High Court Karnataka High Court

Oriental Insurance Co Ltd vs Smt K N Manjula W/O Late K Kumar on 15 July, 2009

Karnataka High Court
Oriental Insurance Co Ltd vs Smt K N Manjula W/O Late K Kumar on 15 July, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE

BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 15th DAY OF JULY 2009
CONCILIATORS PRESENT:  A

I~ION'BLE MRJUSTICE    
AND  %   -1'  «
SRI. N.s.sAMPANG1RAMAIAH,'_'IIIEMDER «  

Miscellaneous First    
Lok Adalat No.62'O/2009».  --  V'
BETWEEN: .'     

ORIENTAL INSURANCE CO.LTD.,  
CBO II, # 21, MISSION ROAD, _ .
NEAR SUBBAIAH CIRCLE,--- V   -- 

BANGALORE -"27, l\!OW'F{'EP._  B'(_ITS_ -- '

REGIONAL MANAGER,' _    ' _.

ORIENTAL INSURANCE CO..LTD;, _  " "

REGIONAL OFFICE;No.44/45,VL,EOA

SHOPPING COMPLEX,' RESIDENCY

ROAD CROSS, BANGALORE ,-;__5'e«sr;:o25. .. APPELLANT

(BY_VSRI.--» A.:\[A_IKRIS'H_ISlA SWAMY 3. s.MAI-H.-':swARA, ADVOCATES)

 -- SMTf'a<.AEMANIULA,

'T-.W/O.LA".5E 'K. KUMAR,

, I,   __NOw_AGED ABOUT 28 YEARS.

   . AK.._ANIi;: KUMAR, S/O.I.ATE K.KUMAR,

A  NOW AGED ABOUT 12 YEARS,

"  _  H AAFLAIARUNA, D/O.LATE K.KUMAR,

  

NOW AGED ABOUT 10 YEARS



RESPONDENTS No.2 AND 3 HEREIN

SINCE MINORS ARE REPRESENTED

BY THEIR NATURAL GUARDIAN/MOTHER
THE 13* RESPONDENT HEREIN.

4. SMT.GIRIYAMMA, W/OKARIGOWDA,

,_ PASSEDh_”_.

NOW AGED ABOUT 61 YEARS,

ALL R/A KODIHALLI VILLAGE,
GONDENAHALLI VILLAGE,

BINDIGANAVILE HOBLI, »-

NAGAMANGALA TALUK, I
MANDYA DISTRICT.

5. P.GANGI NAIDU,
S/O.TIRU ANJANEYALU NAIDU,
AGE: MAJOR, # 4, 4″ CROSS,
SARDANA GAS GODOWN,
VIDYAPEETHA CIRCLE, I __
BANGALORE -560 028. _ ” . RESPONDENTS

(BY sR1.sI-:R:u§A.D v§,’SRASTRI,’iT.*ADv. ‘FEJR R1 TO 4,
T.N.v:SwAN’.A’ngIA, AD_v’.– FOR R-5)

MFA FILED U/S.173(:;.)’~OF»Mv=–ACT AGAINST THE JUDGMENT AND AWARD
DATED 2/1.2/2oo5,P’ASSE’D_mjwMvC,_N01309:/2005 ON THE FILE OF THE IX
ADDLJUDGE, MEMBE.R,TM,AC’u’-7, *COURT OF SMALL CAUSES, METROPOLITAN AREA,
BANGALORE (_SCCH–7}=, AwAE.D1N.G COMPENSATION OF RS.9,75,000/- WITH
INTEREST AT;’THE,RATE eE,s% RA. FROM THE DATE OF PETIITON TILL THE DATE
OF-REALISA,TI’0N:.__, ‘V …..

THIS» APPEAL. COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER
BEING_REFERRED’._VI~DE._.ORDER DATED 24-3-2009, THE FOLLOWING ORDER IS

A A CONCILIATION ORDER

DThe._.learrIed COLIIISBI for the appellant —-Insurance Company

the representative and the learned counsel for

. V I’es_p”O’I1dents/ claimants are present.

2. After protracted negotiations, the matter is settled. The
appellant ~ Insurance Company has agreed to pay the

respondents/ claimants have agreed to receive-.i_p’v.si1ii1_”gof

Rs.7,75,000/–Rupees Seven Lakh Seventy

with interest at 6% p.a. from the date clailxnpetition _d:ate7.._

of deposit, instead of Rs.9,75,000/– interest.’ p.a.
awarded by the Tribunal, in full andiifiniai settlement ofithe claim. A

joint memo is filed on behalf’ ftheithis effect.

3. The appellant–_ hasiaiigreed to deposit the
said amount, less’ deposited, Within 6 weeks
from the d_ate.._of

4. This misceilaneo1is_ stands disposed of in terms of
thvevtfointv.» “award of the Tribunal shall stand modified

accordingly. the Award accordingly. i
Judge