BETWEEN:
I
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 09TH DAY or JULY 2oo9_Kj
CONCILIATORS PRESENT: I
HON'BLE MRJUSTICE
SRI.E.R.DIWAKAR, MEMBER II
Miscellaneous First Ap':§__e"e~.1 No'.I9'2I:2O/
Lok Adalat No.659f2009" -- "
NATIONAL INSURANCE CO.LTD., I
BRANCH OFFICE, I FLOOR,
EMJAYS COMPLEX, BAL:.\;M;£'TA," ' ._ I
MANGALORE ~ 1 NOW 'REm*a;._BY ITS, '
REGIONAL MANAGER,'~ _ _
NATIONAL INSURANCE'. CO ..::1j1)*.I,b ' _
REGIONAL OFFICE), S_UBHARA'M " V.
COMPLEX, 144,M.~C:.ROAD,=. " A' _
BANGALORE »S60 00;, V. ._ .. APPELLANT
_ (BY sR1..'A;--N,1{mAsHNA SWAMY, ADVOCATE)
AND: . ..... ..
1. V' "sI1vIT.KAM'A.1,A;{sH:IV, *w/ OLATE SHIVANANDA,
NOW ;é,OEv9A13OzJV*T.~43 YEARS.
I THUI_;A__SI, D)' SHIVANANDA,
'NOW AGED.'ABOUT 23 YEARS,
- " sOTr»1.R/O;"DURGA PRASAD,
"JAI.LIGUDDE MALEMAR,
. POST: ASHOKNAGARA,
"MANGALORE TALUK.
' V "'«.VVé:\/iT.sEE'mAMMA, W/O.L.A'l'E DATTA POOJARY,
.. SNOW AGED ABOUT 60 YEARS,
R / OJDEVARAJA NILAYA,
Q?
NEAR VIDYANAGARA SCHOOL,
PANJIMOGARU KULOOR POST,
MANGALORE TQ., D.K. DISTRICT.
4. M.SANDEEP PAE, S/OSUERAYA PAE,
AGE: MAJOR, R /O.GANDI-HNAGARA,
KUNJATI-IABAEL VILLAGE, 9 "---
KAVOOR POST, MANGALORE 'i'Q.. '_ R;Es;»ox~:DEm-sh
(BY SRLRKARUNAKAR, ADVOCATE §oRiiR.i'3-35 .3, _ "
MFA FILED U/S.173(1} OF MV Ac:f"~AGA:NST THE A-.JUD'GME1"v'1* AND
AWARD DATED 3-2-2006 PASSED IN MVC':NG.2I38/"2.00'1e --oN EHE F1LE OF
THE E ADDL. CIVIL JUDGE (SR.DN.) __..&'»'~.CJM 8?; MEMBER, MACT-V,
MANGALORE, D.K., AWARDING ~ooMEENsA1'IoN.._0F RS.6',o'6,ooo/» Wi'I'I-i
iNTEREST @ 6% P.A. FROM THE DATE OF PE;"i'.ITi'Oi'% T1'L_L REALISATION.
TI-HS APPEAL comma ON EOR coso:fL:AT;o'z\{V.'E.EFoRE LOK ADALAT
AFTER BEING REFERRED VKDE §ORDER. DATED 25:'-:3-'09, THE FOLLOWING
ORDERES PASSED. fl,-V 1
The leajfiieid -«Insurance Company
along with and the iearned counsel for
respondent No. 1 to "3 preisent.
2. _ppprotra<::ted__ negotiations, the matter is settled. The
:."».pgppe1lar;tii..'a Company has agreed to pay and the
VtirespondentiNeil have agreed to receive a sum of Rs.5,46,000/ —
I*'i*Je Forty Six Thousand only), with interest @ 6%
ii"-iipta.'–«f1'oirii date of petition till the date of deposit, which includes
V –thei"coinpensation paid under the head of no fault liability, instead
Rs.6,06,000/« with interest at 6% p.a. awarded by the Tribunal,
€,,5»/
in full and final settlement of the claim. A joint memo is filed on
behalf of the parties to this effect.
3. The appellantw Insurance Company has the
said amount, less what has already beendceposited,’ _vve.eks.
from the date of preparation of Award. ‘i”he:’aino’L1nt’depo’sited
before this Court shall be transferrcd’tQ.. the ‘Tribunalll
4. This miscellaneous first’Jap_peal’sltaridsluldisposevdiof in terms of
the Joint Memo. The award of stand modified
accordingly. Draw up ti’te:Award aceording§i3I.____VVef’
Sd/1
Judge