1
HEGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFGRE THE LOX ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
rump THIS Tm 25%! DAY er MARCH 2009
(ZEONCILIATORS PRE SENT:
Koiwuz M12.JUS'I'!CE :s.1;.Pm:m% V 711 %
snxymmas 1:. f %'
Miacefianeeus
Lek Adaht K13.' .V
RBILIP, 11 YEARS, ' j'-- 3»
$]0.LATE V.RNKUfiAR@V;-KUWKR, . 3
Rm? N0.3?6, 15*" MAIN 5.;.V2*'5*IcRcas::, *
SHANTHIDAMA NILAYA, A_
BANGALORE ~-- 560 $?9.._ , ' . '
(SIHCE THE APPELL-Arsrr._:5 fiIi£££3R_ R'.=P.*s_v' 'H13 .
FATH ER LATE v.RAixumR as v.KuMAR Bgwaz
MAC?' AFTER oIsPosAL.Vo'i:<::LAzM wrémian * '
DUE TO DEATH OF HIS FATHER, aEP.,3vfi:'s
MGTHERJNATURAL Gumow suM1"rHaA'
W]0.LA_TE v.RAn«;:UMAR an V.K§.!§&AR) .. APPELLANT
sags. uwvens rm", ADVOCATES)
M2:
s.ANH:m';:J\ifiEGowDA,'MA1oR,
: '~...s,FATRER',S MAME 9:31? KNOWN To APPELIANT,
r.::3.15:, Bsmj mvam,
4BuhSAVESH*¢'§ARAMAGAR, MHGMORE - 79.
_ 22. . "?'§iaE.,:3:v1s:0§iAL MANAGER,
'THE _0RIE§§TAL msuaancz mrra,
Dévvzx, smnma HOUSE, %
._r»:'m~:;z: cmcxs, smzmone. .. aasnonmzrrrs
(BY SKI. B.S..UflES§.§, ADV. FOR. R-2)
I'-'IPA FILED UIS.1?3(1) {IF NV ACT AGMKST THE 3U{}C-WENT AND'"A.WARD
DATED 21-12005 PASSED IN MVC ROAESBSIZQGQ GM THE FILE GFV"l'}<_lE;18T"
ADDLJUDGE, HACK-4, BAfiGA1.0RE, ?ARTLY ALi.O§'VIHG THE CLAIK 'FOR
COMPEflSATI0l'%i AND SEEKIRG ENHIENCEMEPN OF COMPEWSATION. -- ' V L' f , 4 ..
was A?PEAL common FOR concxmnam BEFORE Loki'.
BEING REFERRED VIBE ORDER amen 24-13.--2ass,»jr:}ia Fo:;Lim:1ji~aca"::2R::'Erz.V%_1:3'V»
PASSED.
coxcmatrmn '
The learned ccunsel fer the apfieilgizt an d the _" __ bdunsei' V
for respondent mlnsurance Cox:1pany'~a1or§g die' repréasentative
are present.
2. After protracged is settled. The
appellant has .:fi;§:v’::?réspondent —— insurance
Company has Sum of Rs.80,000/- (Rupees
Eighty thousand ‘<i'31'1_ y'},_iii the amount awarded by flue
Trib'"§ma_}, ix; :§¢t{}};ement of the claim. A joint memo is
filed £33':-__b:=.§ha1f tlr1e.." p§a,:tiw to this effect.
r ea:po:;de1i:i€# Insuranm Company has agreed to deposit
Withiifl 6 weeks {mm the éate of preparation of
,. . j, Z ; u ' ', 'fai.}iI1g,"Awhich the said arnoum shali carry interat: at 9% pa.
% jjfiifiv-diam of default, till the date omeposit.
4. Out of the enhanced compensation, a sum cf F<'s.4_(_}x,0GO/~
shall be kept in fixed deposit in the name of the appe11ai1f'ia"*any
Nationalizad Bank for a period of 5 years. The
guardian of the appellant is entitiw to draw*"thrz; ' j x
ameunt. The balance amount shall be
appeilani.
5. This miscellaneous firs: ofin terms of
the Joint Memo. The award of stand modified
accordingly. Draw up
…. ”