E-{IQH CEO U133'? LEGAL SERVICES C()MMI'i'TEE, I%3AN{}E§LUR§4§
BEFORE THE LOX ADALAT V.
IN THE HiG~H COURT OF I{;ARNA'I'AKA AT
DATED THIS THE 06*}: DAY 0? JAN"[IARY3§'_:"2i"5}~«§IgG -.!: E
CONCILIATORS PRE$EIi'r:; % IT}; %
HOLWBLE MR. JUSTICE L.I*i'£§.R.Af'1'£'!n..i~I1='IL= s%w;m%%&
SRI.I).V§JAY"KUZ9i;fi;§§, mamsfiaj
Miscellaneous First ADD¢_a3'Nou__10$?*?i2(}§§5
[Lek A'.i3.I}"+l} Nri,
» ". - ._ ifihaiagpa 'C;?.é:rd&r;§
1.
%~3.:ar:gai.::»re ~« 325 ..Ra$pem:ian.ts
‘ ‘ (85? sri: Ashok :2 ?ai:ii, Afivocate far mg;
;=;:§;§; E«’1L:3:D U15; 1*z’3g:; C}? ms” :36′? &€;}A£N$.-‘;”§” ma; Ji§E3é.’§Mi::§’%”E’ 5&9 awsmu
E3′.é{E’EE%:§?fQ?/2005 PABSEQ EN §’éE’sfC N(}.f5’79f1998 Oi’! TI~i%L1 HEIJE QB’ TFEEZ 1%?!” AUDL,
I,–,§UI:3s:’3’EL3 MEMBER, E’¥IA{3T–€, BANGALORE; ZWAE-ETLY AL1;i3’»AfIE~i’€’;’z T’?-1%} Clfiiffi FEi’§’§CE.”};Ii§N
FUR Ci}§aifPE3I”=¥S}§TIC}N AND SEEZE{lN€} E’}N§{§s?€CEk*iLE3E’$’7i’ C}? C{)E\§E3§Z§FéE§A’1’i{}N.
2
THE APPEAL COMING ON FOR CONCELIATKEN BEE’-“ORE LOK AIJALKVE’ AF’T§:3.’R
BEENG REF’§i¥?*ZREI) VIBE} ORDER DATED EO~11«i2C:€}§}, THE F'{}LL{}WII’$G
CONCIi,iA’1’I€3N ORDER [8 PASSED’
CONCILIATION ORDER
The learned counsel for the C1§3iII1flI1f;-8.f.3}’3€§.§8I}vi7Lfifiitli sine
learned counsel for the Ins1,1;:a11ce {:{}ITIi}T)8;f1_’g-‘ QEES
representative are present. _
2. After proiongetd Iaegotiatitansi, _ {.f’i{:’1′ ‘—-IA1’1 ¢’~3.{1′.ffiI’ .T$(f3’§..{-£(t:’f:;:(f:i.. ‘ “Vl’i’~:-:3
appellant «Claimant has agreed t<)"V'3t=.+,V2;.:f:<:ive é:1d°'t%i<: .'§§esponde11t.~
Itnsurance Company has agifead _*i<§ sum Rs;.3(),(}{3{)/~
{Rupees Thirty Thousand only); What has E36311.
awarded by th7s: ‘I’3;”ibiV;§ii:1V1;._ fu7fli7aMr1(*1 final setflemeI:1f. of the Ciaim. A
jaint. Mama is f:_1i<=:d n E3é%1aiif iaajtiss to this affbcrig.
_,The 1%;i{;fs}i>0?r1d@I1’:E.: ‘=–1§1§:5y;:a11c:3 <f:ompar1jg has agreefi E0 :§¢p~$,ir
the Said §§I’fl€}uQ{3)€f§§I’€: {ha ‘§’z’ibu11aj Witiqixi six weaiés I’_”1’*z’:’2 iiésfi <f%;i-fie:
pr€pa1*a£io:1 cf' -éifsfafgfd, fai_ii:1g which t§r1<=; said a_::r:<3u:":'i, sfimii (.3é.3.3'}""}i
_i§"::¢rc$t at 1;§1€; fateiy éérf 'W/9 RA. fmm the date; <3? €i€1;a:,1}'§;, {iii thé: ziaff:
A oifd 'T L"
3
4. This misceilaneous first appeal stands dispased cf in ‘f.fiI’EIlS of
the J{)iI1t I21€;n1(}, The award 01’ tha ‘I”ri_’bt111ai shaii stzmdss 13*;_o{i:’§’:e<'£
mcordingly. Draw up the Award ac<:0rdingi§.s. _
IUDeE
RR