High Court Karnataka High Court

R Indramma W/O Late T M Umapathy vs N Jayakumar S/O Sudarshan on 29 October, 2010

Karnataka High Court
R Indramma W/O Late T M Umapathy vs N Jayakumar S/O Sudarshan on 29 October, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE

IN THE HIGH comm' OF KARNATAKA AT  

BEFORE THE LOX ADALAT

DATED THIS THE 29TH DAY 01* ,QCT~OBEi2;,. 26:9  " E' C'

CONCILIATORS   
THE HONBLE MR. J'iI$:'IfICEAA,$.VI?3(§:I:5)%§1;\fI%A 
SRI. H. S;1\}IEMBER H
M.F.A. NQ,.VV99.66'  2EpoEtp{EMvc1

 £217 OF 2010

BETW;{3VE1§g_A ' "    C

1.

R It1dramma,C' if v C  " -. " v 
W/0. Late T M Urilagfiathy

 aboutV'34 Years
 T  ..... ..
_ "VS/"Q_.'1..,ate"T.M Umapathy,
   10 Years.

 U Petija,

13/ 0:. Late T M Umapathy,

C *  Aged about 7 Years

'The Appellants No.2 and 3 are

C C ' "Minors, they are represented by 1-'*1

Appeilant as next friend and guardian.

£5



AND

T Mahadevappa
S/0. Late Basappa
Aged about 64 Years

Smt. Parvathamrna
W/o. T Mahadevappa
Aged about 62 Years.
T M Vishala.

D /o. T Mahadevappa
Aged about 26 Years.

All are residing at Sasalu Vi11_age.
Holalkere Taluk,  .  
Now all are resident  _ 3 V   
C/o. Revanasiddappas'House,   
NagarakatteAVillage.... _ '-- ' , ' V. 
DavanagereTaluk§and l;'ristriC't--..._ '  '

 Appellants

(By Sri; si'Mfsidqa<p§a, Adv.)

Jayakurnarev _
A V" 8/ of Svldarshafiw
_"~Agev:'Major_,_
V .;-Pre,s'ent f")Wner of lorry

dd 1 'Bearin"g----NA'o iKA--25/337.

E9 " « 

'-~Resjdi:1g»*at Gopalapura Road,

Bovi Colony.

V _ ; L Chitradurga.

V' 'i-The Senior Divisional Manager

United India Insurance Co. Ltd..
Divisional Office. MMK Complex,

E



15* Floor, C.G. Hospital Road.
Davanagere.

... 

(By Sri. A M Venkatesh, Adv. for R2} V in

This MFA is filed U/s.173(i) of:M.Vt”A¢tra;gamst’V.e:h;:
Judgment and award dated 30/ 12/2005 passed

No.87/O4 on the file of the’ Addi.__ Civil Judge {sD)”&ii.
MACT III Davangere, partly allowing t1’i’!3.C1&}l’oi1f1 petition for”

compensation and seeking enhancement of compensation.

This appeal oi} ‘Conci1i.ation before Lok
Adalat after being referred vide :Or_d.erA_’.dai_:_ed 26.07.2010,
the following ordcris piassved’; ‘ V

. _ 4′ oiéjjiiin
Ai”ter’- ‘parties have agreed to settle

the matter…_’ 0% The has agreed to receive the

‘_enh_an.ced gV1oba1″–coVm_pvensation of ?’.1,80,000/– in addition

toudthe -vcombpeiisation awarded by the Motor Accidents

Ciaims Davangere.

ieiarned counsel for the Insurance Company on

A “:0:i’1:strt:_ctions, agrees to settle the matter by paying the said

i

sum of 31,80,000/–. Accordingly, the} matter is settled for

the enhanced global compensation of ?.1,80,000/–.

amount shall be deposited by the

within a period of six weeks frorn_the__dat_e”of.oi’.,a”‘

Copy of this order. If the ainountzis degiosijtedll

the said period, the same shall_'(:a_rry ihterest’ onC’

the said amount thereafter. the’entir,e amount
shall be disbursed to

The effort of the the parties in
bringing aboutia’ and the salne is
placed ‘

In appeal is disposed of.

” _____ ” » 5: Sd/..

it JUDGE

W.

W93