High Court Karnataka High Court

Smt Seema vs Sri K P Prakash S/O … on 5 March, 2010

Karnataka High Court
Smt Seema vs Sri K P Prakash S/O … on 5 March, 2010
Author: Lok Adalath
HIGH COURT LEGAL EERVHCES COMMITTEE, BANGALORE
BEFORE THE LOX ADAIAT

IN THE area comm op KARNATAKA AT nmGAL0§éET
DATED THIS THE 05'"! DAY or-" MARC-H, 29m   ~

CUNCILIATORQ P'RE37EK'§':
Hormm MR. JUSTICE K.L;réi;§1m:iiA':*:§i' ':'    
31:21. A..K.BHA:If, mERE$ER
fijgcellgneous First   
Lok Adalat No.35?-j2{}10 '   
Miscallaneoas l.3'i.r§?_J_§_.1ug§eJ R'n.6(}4( 2009
Lek Mala': §e.'1.8f0;'201.(?._  .

EN MFA 1237{2009:
BETWEEN:

SMTSEJEMA. 2  

w;o,LATI; L.R.VEIsIi".,1GQPA.L, 

AGED 29 YEARS,  ..  _ 

RESEDENG AT NQ.'€38,2'""'CR{;rSS_,   '

Q:S?MA1N,J.P.NARE - 551:: 049.

2;:   '  §}?¥'CG':}'.OI{1C> GENERAL

' Hf~3$URANC.E z::¢::.§
" B1*:.1*1*s_A:J'3'Homz§«:U SE£3N2'~:°TO¥2Y_.
'V --..'E§Tf4a'.{¥§'E{}iC Busxmgsg UNFE',
%  V KSCEVIF B1}'ILI_'31i~EG§ 3&9 FLGGR.
':§m:="B1,©<:.:U'T, E\€AGASAE»EDRA PO83",

TUMKUFE ROAI3, I '- . _  -.
BANGALORE «- 560 073. ;';;R>E:$2?0re:;Er§*£*s

(3? SRI.A.R'.KRIsKNA swamr, Anvecatm F*oie;._R-:'2:'_"» L"

THIS MFA FILED UfS.1'?°3 {1} or MV ACT »RvCiA4EE\ES"E"'T'}i'E"J:U'l){31Qfi§VNT',Ai§1) "
AWARE DATED 2'?-O8»-2008 P{&SSED EN MVC N'0.:-';496f'z0O6'.f;)N' ::'1::£<;-- _F'§_Li§"()i*' THE.__
aw ADDITEONAL JUDGE, CQURT OF SMALL mgisazaa, 'AMEMESEF, "%3v'£AC'1', *

BANGALORE, PARTLY ALLOWING THE CLAIM PETITEON FOR C-QM'PB1'JSP(}'I(;3N'AND
SEEKING ENHANCEMENT FOR COMPENSATbE£)_i4'€.    A . j M V' L'

IN MP3. 60412009:
BETWEEK:

THE ZONAL MANAGER,
IFFCO~'i'OKiO GENERAL 

INSURANCE C€:).LTD., STRATEGIC   _ 

BUSENESS UI*~II'I',3RD FLooR,.;:8cMF;'  _  ' 
BUILDING_.#8_.IIIBLOCK,;CUNIS}ING}iAMi   

ROAD, gANGALORE--55.n=.os2:;  -   _   , ...a?1=ELLAm-

(3% sat; ¥:;:,x.I».ii-*-..'1$I.fii::.Vi swam; Anvncamg
AND: . ....      

1.

sM’Iis:«::EM’A,.. ‘ – ,
W/O.L.R.VEP$£JG€)PAI;,V ‘ ._ –~._
NOW AGEB AB€)U'”£’ 30 i’EAIas,.« V
KIA at 98_.IICRO}’;’S, 21S?m1A1N, ”
J.?.NAs:;:.«aRz=. BANGALORE – ‘?8

2. ‘:;R,RAMAsase*.aM’s, “”” ”

gs/,c3;RgmGAmh,_4
:\EO’vJ% AG FED” Aaafcrijts 8-2. YEARS,
Rgzs. r~«:<;-';_784.,. H.f§.;.IVN-§:–aREA,
H.M".–TJ;:.£§YOU'I", MGASANSRA
v. POST, TUMKUR Ems,
_BANGAI;f3R33 ~« 550 0'23.

‘ ‘ 5 ‘ ” « 1<;}':9 PRAI<,#;SvE%,.;

‘ .ET%’;’Q.?!£R_£§MESHWARAPP&, MAJGR,
R;-‘A #_82;15’»”?’ :3 MAIBI,
_ aim LAYOUT’, magvamaaaxszg.

“aAN<.::sA::,.oRE – %0 049' ..msmnnz:errs

' . . g3Y"3;§i.' ;i.a».cHAKna.A moms, ADVOCATE ma R-1, $RI.M.BABII, A.flVO£':ATE

FOR R-2 ARI} $.C.VIJA'¥A KiTMAR, A£W¢.'.)CATE F1323. R-3}

{*2/'

TEES MFA FILEZ3 L3/'S.173 {1} GP' i':E'=! ACT AGAINST' THE JUEBGIVEEZNT A2531)
AWA§§ BATES 2'?–§8~?.O{}8 PASSED 1N MVC NO. 4496f'3i}O6 ON THE; §*'ILE OF THE}
14?" ADD§TEOAiJ -,}UE}CéE, COURT OF SMALL CAUSE-S, MEMBER, MACT, BANGAIAERE-,
SCCELIO, AWARDING 15:, COMPENSATEQN OF RS.'?.35_.OO€}/– WETH iN'£'EE€§¥E'£-T RT 8%
P453. FROM THE EATE OF' PETITION TILL DEPOSET. 7

THESE A?§3'E:ALS COMING QM FGR C{}NC1Li£i'I"1(}N :':31a:F’;.2_2:;_J’L§;i:s:L:”‘;:Ii;z:;4A’1’
AFTER BEING REFERRED VIBE ORIJER DAE’E{) ‘.£’7–£}i«:2()i1a}.u§3′;’;é.I5_i,r;Ls’s§!%’E3§(3
£::::Nc1L1.m’IoN.1’2.37/f;?.£}Q€3 %.;;»a;%%é’s’~%ha:;e Q,gre€:(§. :9
withdraw their respective ‘V to the award
passed. by the ‘I’:”i1:vt;zf1g€~*;}; filed jeint memo
both in MM No.6Q4£’.Q.éC¥E3-.._ 1.237/2009. Accgrciirigly,
these appeais by the respectivfi parties.
The amount dzgpgfitéd in MFA N”-:3.43()4/i2()09 shall

be tra:1s;farr<:::1_Vto tiié

W Sd/1.

EUDGE

V 9
E;

Esfifixgfim