High Court Karnataka High Court

Nagarathna W/O Kuppaswamy vs The Manager Hdfc General … on 6 July, 2009

Karnataka High Court
Nagarathna W/O Kuppaswamy vs The Manager Hdfc General … on 6 July, 2009
Author: Lok Adalath
I

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED ":1-us THE 6*" DAY or JULY 2009 
CONCILIATORS PRESENT: I

HON'BLE MRJUSTICE s.N.sAwANARA'S(A*i$éA'."'  
AND   j; 2 *  
SRI.P.B.RAJU, MEI'918ER"

Miscellgngous First AQVQT  

Lok Adalat No. 1'8$.'2OG9'-- 

BETWEEN:

NAGARATHNA, 46 YEARS,  "

W/O.KUPPASWAMY,    

R/AT No.95/1, NEHRL1_,R(3AD, 1;,  'A

NEW GUDDADAHALLI,  _  .

MYSORE ROAD, EsANc+ALORE~.--"~-;>.5;I _   ' - .. APPELLANT

Tcvafz AM/s;LAwvé'R.S' NET, ADVOCATES)

1.  THE.,MANAcER_._ 
7._HD,FC £3ENER'AL'I,NSURANCE CO.LTD.,

5?" r?LOOR,,':5§<P';-tags TOWERS,
NARIMAN vomrr, MUMBAI ~» 400 021.

 I _ S.UMEE5H, MAJOR,

 4 ,5/O.M.sOMANNA,
--«   R,-'AT NO.8'4.;'A, METRO LAYOUT,
 ' ;A3AV'AN.DAHALLI, MYSORE ROAD,

 BANGALORE ~-- 560 039. .. RESPONDENTS

{BY SR1. H.S.LINGARAJ , ADVOCATE FOR R-1)

NIFA FILED U/S.173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD

22-12-2005 PASSED IN MVC NO.3230/2004 ON THE FILE OF THE XIV
ADDLJUDGE, MEMBER, MACT, COURT OF SMALL CAUSES, METROPOLITAN AREA,

BANGALORE (SCCH–10), PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

2

THIS APPEAL COMING ON FOR cONcIL1A”r:ON BEFORE LOK ADALAT AFTER
BEING REFERRED VIDE ORDER DATED 13-02-2009, THE FOLLOWING ORDER IS
PAssED.

CONCILIATION ORDER

The iearned counsei for the appeiiant and the iearnedcounsei
for respondent —Insurance Company aiong with the the

Insurance Company are present.

2. After due deiiberations, the respon-dent«5_I*?nsorance icoiripanyj’.

has offered to pay a sum of RS.65,;’0(}U-If”:(RiLJpé’€é

Thousand only), which is inciusive interest,’ ir;.’v”aofd.it_iVon_V’§ to
amount awarded by the Tribunai. appei~!an’t~V-ihasi agreed to
receive the _same in fuii and:”fi_nai ,se’ttie’mé’n.t_ of his”ci’aim. A joint

memo is filed by the parties tO”t’hi*s

3. The respondentAQiinsuéfance:’..«Co!fn’i§’Ei~nVy’_has agreed to deposit

the said amo.ont_, from the date of preparation of
Award, failing which the_.’sa’idi’a~m’os,:’ht shali carry interest at 9% pa
from the date of d”e..fault,_tiiithedate of deposit.

“This”‘m’is5<fieiia'neousAfirst appeai is aiiowed in 'terms of the Joint
Memo; the Tribunai shall stand modified in terms of

'.'m_thVe aforesaii'd .VsettieA'mVent arrived at by the parties. Draw up the

A rd acc1ordia<i:g.|y."

RR

Sd/~
Tudge

Sdi.