1
HIGH COURT LEGAL SERVICES COMHITTEE, E,&K€'rAL()RE
BEFORE THE LOX AIDALAT
IN THE HIGH COURT OF KARNATAKA AT
DATED THIS TI-E 0'?*3* DAY OF' JANUKARY, 20
CONCILIATGRS PRESE1'3i"'3{*: %% ' V
HOWBLE MR. JUSTICE HULUVAQI cs.R.:a;1i:§«**~3:1§: ?M" 4_
AR}? k
SR1. E.R.DIWA.KA'.R, m§m3ER _. % -V "
' hfiiscellaneous First
(LokAdalatN!3'.1_781i30B9]
BETWEEN:
SMT.SANNAMlMA
w,!0.LATE SANNAEA. H,
AGED ABQEJT' 62 YEARS,
R;o.::/Q,H.s}iA:~£KAREGowDA, .
POLICE QSARTERS, '
SRIRAFEGAPATNA, _
MANDYA DESTRECT. ...9.P1°ELLA¥Ii"£'
" gs? sR:.V1§;n:;fa.§_1iaffH 'iéunmna wvomm;
1.
s§»£1<zI…<.';gis:.$;£s.*:*1-11s:~i, .
'::;Q.E.g.S'.'Ké:R£€x3wDAg """
‘ V _ GVOESBAGERE VILLME,
n.KEE2A{€3€)E3’L§ H{I}:3Li ,’ –._
lxegmxsvag’ Z’3_€5;LUK«3z= j::s:,s2.~*~r§1::*1*.
THE BRANCH MAEEAGER,
_ NATEOEEAL 2bE8iE}2jANCE CO.L’TD.3
‘ .v.vkRc>A1:>,
‘ :~.éLaN1:>YA «=;1;-‘;r: 401, .. RIE7.$FC§I§”JE:«fai”:i”S:
(3? Sfi1.H.H.&R$.’fAfi£.PFA,, 39?. i*”€)i§ KQ}
MFA mm £;;s_1’2’3 an CIF’ M? RC’? AGAINS3′ THE; JUDGMEEI’? :3&TE:£}
24::~::z;2/
2
TEES APPEAL COMING {LIN F9}? CONCI.i;EA”I°’IL}N B§}F’€f§RE LU}: ADAJJXE’
BEING REFERRED VIBE ORDER BATE13 f?w£;3-12009, “£”E~iE I<ULLUWii'\Eii
{fi{JNCi LIATION ORQER IS PASSED,
C0fi"CILL&"'i"I{)'N Oiiiéiéiil
The 1ea:m€:-d counsel for the appeiiant and tjtzfi 2:e:_p:T§§:s§.:::i'a::1ve
of Insurance Company – Responziem along with are
pmsent. I _
2. After prolonged negotiations, thé ‘~
Appeflantwclajmant has agreed {:5 ‘–3f§iC:?,ive.v.an§I VV§2;éé13di1d€fit’ —
Insurance Company has agéagi. topay “a {ii’;r;_p s£ii:1″A0f”i€s.35,0()0/_
(Rupees Five Th011sai§d”d1-:}§):” of i1zfr:n=:s’t), in
addition ts w’h5;it’~h:é:s 1:35:31? ‘as§éardééi”‘i’a3}4 the ‘I”:’ibt.1I1ai5 in mi; and
final settlemeizt if file Memo is fiififi an iifiihéiif G5 §_i”1{%;
parties ts) i:hi._s <=:f'£'<-;'4<_:1".. " ,
3.; ‘IV’}1:3_I9’€€’%s;:is§j;{3_.;fic:igf:t~» ir1saA1ra1t1(:<2 €.§{§I}:'i§}8;i'l§? 'flag agmezé Eli} :?«:;E,
the béjfafe the: ‘i’ri’im:13i, Witizfirz Six weeks frat}: mi:
of pI*’e:pa1#_ai;i0£i of Award, failing which the said atI:a01T1n’¥. shaii
‘ §:”:;’:€:1j{€$tV’a1::,tIt1€ rate 0f’ 9% fmm tha dam of deiatzit {iii the
W
4. This miscellaraeous first appeal stands <'iis;3<as:=:g€:..:3f:j'~i;5__i L-féiriixs 0'3'
the Joint memo Thfi award of the Tribtinal L.4:1*;.{§<ii§i"§V:<é:ii.._
RR?'