High Court Karnataka High Court

M/S Oriental Insurance Co.Ltd., vs Suchitra Rao on 10 December, 2010

Karnataka High Court
M/S Oriental Insurance Co.Ltd., vs Suchitra Rao on 10 December, 2010
Author: L.Narayana Swamy
INTTHCHKHTCOURTCHVKARNATAKA,BANGALORE_

DATED THIS ON THE 10TH DAY OF DECEMBER .,

BEFORE

THE HON'BLE MR. JUSTICE   'V

M.F.A. N0. 5974 OF 2,oo9fi§aV)~--     

BETWEEN:

M/SORIENTAL INSURANCE
COMPANY LIMITED,   
YATHIRAJ MUTT BUILDING,"-_  _ I

IST FLOOR, NO.199,  

2ND CROSS, SAMPIGE.ROAD,~-  . 
BANGALORE, NOw?,'RERR_ESENTED BY}, ' 
ITS REGIONAL      
LEO SHOPPING c.OI\;IPIj,EX, ..
RESIDENcY,,ROA.D'~cROsS. "

BANGALORE I     
REPRESENTED '-BYITS   _ '
AUTHORIZEDSIGNA'}'QR';.'~

 G . ._   :APPELLANT
[BY SR1.A.M.x/ENKATESH', ADV.)

1.

S’L{CHITR5,I:”P:£\C{,
WIFE ‘OE LATE. _GI,R1DHAR RAO,

AGE:’S_7 YEARS, *

_ SANDESH R£’IO,
‘ ~ A . AS/O, IATEGIRIDHAR RAO,

AGED’ YEARS.

__ NEELESH RAO,
QSA/.Q..ILATE GIRIDHAR RAO,

‘ ‘ A AGED ABOUT 34 YEARS,

ALL ARE R/AT No.68,

K

2ND MAIN, 47′” CROSS,
HOSAHALLI, VIJAYANAGAR,
BANGALORE.

4. VEDAMURTHY.

No.49/4, FB MAIN ROAD,
BYRAVESI-IWARANAGAR.

BANGALORE–72. : ‘

(BY SRI.B.M.CHANDRASHEKARA, l7OAR’ R1)

1 A. 9′ ;

MFA FILED U /S 173(1) OF MV APEA’L”‘G_OMI?ItIG QN;.EQR§ADM.ISS1ON THIS DAY, THE

COURT DELWERED ‘THE’ EOLjLOwINcg-:

ThiS_–appeal’ ‘filed ‘by? the insurance company on the

Of Ofvfleldtnpensation awarded by the claims

by the judgment and award dated

;lS”‘S23.3.2001a in_M’vtC lNO.8’/I9/2007.

the learned counsel for the appellant and the

V’ Submit that they have amicably Settled the matter

Vfl”‘by_4’4agreeing for a total compensation of RS.1,63,O0O/- with

81°/0 interest from the date Of etition till the date of payment

as against the compensation of Rs.2,23,000/– awarded.–by the

claims Tribunal.

3. Accordingly, the above appeal is * _

The amount in deposit is direef;ed:_-Atoabée..iI’afisffii:tted»1.;o

the claims tribunal. The eIain?:ant_s afie-..e’m’.itIed'”iowitlidrawiL’

the entire amount.

akd*