A W A R D HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE BEFORE THE LOK ADALAT IN THE HIGH COURT OF KARNATAKA AT BANGALORE"-.._4 Conciliator Present ,.» " HONBLE MRJUSTICE S.N. SATYANARAYANAj.. A" ' AND 3* . . SRI. PRASAD suBBA:wA,"'w2E~fi:DER< , 4. Miscellaneous First Aggeal vi' 2 A Lok Adalat No;804/20.09 A - BETWEEN : NANJAPPA @ KRISHNAPPA, 56 YEARS, S/O. CHINNA OBALAPPA, R/AT PUNDARIKA ESTATE,.. AGARA CROSS, UTTARAHALLI HOBLI, KANAKAPUM MAIN ROAD. A ..BANGA.LQRE - 16. BANGALORE SOUTH 'T_AL--§_J_K:'i, ..APPEl..L.ANT (BY ADVOCATES) AND . . _ 1. THE MAAAGER,"" - _ THE OR1ENT*AL INSU'P.A_NCE CO. LTD., D501-,....LM1;.'-£.auIL.DING, NO.221, cnJ'SaONP_ET..n«:~.AIA=, ROAD, 'B.ANGAL0_RE- " C' sui3E.A"AREDD'v,i'MAJOR, = _S/O. RAMA; KRISHNA REDDY, 4 R/AT. SU.NIT_HA NILAYA, " 3'; NARAYANAPURA, ..RESPONDENTS
(Ev SRI. ASHOKAST. PATIL, ADVOCATE FOR R1)
A f[“Mr=’A FILED u/5.173 (1) OF MV ACT AGAINSTWTHE JUDGMENT AND
WARD DATED 29/11/”zoos PASSED IN MVC NO.2191/2006 ON THE FILE OF
THE ‘IV ADDL. JUDGE, MEMBER, MACT, METROPOLITAN AREA, BANGALORE.
“(SCCH-6)”‘ 5’-
, .
E
Lzff
,3
2 MFA NO5802/2007
The Miscellaneous First Appeal filed against the Judgment and
Award passed by the above Tribunal having been referred to Lok Adalat
on 18/O6:/2009 coming on for settlement before Lok Adalat on
16/12/2609 in the presence of the Officers of the Orientalf\1ns.nr=a:n~:\e Co.
Ltd, and the Advocates appearing for the respective the
reasons stated in the conciliation order: it it it it
1. It is ordered and decreed that the fplst
insurance Co. Ltd, shall pay and the }lp_pe*l,lant shall”rec~eiiveda.
of Rs.55,?)0O/– (Rupees FiftyVii.E:’ive_ Thougsandit-,only}’,’~which
inclusive of interest, in addition amountiawairded by the
Tribunal, in full and finaliisettlernent ..claim.
2. And it is further ordered aAnd:i’d.ecreedp that ls’ Respor1dent–The
Oriental Insuran.ce.,C’o., Lti;_t., sh’a11-aié§gs1t_”the said amount, within
six wéeks”ilrom,;tjhe date o’f.p’repara’Li’u’n (‘of award, failing which the
said amount, ‘sha1’ix§;arr3r,bir:.teres’t “at the rate of 9%/p.a. from the
date of default, till theiidéposit.
3. _ And 1″urther”‘o.r_deVred and decreed that there shall be no order
. as tothe Joint rnerno is enclosed to this Award.
“Given and seal of this Lok Adalat on this 16th day
Z?’Df,Decembé:l-200$ z X g
, i all aalaa ,al»
Marc: Made Ready-om Es 0% r-‘BEG MEMBER sscaamnlv
51;” Flegijstrar General, High Court of Karnataka, Bangalore.
,2′; ,TE\.,eV’l?.eqEonal Manager, Oriental Insurance Co. Ltd., Bangalore.
t:l}la–..’:”
HIGH COURT LEGAL SERVICES CQMIIHTTEE, BANGALORE
BEFORE THE HIGH COURT LOK ADALAT
Misc. First Appeal No. 5′ 30 «ii 0 ‘3: K”
(Lek Adalat No. V_ gage
_ is ,’
BETWEEN “””‘%@’§§i-“”‘J
‘\}Os/\V[D\t>’)& Q l€”is:.s%(nr1n[>]9c’:L
AND
“rrzi M
(iii C-my MW =£
JOINT MEMO
The MF filed against the ‘«–Judgment V and »A1,vard in *
MVC No. :;m\ 0 on the file”of’~the MA.CT~_g”\oVL ,
has been referred to this Lok Adalat by the Hon’ble.High Court u/s.
20 of the Legal Services AuthOr1:ties.~A’ct…’I98″Z’. The parties to the
appeal have settled their claim before’-_the»’Lok.VAdalat on the following
terms: =
The Appellant/$5 a_a.reediito’.i_’rec_eiji2e and Respondent—
{Orientcd Insurance agreed to pay a .le~mp–sum of
RS. .’3″f):0.:’¢§ i Laafi uvs.J\ r’–“”
some 5.5; .. I’r’1ci£’a4as’y¢.:t W” 5′”ti””””‘5″
– only) in addition, to wliatllikas been awarded by the Tribunal, in full
and claim.
The._R’espondent{OHenml Insurance Co., Ltd.,} has agreed to
hdepovsit the said ‘amount, before the Tribunal within Six Weeks from
the date of preparation of award failing which the said amount shall
interest ‘@,”.9% pa. from the date of default, till the date of
depfosit.ti ffhec parties are not entitled to any cost.
‘.’_f1’~’__l1e.p’art:ies to this appeal have set their hands to this settlement
-e’ the Lok Adalat in the presence of Conciliators on
h ‘E
l; .l.-V;Respo:3.dente {
é .359 ‘a at Bangalola For The Orienttfnsi once Co» Ltd:
Stgnature of appellant Signature .»’.»:-.i_ :.:=e
Advocate ppellant Advocate for Respondent