High Court Karnataka High Court

Sri K V Prakash S/O K V Veerabhadra vs M/S The Oriental Insurance Co Ltd on 7 October, 2009

Karnataka High Court
Sri K V Prakash S/O K V Veerabhadra vs M/S The Oriental Insurance Co Ltd on 7 October, 2009
Author: Lok Adalath
Cr'. J

 '  EANGALORE ~560 086.  RESFONDENTS

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT  

IN THE HIGH COURT OF KARNATAKA AT BANGA§;O'R'E~...'_._i 
DATED THIS THE 07*" DAY OF 0CTOBE.R--»4'AifijO:9*C~:,:  "  
CONCILIATORS PRESE,NT,;-A-  Tl  "C   4% A  C A
HON'BLE MR.JusT::cE ARAL1'«.NI1\GARA,3A" A =   

AND?   A _  
SRI. E.R.DIWAKAR;--vA.§?i'~EMBER.  

Misceiianeous First AgQeaC£"'N'O;j41Vi'3371QOOSVC
LOk Adalat"*N<a.5'49%[20'09  _

 

BETWEEN:
SR1. E-<.V.PRAKASH,
S/O.K.V.VEERABHADRA _, _

AGED ABOUT 38 YEARS; ' _ 
R/AT NO.P85, 3"' CROSS, ~ii__ 

3"' MAIN, NAGAPPA ABLQC~K_, 
SRIRAMPURA, , '~  _  . _
BANGALORE - 560,070.' ,  =    ' - .. APPELLANT

(BY sRI.LAK'sfiMANA._R",.:Aa:§iOCATE FOR H.B.SOMAPUR)
AND: _ V' V' '

1. 'M/s;"2"H,E'ORiE,N'rA'L._.INsuRANcE CO.LTD.,
Ba: ITS iV}ANAGER,'v,.2"'"--. FLOOR,
No.1oO_1,,I56,.,£3R.'R.A3.Kt3 MAR ROAO,

 1vT;~mLOc;<, RA.3.A31NAGAR,
"-WIBANGALORE e-:-:.6_Oj'.0'1o.

. ..  - .. SRi..,MUN1RA3Ui,

_ "M';%3OR,.__ 

 RRORRIEFOR OF

' " RAJEASH"vWJ\RI CONSTRUCTIONS

 __NO.9,':'OuR1NG TALKIES MAIN ROAD,
M.AH_A.LAKSHMI LAYOUT,

(BY SRI. i(..SURESH, ADVOCATE FOR R-1 8:
D..GAN6ADHARl3,,ADV. FOR RWZ )

<'*'-C*\""~\,._.

 



MFA FILED U/S.173 (1) or--" MV ACT AGAINST THE JUDGMENT AND AWARD
DATED 3-6-2005 PASSED IN IVEVC No.74/2002 ON THE FILE OF THE III ADDL.
JUDGE, MEMBER, MACT-7, COURT OF SMALL CAUSES, BANGALORE _g(~S_C~C,H'~7),

PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION Ai§ll3*,SEEK.IN€'3

ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ow FOR CONCILIATION BEFORE LQKADALAT AI-TE'R ., I
BEING REFERRED VIDE oRDER DATED 9-3-2oo9,_TH,E_FDLLDWINGDRDER IS "

ASSED.

coNcILIATIoNVoRD'Eg_' I

The learned Counsel for the 'avAI§I.'r3ellan.t'«.arI'd,,"the.Tlea'VrnedI

counsel for the Respondent --~. insurainléesigfgfn"-pany'along with its

representative are present.

2. The matter is a lump sum of
Rs.80,000/- inclusive of interest,
over and aboveV._th’e’ by the Tribunal. The
claimant has agreed the same in full and final

settlement Qf~3’the_TA’claim. A’ _____ .. e

3. The’.re’spo”nVderit,__ — Insurance Company has agreed to

;§lVvepOSltATfI’I_e’-IEOIOI:’V’§1T’fiOi.Jw5Ilt, within six weeks from the date of

preIpaI’ation bf A_w’a-rd, failing which the said amount shall carry

.940/oVVD¢.a. from the date of default, till the date of

<'—~C"""'""'

4. This misceilaneous first appeal stands disposed of in
of the Joint Memo. The award of the Tribunai shaft

accordingty. Draw up the Award accordingEy5 _

RR