--A:i' are Te'ss»idEng at-m'). 12,
. 1Ma1E:ad'esia..waTa.nagara,
.. _ . "-.}?:.erohaEii"Cross,-'Vishwaneedam,
_Ba'ng%a!ot.=e --*Z 560 091. "Appellants
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGAE_..Q_}'4-{E."A."V;.
DATED THIS THE 30"' DAY or JUNE 2909' L
CONCILIATORS PRESf;§NT{ " a Y
HON'BLE MRJUSTICE B.SRE_ENI VA SE Gow:>A'A
sax.N.s.sAMpANGIRAMA:w-5, MEm3'E--R
Misc. First AQgea._['No;V_ ,{ 20.___7__
(Lok Adalat No:..30t3/2i)0_9)=
BETWEEN: r
1. Smt.Honnamma,_. ._ .1 jg
W/o.M.Nanjund:appa"~@""Nanju-r§*dEa'ia.h:,V.
Hindu, now aged-V..§3~-years. 3 ~
2. smt.chandarazaathéjarura/9fsr;d«nar-Kumar,
Hindu, now "agecf 3-'!--_ yeAa"'rsV.'T» '
3. Smt.Pushpa, W/'<1TU'mashaiwvkarg
Hindu, nqw aged 32A'ye'ars. '
4. "':S:.fi't".§..ai'itET.a[*W,/£5;SachidaTTanda,
H'i--:}<':'a,:, 'r:aw'va4g~et_:i«vT.3G years.
V Smt.Ka.v"§tha'; A\:_'A'-"V--','I_'Q.VAl'.JVrVrTesh Chandra,
"Hindu, now _ag~e.d}about 28 years.
. La'l.?'
(By Sri. T.C.Satish Kumar, Advocate)
1. V.S.Bhadrachaiam,
Father name not known,
Hindu, Major, C/o.VEjaya Travefs,
No.12, 5"' Cross, Malieshwaram,
Bangaiore -- 560003.
2. The Branch Manager,
New India Assurance Co.Ltd.,
No.10/1, Kukreja House, 1 Floor, S, ,
Kumara Krupa Road, Bangaiore -- 1. " "Respondents
(By S ri . K . Su rya na raya ‘Ra cl, A;d»Ao’oa,te.’ for R-2)
THIS MFA FILED u/S.,.:73(1),..oEMv’AcT AG.AINST’ THE JUDGMENT
AND AWARD DATED 3o~3–2o–o7-;=_>AS:sEo Mvc~..zs:g.2o-42/2006 ON THE FILE
OF THE XIV ADDL.3UDGi§-I, c;ouRT ror-‘iv SMALL <:A'uSES, MEMBER, MACT,
METROPOLITAN AREA, ,3AN<3A~Lo'RE' (.sr;CH_.No.;0)._RARTLY ALLOWING THE
CLAIM PETITION FOR_CQM_PENSATIC.N av..SEeKING ENHANCEMENT OF
COMPENSATION. " " ._ ' "
THIS MFA ;:oMI’No’t’o}:..__§oR”CVGNCILIATION BEFORE LOK ADALAT
AFTER BEING REFERREDVVIDE. GRDER-.DA.TED 17-2-2009, THE FOLLOWING
ORDERIS PASSED. , — ‘
kc-o1TeiL1A’rioN ORDER
1¢arned’e C’o.L«1_nse1«VV”foTV the appeiiants and the learned
oounseltt *fO 1′._’- —Insurance Company along with the
repfeSentative__ are ‘present.
protracted negotiations, the matter is settled. The
agreed to receive and the respondent — Insurance
vCfo2<:1ApaLx1,3t"It1as agreed to pay a lump sum of Rs.10,{)00/- (Rupees
%..
3
Ten Thousand only), in addition to the amount awarded by the
Tribunal, in full and final settlement of the claim. A joint memo is
filed on behalf of the parties to this effect.
3. The respondent — Insurance Company has agreed
the said amount, within six weeks from themdateyc-.f phrejjaration
Award, failing which the said amount interest at 9% p.a.
from the date of default, till the date- of A. .
4. This miscellaneous a}ipea1″sta”ndsi~idisposed of in terms of
the Joint Memo. shall stand modified
accordingly. Drayv ithne,
Sd/*1
Judge