High Court Karnataka High Court

Santhosh S vs Oriental Insurance Co Ltd on 11 March, 2009

Karnataka High Court
Santhosh S vs Oriental Insurance Co Ltd on 11 March, 2009
Author: Lok Adalath
HIGH seam' LEGAL SERVICES CQMMITTEE, 

BANGALORE

BEFORE THE LOX ADALAT

IN 'THE HIGH CCIURT 0:2' KARNA'1'AKA~A'}f   "

DA'i'EII) THIS 'FREE 1 1TH DAY QF_:QL§1"?Tcri'2Vb09 «. '  " TA

CONCILIATOR$-.1:f'E'.ESEfh"F_ a A

THE HQNBLE MR.JUs':';cE K;r€;:KEsIaAvANm;>A*£ANA
  ----.._;€;~ND'_ V %   M
SRi.R.I.D' 35, k*I,E1\;iBER"_»._ " 
MISCELLANEi§US Fz;7éS?;* V1\fo1:€'>V1233l2OO6
;.€)1< faDA.LA'I" N0. 1314; f2{")'8'8

BETWEEN: L »

Santhoslis. _ . V'    

S/0 Shiva{i11gaiah_  }   
Aged 26 years »   ,_ 

R/a N0.540,I'B'CzfQ$--s  ' %

3rd Stage; "431 Block V

 Ba$avc%__s'imfarav%. Nagar ' " """ " ' V
"BaI.'18i\101'c{€';fn}04 0'39. .. APPELLANT

 (By Qishasm, Adv.)

.1 .:€ZI1ricI4}tei1"II1surance Co. Ltd,

- "  Office No.IX
--  ?v;'{.N.P]aza, Patlrzi Complex

 V'  Nagaraj Road
" Okalipuram

Bangalore»? 1
By its Manager.



15* Respondent-insurance Cempany has ageed to_4pVé;1g{:'_:L¥i1e

same. A Joint Memo is filed on behalf of the t-s.”._\__ .

this effect.

3. The 1st Respondent] V’
agreed to deposit the said t
the date 91′ preparation wrfich, Vtvthe said
amount Shel} carry mteretst pg; the date of

default, tfil the V~

4. stancis disposed

of in terms of The awam of the Tribunai

shall stand Draw up the award

;

sd/-_;___
Judge

St]/.

Rflfiflk