HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT . A "
1N THE HIGH COURT OF KARNATAKA AT BANG,A_LC)'R,'E.:"'~.,,
DATED THIS THE 14"' DAY OF AUGUS1*«':?099G"' A'
CONCILIATORS RR::SENT:, q A
HON'BLE MRJUSTICE B,,sREE'mvAsE%GOwbA:,G'R-ALVA
SRI. A.K.BHAT,'*M"ElVIBER.
Misc. First A3 A9"
(Lok Adaiat ,_Aio.. .9118/Z'0.(}9)"» _
SRLAMARESHA, , , ,
S/O.LINGAPPA,3;3 Y!'-_EARS,?'_,__ A
R/AT. ALAHALLI,
THERANA HA|;LI"PQS'f!", '*:;, 'T
VOKKALUR H*OBLI_, 1 ;
KOLAR DISTRICT.' A _ _ ..A£'PELLANT
V"(e3_,A\?' vSfi1.,|{;_1'". RUDEVA PRASAD,
A » _ SRI. Hu.R."sATHvAr>AL, ADVOCATES)
v 'in
1. '---SRI-. M.v..B'.~..VEETRENDRA SINGH,
S/O';-MA; ETALA31 SING}-l, MAJOR,
NO;1-7,62/E, 47*" CROSS,
3 ADARSHNAGAR, ARALERI MAIN ROAD,
""!V}ALUR,-,K"OLAR DISTRICT.
A-UN.I'l%ED INDIA INSURANCE CO. _LTD.,
A DIVISIONAL OFFICE, NO.11,
198, MANJUr\iATe'fi% COMPLEX,
2"" FLOOR CHM COMPLEX,
NEAR DOUBLE ROAD,
INDIRANAGAR, BANGALORE.
BY ITS DIVISIONAL MANAGER. ..RespondVents
(BY SRI. GANGADHAR SANGOLLI, ADVOCATE__FOi7{iRej2i}:_.:i4 %
THIS MFA FILED U/S. 173(1) OF MV ACT A<;A_I.NS.rif'TH'E«i.:3u.D@iMENT""--.._
AND AWARD DATED 01-10~200S PASSED IN M--'\fC»N.O.73_'0 /20D4'4ON.TI5IE'P'PILEA. E
OF THE VII ADDL. EUDGE, MEMBER, MACT43, CQUF<',T1OFASMALL.,_pCAVUSf":S,'~._
METROPOLITAN AREA, BANGALORE. (SCcH"+3),1__PARTLv ';»'\LL€)&VvTI'i'=3.G7i.THE
CLAIM PETITION FOR COMPENSATION 3!. SEEKING ENHANCEMENT 'OF
COMPENSATION. ' I
THIS MFA COMING ON FOR OONOH-..1AT.1_oN s's.PORE i;e,oK ADALAT
AFTER BEING REFERRED "J.I'DEi"--.. ORDER" DATED
29--07--20o9, THE FOLLOWING ORDER' [S i'?AS;SIED.*--.._'».,e _
cO1~rc1LI.ajI':oI~I. ~
The learned Cc3I1n:sei__.fOI:'th::e iapp_e11aiIt'a;u'd the learned counsel
for respondent ----IrIusII~rarIpCeii along with the representative
are present.
2. AfterV_protriacted.Vitegotiations, the matter is settled. The
ap’pe1}anti:I..ha;3.Iagreed iitO””reCeiVe and the respondent — Insurance
pay a sum of Rs.88,000/– (Rupees Eighty
‘1i’hOI.Isandi with interest at 6% p.a. from the date of
petitiorvritill the date of deposit, in addition to the amount
the Tribunai, in full and final settlement of the Claim. A
is filed on behalf of the parties to this effect.
3
3. The respondent -~ Insurance Company has agreed to deposit
the said amount, within six weeks from the date of preparation of
Award, failing which the said amount shall carry interest at–6″/o p.a.
from the date of default, till the date of deposit.
4. The entire enhanced compensation amount shall .b.e.VVt:e’lea_jsed.__V
in favour of the appellant.
5. This miscellaneous first appeal
of the Joint Memo. The award of thé”s4Tribunal” sha3Ji’;si;t§i§1″‘:flod1fied
accordingly. Draw up the _ A it
Sd/-~
Judge
30.
‘Wm
«.i.i.RR.._i d