High Court Karnataka High Court

Shamshed Begum vs Irfan Bhar Patak on 9 March, 2010

Karnataka High Court
Shamshed Begum vs Irfan Bhar Patak on 9 March, 2010
Author: Lok Adalath
1

HIGH COURT LEGAL SERVICES <Z3{3M.MflV'I'E3E, BAN€;.}13;I"g(.}i¥i'.P}
BEFGRE THE LOX ADALAT
IN THE HIGH COURT OF KA¥.,£'1~*. By rm NEAREST

 '3}'.€ISiOE*3g%L MANAGER.

«..mar:s::;sN.s§~L QFFICE AT UDUPI,

 _"$R§" ._RArvi'A¥ECA.DE", 2&3 Emma,

" __ QPR ..';IEAB ms'? emcg, UBUPE. .. DEfiTS

(KY SR1. I.'3.8.8RI£3HAR., $DYOC'1ATE Fflfi. Kw?)



MFR. FILED {US 1333(1) OF M'! AC'? AGAENS? 'i'Hii} JUBGMEN1' ANE} AWARD
DATED; 10-6-'Z008 PASSED EPE M'-'C NfD.7f25;'200€> ON THE FELE OF' THE AUDL. CIWL
JUDGE {SR.DN.} AND A{}DL.MAT, UDUPE, PARTLY ALLOWING THE CLAIM; 1-'E'T°iTION
FOR COMPENSATEON SKND SEEKING ENRANCEIVIENT OF COMPENSATEON.

THE APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALA71' AFTER

BEING REFERRED WEE ORDER DATED 17-11-2009, THE FKFLLQWEPEG
CQNCHLIATION ORDER ES PASSED. = V     _

CONCIIJATION ORIDER

The learned counsel for fihe   1 

ieaxned counsel for the Insurance  igjts
representative are present. " 2  % 'V
2. After prolanged negotiatifens,AVAV-~§};yi=:_:--. fimattéf A"  s<;tt,ied. '£"he
appellant «Claimant has ag1"eédA'_T_'i'0"'  . t._he Respondent"

Insurance Company has:&’ag1*e§gd” id ‘a;’;1__;n£p”;s;vi:m of ;if<:ictf'a1.1¥t,, tiii ffifi ciate

1;;-f.Vdep<§éit§.

3

4. ‘}j’his miscsllaneeus first apgseai stands disposed of in terms cf
the Jcsint memo. The award of the Tribunal shail stands mod.ified

accardiraagly. Draw up the Award accordingky.

RR