Karnataka High Court
S S Madalambike vs M S Rahim on 20 March, 2008
BETWEEN:
7:.
N!
1
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH comm' 01+' KARNATAKA AT BAI§'§}2iLO; REr.-,
DATED 'rms THE 20% DAY oF;'i§5ARéI£ %2AQea'A
CONCILIATQES ~ {>fREsE:_N*r: V
HODPBLE naR.JUs*rIx:E%%4i<:r,:,..a;zA1~iJI:r:A%.T1-I:
SRI.N.S.SA.MPM*I(3;~I_ :1is£_EMBER
Miscellane-Ems Fi:*s't A_'gQ §ag1 2005
Adalat; Na.3.mi-2993
smfzs.s.MAE2A:gAr1%:3_I,;{E, "
W ,1 0. 1,z:m::' "S3::;TTsie11vA:%$A--N3;x,PPA, '
AGED 471?1YEARS,'¢~3,rA1'«.% . _'
T,S}-£ETT¥'C3E1EZ?E'\;'iI,L£~.C3:E» " _
vzRAJAPE1*TAa,UK,V.V
KODAGU :3isT_R1C.fr.' _ '
SRL8, :é..'éRAvEEN' Ki. :VMAR,:
'V " ~31 o.v-.L1:;TEA---Ls. s;sH:vANA--N;IAPPA,
AGED 25 n=;AR's;.,,_ RESIDING AT'
' 2'1". SHETT1'GE'E?.I "'JV1Li.AGEZ,
\;*I.RA;;91;*I*.'1:x;,'L;1{-,..-V"
KOEEAGU Ij)IE3--''%;''§?IAiE'3'I'.
; SR1' S.44S»N§xNDVI;'5}IA,
"S/O.LA'1'..E SSSHIVANANJAPPA,
" 'AGEE123 YEARS, RESIDING A'?
«. '*T.sHE*r?1'1GER1v1LLaGE,
' =_V'ERA;;.}PET TALUK,
_._"";DAGU DISTRICT.
°*,s'RLs.s&sUN::>AR,
" 5?}/{).LAT'E S.S.SHIVANANJAPPA,
AGES 22 YEARS, RESIEIJING AT
'I'.SHE1T'TIGE§1s2} VILLAGE,
VIRAJ PET TALUK,
KODAGU DISTRICT. .. AI5'§'ELLANTS
(BY SRLEOPANNA AND GIRI, ADVOCATE8)
R)
AND:
E. SRi.M,S.RAHIM, SXOLATE SIBHU, MAJOR,
HARi$CH'ANDRAPUR1'3a, GQNIKOPPAL,
\»"iRAJAPET TALUK, KODAGU DZSTRICT.
pl}
mg BRANCH MANAGER, 1
NATIGNAL ENSURANCE COMPANY L'f'£3.=, : A
VIRAJAPET 'I'C)WN,ViRAJAPE'I"i"ALUK, -. «. "
KGDAGU DISTRICT. . .'. ,RE8?0NI2?ENTS*.
(BY SRI.B.C.SEETHARAMA nA6;. §.'nvocA«r$':FéR VI;-2}
MFA WLED U/S.1'?3(1} OR 1?'~2:.v ,e.;c'1'_ VAGAIVNST THE JUDGMENT AND
AWARD DATED 17«9~2o04 PASSED ;iN"MVCv NO.,}§.[2@04 ON THE FILE OF'
CNEL JUDGE (sR.1:>N.) «Ea MAC'? 823 VIRA_JP13Z'}",: PART'LYj_~A1;~Low1NG THE CLAIM
PETITION FOR CCEMPENSATIQ-N" " .$EE}a'I'.NC: ENHANCEMENT OF'
COMPENSATION, .» * '
THIS APPEAL:'éC$§a--1.r$'c:;Gra: '<':Q:§€_c:'E:.1Af:"1:\I BEFORE LOK AZQALAT
AFTER BEING REFERRED VIBE {3RDF_§E;'.. DATED 14«--2~20£)8, THE FOLLOWING
ORDER is PAssE«;3--.-.
vc;agj:+1¢zz;1;3.;frIo2¢ ORBER
The leazmefii Lc_(Viu:(1§E-,..1___ appeilant aid the learned counsel
fo1f_..1*cs3p0z3,;i}C¢n:__j§ I:_1su;Eé11ce...€:c>mpany along with the representative
are p £.e'sr3fii:'.» _ z
By <rg§:ise:it ?:"2f 3:116 parties, the matter is settled for 21 Iump
% Rs.2,o_S',:oeo/- (Rupees Two Lakh Eight Thousand only) in
étdditizfij..i§"'3.v}:1a£ has been awarded by the Tribunal, in full and
.i3{f1aJ'.$ett1emeI1t of this claim.
:.'ni'he respondent -- Insurance Company has agreed to deposit
thé said amaunt, within 8 weeks from today, failing which the said
8/