High Court Karnataka High Court

New India Assurance Co Ltd vs Smt Chandramma S on 15 December, 2009

Karnataka High Court
New India Assurance Co Ltd vs Smt Chandramma S on 15 December, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVIC% COEMITTEE, BA.N'GALfi}'-IE
BEFORE THE LOX ADALAT

II)? THE HIGH Comm 0? KARNA"£'AK£L arr BA1~:cm;:c.'] 

I)ATE}I) THIS Tim 15th DAY <31?' Dmcmaiariiii,    

CONCILIELTGRS ?FEESE«3'5iT:.' % M   
I-IONBLE MR. JUSTICE ARAi.IT:éA€:%a; _ =33   .
Aim    -. 1 " *
SR1 D.vIJAYA§<;:3*m;R,    

Miscellaneous First  
(Lek Adam; Ne;166'?!2{}O9§  
BETWEEN:  _    

NEW mum ASSURANCE {10.L'FB,_,
$39.47, GOPAL COMPLEX,  ,

ii §-'LOQR, BAZAAR STREET,  T
YESHWANTHPUR,    _. , .  _ ._
}3AN'GAI.<.)RE-~56Q £35212,        ..APPx.LLA:¢'r

_ .... ..g3€=sm5:.::1_5n.:zitt sizwazianiéa, ADVOCATE)

1, SMTgCHA:NDR§h§MA.V'§§:"'~,  '   ' _
WjO.LA.'i'E   
AGEDABOUT'3_5é'{E1AHf:}. ; =

2. €3.JAG.-g{IZ31;?;H, ._ V
V v /. $iO.._i«f¥TE CH'§i§€AN:~éIa«,.¢..:.__.. e
'z'af3E£';'»-- A.B<'3'U"E 1:: mags,

3.  L:<a3:»_§}a;'Ez: S'£:)_V€'E€'¥.1§ C;
}i'3;'=C3..'L.é;'FE';.E§;--f;}£§. ;§'1~:AN:sm,
A(£E';Ei'z%BOL¥1"--'j.--1 YEARS.

 4 4l . sMT§.§;.AN::§§g1:kA,

 x_w;<3.m'?E':~§EMPAmR,
 #395 ABQUT 55 mags.

 "NERs 2 Am 3 ARE MINGRS
T. RBPEQESENTEE} BY T3313 MOTHER
'  8% RATUEAL GUAREXAN SM'1'.S.C¥{Ai€DRAMMA.

" "ELL ARE RESEDENG A'?
* TMARESIDDAEAHANPALYA,
'I'2B.CROS'S, HESARAGHATPA HOBLE,
HESARRGHATA, BANCEALOREJ ~%{) $388.

,».........(""""*-W»



1:»)

5. MR.F225;NGARAJU.N.

RESIDIEQG A'? SUEiASHNA(3}Ef€,
'I'HARP;BAN1§HA.LLE WEST,
HEISARAGE-{A'I"'I'A MAIN ROAEE,

EANGALORE -- 569 090. .. RES?0I~ifiER°i'S
{BY £515. LAWYER8 HET, ABVOCATES FGZR R-1 Ti") R-4] 

THIS MFA FILED 13,55,173 {13 or Ms: RC'? AGAIi'JE5'"I' arm; Ji,E.Li<;'2iviiifi\i'l' Arm
AWARD DATES 29-64-2006 PASSED EN MVC N{}.48i31;'i2(}i)S ON "1"E§'E i3}L§§g aim TI»-1E}
X11: ADDL. SMALL CAUSE JUDGE, MEMBER, MACT, <:<3L:R'r <3;}%""S4§s?1f«;L__L =#.§.&U.SE3S,
METROPOLETAN EREA, BANG.aLORE {SCCI~i--15), AWARDING A,-h;s~;£a:x'1*zz;':i~e%--.9?

RS.3,63,000/-- WITH INTEREST AT THE} RATE OF 5"/6 RA. FRQM  f;)A"I7°E; 

PETITION TILL DATE OF DEPOSIT, 9

THIS APPEAL comma on FOR CONC£LIA:ji'IOi§_BEfP'Cu3RE: :.{1K;a.1_2A:§éf.r;_ AF'?§:i'*2-._ __
BEING REFERRED VIBE ; GRBER DATE}I)'1.§)8'-;{_)9=2OO§~,_  ~}"f'i;Z)LL'€3WI1\EG'

CONCELEATION GRDER IS PASSED. T
C01i'CILIAT1GX§f"ORDV.E§,._V 
The iearzzeci 001111861  ufGI' :t}'ie"»VL.: ;~1:;vfff::=;11az1€'vvaidvhg with its

representative of Insurance Comgiafiy}1hd__.:jf1».§_'}¢%1{ned counsel 161' the

2% The matter' is V' Sf:-ttied Egézittmaen the games for 3 sum of

Rs.3,52,()00;'-- [f2upees ' '_1':'14V11{<:=:e.:':I:';;--3i~:1"1 £~%'ii'1§; 'five '1'hc:11sa.r:d'. <m}_V§ wzth

infsxest at.§:'§%<'~p.a.  date of yetitjon {iii the date of eiepcsxt,

ixzétgafiii 'of  with ialteresi at 6% pa. The respondents

L» E60. 1 receiva the Same, in £113 and fixlal settiemerzt

¥ QfVt1E:e claiitiz. .

i .?:. “£\..pp€11a§1i:-~ Insurance Cempany has ageed to depogit tha

é.:£g;1<;§}.nt befora the Trib'u:c1ai, Bess what": has aireaéy been

'V V withizz Six '§'€'€'€§{S fiwom the dam: cf gxreparaiziorn at Awarii.

W-….£""v'–»»–«'

T116 am0uI1t depesited before this Court shaii be t,ra:15fc=:r1"e2:i to the

Tribunai.

4. This miscelianeous first appetal stands c’ii.s’;):)s_::’€§– 0§i’%é :”‘:{“=3s,o1

the Joint memo Thu’: awazfi of the ‘}’r:§:112a1 :s’MEfV:.é§_.i:i’ ‘=é1;1fi.€§.,A3::3.z3{;i1.f1e££’

accardingly. Draw up the Awaaté accordii’:giy§_A_AT ~

RR