IN THE HIGH COURT OF KARNATAKA, i3ANGALORE
BEFORE THE HIGH COURT LOK ADALAT
DATED THIS THE 18TH DAY OF SEP'I'EMBER,..
PRESENT
THE HODPBLE MR. JUS'I'ICE4__.AJi'I'.5;T'G{1I\I'3x¢§LVA.«.
ANB
MR. PRASAD SUBBANbiA;V«..xIViEV1\I1BVi§;I?:;A_VV:
M.F.A. No 3234 'mi %
(LOK ADALAT NO; 1256/ 29as},_}
BETWEEN:
1.
Sahira % % M' Aged 48 yeaz:s,'i... g "(/0 late A' . T, % V "
aged about 24 year’s~_. ‘ ,
S/0 late Syezi ”
– .%Bou:%%am%L ms:dmg% at–No. 18/ 14,
’17”-‘3’*V .C1ns§=3g A Ashwaflu Kattc Road,
‘ M:»fS_t31*.e .V B’:-g11galoI’c–26.
V Sri ‘Chan’ . éfhshekar, Adv.)
A. Ahmad,
major,
T ” “S/o Gukamadaan, Subhash Nagar,
‘ Chhatta, Bazar, Agm.
National Insurance Co., Ltd.,
Regonal Oflioe, No. 144,
Appeilants.
Madura Coats Building,
M1}. Road, Bangalore-560001,
Rep. by its Regona} Manager. _4 V _
.. Respondg:n_ ts, ‘ L. “4 V.
( By Sn’ R. Rajagopalan, Adv. for R2) ” .. ‘
This MFA is filed under Sec_tio13_ 173(1′)V Motor 4
Vchicics Act, against the judgment’ ‘ and “dated
!6.§_.200’£gpassed by the MAC!’ ‘(S(3C’Hg ’14)
No. 1272/2002. %
This MFA coming on fox?” “£116
Adaiat this day, the Adalat magi: tin:
This appeav This is a
case of awarded a sum of Rs.
4,81,00OVVV}*T saith Alter due negotiation, the
parties’ .have to. the matter. The claimants-
” at: éiititied to an additional sum of Rs.
of intcmst, over and above what has
i been the mbunai.