High Court Karnataka High Court

Ram Surath vs M/S Oriental Insurance Co Ltd on 14 October, 2009

Karnataka High Court
Ram Surath vs M/S Oriental Insurance Co Ltd on 14 October, 2009
Author: Lok Adalath
I
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE

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

DATED THIS THE 1453 DAY OF OCTOBER 2009

CONCILIATORS PRESENT:

HON'BLE MR.JUSTICE I-IULUVADI   'I   I

AND   
sm. E.R.DIWAKAR, MEMBER  .«

Miscellaneous First Appeal N<;.6'I7:'{}_(z)/ I' ~ '~ I 
Lok Adalat No.91@.[2009 V " ' 
BETWEEN:   

SR1. RAMSURATI-I, _  
AGED ABOUT 24 YEARS ,- '

S/O.SI-IOBHARAM, ____  

R /A DI-IANARAJ B'UILDIN.C£, ' 

CI-IIKKASANDRA VFILLAGE;   

I-IESARAGI-IATTA NI.AII\'4ROA_D,~,"«,   

BANGALORE.  ' _     .. APPELLANT

_. I (BY  'cQG.AsHADEvI, ADVOCATE)
   I  ..... 

1. M;/s..'v0R:VE',NTAL..JNSURANCE CO.L'i'D.,
REPRESE1\E'FE:D,B'{..IT.S' BRANCH MANAGER,
 A N02}, sARVAM"A--N(3ALA COMPLEX,
 " * ¥*IOSUI="<---.MAII\E~ ROAD,
 BANGALORE, '

     RAJU,

" .._s;O.KR1SHNAPPA,
« . V R./A' THIRUMALAPURA,
" __ T;'B.P~QST,
";~1.F:,$ARAGHATTA HOBLI,
 "YALAi«IANK.A,
 J;-BANGALORE NORTH. .. RESPONDENTS

(BY SRI.M.SOWR.I RA-H}, ADVOCATE FOR Rd)

W

MFA FILED U/S.£73{1} OF MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 17-08-2005 PASSED IN MVC NO.7S54/2004 ON THE FILE OF THE JUDGE,
COGRT OF SMALL CAUSES & MEMBER, MACT, METROPOLITAN AREA, EANGALORE
{SCCH«09), PARTLY ALLOWING THE CLAIM PETITIOPN FOR COMPENSATION AND
SEEKING ENHANCEMENT OF COMPENSATION. ;

THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK AD.Af§ATf”A.,E”TER

BEING REFERRED VIDE ORDER DATED 15-7-2009, THE} FOLLOW/I:E€m’}._OVR_I3E’I7{_ ‘IS

PASSED. _

CONCILXATION

The learned counsel for the appe11antr,an:g:1

for respondent ulnsurance Company’a1Qng with the’reprc-s.en.tative.f

are present.

2. After protracted negotiations, settled. The

appellant has paigreedfiifto Rr:é§ceii%e.pp’andRthehrespondent —- Insurance
Company has agree_ditOiVip.ayiV sum of Rs.15,000/– (Rupees
Fifteen Thousand emy) .i:i–clu.siVe’i of interest, in addition to the

ainouintv the ‘friD’unai, in full and final settlement of the

claim. on behalf of the parties to this effect.

The re–s_pondent i–i– Insurance Company has agreed to deposit

the amount; within 6 weeks from the date of preparation of

Rfailinoffwhich the said amount shall Carry interest at 9% pa.

:’t’he..date of default, till the date of deposit.

Q?”

3

4. This miscellaneous first appeal stands disposed of in terms of

the Joint Memo. The award of the Tribunal shall stand modified

accordingly. Draw up the Award accordingly.
Sd/” if . N

IUDGEsdr-*

‘I.

RR      'd