High Court Karnataka High Court

Sri Chiranjeevi S/O Sangappa vs The Divisional Manager The United … on 14 August, 2009

Karnataka High Court
Sri Chiranjeevi S/O Sangappa vs The Divisional Manager The United … on 14 August, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT V.  
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 14*" DAY or AUGUS1*«Lé099I'LL  I

CONCILIATORS Pasgsemz,  D; A

HON'BLE MRJUSTICE B,.,sREEN1vAsE G;1)WDA=--,  A
AND A I I *  
SRI. A.K.BHAT,*MEMBE"R.  ~ 
Misc. First Ap2006
(Lok AdaIat,_f\Io'.A..226/20_{}9)'~ _
BETWEEN: .    I  

 

SRLCHIRANJEEVI, i }1:~~'    * _ 
S/CLSANGAPPA, _ " "  * f M.   .
AGED ABOUT 25 YEARS,  ,
R/AT NO.GEDD,A!..AMARI'VILLAGE,
SURUPURA v1r;_LAGE,--;?._   _

GULBARGA D1's_TR._1cT,     -- . ..APPELLANT

(By SR1. CI-IAINDRASH"EK%ffA{-{ADVOCATE FOR M.AN1L KUMAR)
AND: 4 . I I 
1',  "THE'A{§I\iI'SIC5Ii*JAL MANAGIER,
' , THE .U1\§ITE.D*«IN'DIA INSURANCE co. LTD.,

 ,.._Ncz_..48;'2_,"»2,,"'° i'=LQ"_QR, ABOVE K.C.DAS SWEETS,
¥',ANC5AL(3R_E~.__ r ~

 2, . MR;k.Lo.iJRD:x3ATHAN,

 s/0.K;:\.NIi,<ARAJu,
 = _ ' :2: 337, BOREWELL ROAD,
- _ wane FIELD,
' _ «..BAMGALoRE -560 066. ..RESPONDENTS

(BY SRI. MOHAN KUMARST, ADVOCATE FOR R-1)

THIS MFA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT

“AND AWARD DATED 20-01-2006 PASSED IN MVC NO.29S2/2004 ON THE

FILE OF THE PRL. MACT 8: CHIEF JUDGE, COURT OF SMALL,-.CAUSES,
BANGALORE (SCCH-1), PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION & SEEKING ENHANCEMENT OF COMPENSATION.’

THIS MFA COMENG ON FOR CONCILIATION BEFORE i;Oi{.j’pA.O.;*..;§AT

AFTER BEING REFERRED VIBE oim-ER’ ‘ DATED

16/02/2009, THE FOLLOWlNG ORDER IS PASSES” _
CONCXLIATION 3 it
The learned counsel for the
for respondent –Ensurance representative

are present.

2. After protractedii.negoitiatioiisgsthe.. is settled. The
appellant has fespondent — Insurance
Company of Rs.55,000/– (Rupees
Fifty Five ThOusa’:1d to the amount awarded by
the Tribungai, ifti11..and.v”fina1’settlement of the claim. A joint memo

.on”lOel1%dfptl1e to this effect.

Ti1e”‘respolndeAf1tl —- insurance Company has agreed to deposit

_F.the’ said arriolunt. within six weeks from the date of preparation of

which the said amount shall carry interest at 6% pa

the date of default, till the date of deposit.

4. This miscellaneous first appeal stands disposed of terms
of the Joint Memo. The award of the Tribunal shall

accordingly. Draw up the Award accordingly.

RR