ compensation amount shall be kept in fixefi dapesit in

AAo1f”t3f;e aiapellant till she atiaizza the agfi ::vf majerity, The fhiixer if the

’43_ppefiTé;niA ig érfi:£tieé is withfiraw the mterest on the said amozznt.

¢…___§’–“_°”‘””‘-w’\»-

S, This miscellaneous first appeai stands disposed of in terms of the Saint
rnemo T323 awafci fifths Tribiznaj shaii stand modified accerdingly, Draw 32:; the

Award accgrdingly.

sa/~.    *      

RR*