High Court Karnataka High Court

Sri K Sreenivasa Rao vs Sri B Ghouse on 9 June, 2009

Karnataka High Court
Sri K Sreenivasa Rao vs Sri B Ghouse on 9 June, 2009
Author: Lok Adalath
1

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-I15 THE 9*" BAY OF JUNE 2009
CONCILIATORS PRESENT:

I-ION'BLE MRJUSTICE s.N.sATYAMARA\r'A'NA-:1 1.

SRLPRASAD SUBBANNA, MEME,.ER_,x I

Misceiianeous First Aggeal  [E006 A  

Lok Adalat No;£g7 g2a9;_9_  *
BETWEEN:  I

SR1. K.SREENI\/ASA RAO,
S/O.£.ATE ANANTHAIAH,
AGED ABOUT 55 YEARS,
OCC: PROPRIETOR,
HOTEL NAGASHREE,

OPPOSITE SREE SIDDARTHA' ff"   
MEDICAL COLLEGE, AGA%LAKo,T£,..j A. *~ .. __
TUMKUR TALUK ANDD_ISTRICT._  " ,  .. APPELLANT

,  "(By sat.' v_.E.sIDDARAMAIAH, ADVOCATE)

AND: I ~  
1 S'RI."I3_.c;OHO=-J:-:.Ev_, E}O;'éATE SASHA SAB,
AGE; 57 YEAR§_;;R/AT BIBI JAN COMPOUND,

 G.C.R.._COLOIIY,firuMKuR.

~   "THE NEW INDIA ASSURANCE CO.LTD.,

.  .TUMKi__JR SHOPPING COMPLEX,
* _ '~._B..|-7l.RO'AD, TUMKUR ~ 572 101.
' _ REPRESENTED BY TIS BRANCH MANAGER. .. RESPONDENTS

(BY SR1. A.N.KRISHNA SWAMY, ADVOCATE FOR R2)

‘TMFA FILED u/5.173(1) OF MV A-CT AGAINST THE EUDGMENT AND AWARD
‘DATED 12~–o1-2oo5 PASSED IN MVC 940.735/2004 ON THE FILE OF THE PRLCIVIL
JUDGE (SR.DN.) & ADDLMACT, TUMKUR, PARTLY ALLOWING THE CLAIM PETITION

FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ON FOR CONCILIATION EEFORE LOK A{)Ai.AT AFYER
BEIflG REFERRED VIBE ORBER DATES 24-3-2689, THE FOLLOWIMG____(}RBER 323

PASSES.

The learned counsel for the appeiient and cczzuesweit-.__

for respondent —Insurance Company al<f:;~Jng::fr;9st'Itvh"'r.th'1e;A'reb–:teeen.tei:ive..__if

are present.

2. After due deliberations,_the ‘iee,_$etti5e’ci;-. appeiiant
has agreed to receive and Company
has agreed to pay as giehai VV;f>’i’V:’V§i”3ts’.25,00£)i~ (Rupem
Twenty Five Thorgsaejd mciusive of interest, in
additicn to theetnetrnitlAiéfifiertiiifiii:i’3.?”_’th’e;Tribuna£, in fuii and fine!
settiement efvivthe is filed on behalf of the
parties to this _ef”fec’t; hi it

3. vr,VeispeEnAcient~~.§ Ieserence Company has agreed to deposit

gthe seiti 6 weeks {rem the date of preparation of

fiiivgard, faiiinéfg ..whVic’h”.Vthe said amount shall carry interest at 9% p.e.

‘ciat-e ofdefault, til? the date of deposit.

‘:’1.F.he.§entire enhanced cempenseticn amount shail be released

V’.ViVir;–iféveur of the appeiiant.

W

3
S. This miscellaneous first appeal stands disposed of in terms of

the Joint Memo. The award of the Tribunal shali stand modified

accordingly. Grew up the Award accordingly.

RR