High Court Karnataka High Court

Prakash L R S/O Rajappa vs S Manjunatha S/O Siddappa on 23 February, 2010

Karnataka High Court
Prakash L R S/O Rajappa vs S Manjunatha S/O Siddappa on 23 February, 2010
Author: Lok Adalath


€§NCILEiA,TI();N GRTDEER
The ieamad cezmsei for tha cEaimant-ap§e§%ani: and the iaarraaa
cmjnsei fm’ the Respcnderzt – insurance Campany aiong with its

repregentative are grasent.

2*. After grsisnged negatiatéons, the matter’ is sat%::¥.;;..«I-‘-fl-5,

»Cia§mant has agreed to receive ans _€:ir:e._4§?Ea:§§$éé’s:*;[:=:§:::%”‘

Campany has agreed ta gay a gkmaéi C$}’§§é§’;$§E§{:’§% ‘:’3{gié,§%i} ;’§3.é3ii§§::§;9″ ”

(Rupees Qne Lakh wig}, in a$dE’t’:a:’a’T:t::c’;:’~-.%;.7»§:x,==:*:§?:A”figs .§;§énA A’aA;_*_@;’v:,:V:<::%é{§ §*g;=%%'se
Tribunai, it': fasii am fins? settigmenz AG.f.:§§3.g 'e:;:!_;a;Ts;r'rfl%'x §.sjg::,:§Memo is féiea
an behaif Q? the parties ta th§s7'af:fea::€—__ '4

3, The Respenderzvt.-}{ msur;'§V%€§e_:'V}i:e§jfé'§.§.n'y v'%":z::§{ agrea¢:i to €§€§GSii the

said amm3nt, beférewiihe vssééifiéév six weeks fmm tine mtg as?
pragaratém @f'3m2:*Q, the said amesmt ghaii carry intaregt

at 5% rate §:a'_9% %r'£§m }t"éf:e 1§ate es' defauiig téié the 332% (3? figfi§§§:,,

if.' 5é"§*:§«s "'£':*:§§7'c§e;%%a§ésggus fig? amgaé gtanés agggegea Er': i§§'§':""°:§ g? 2%:

3aEr:'£L"':1;f:5e?f:°:é."'vEsiéarfi 6? the "E';":?mma?: gfiaéé azasegfa :"r£::{§;:*;§:3

'.;-§§:%:i:a§'§%r3g'25';?, Q£;*"a7w, the fiwaréfi &€i€:?§§:!"§§§§f, g 5

Sd/–

JUDGE

E-ER S43!»