High Court Karnataka High Court

Sri Muniyappa vs Rehana Begum on 28 July, 2010

Karnataka High Court
Sri Muniyappa vs Rehana Begum on 28 July, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28"" DAY OF JULY 2010 "
CONCILIATORS PRESENT:

THE HON'BLE MR. JUS'I'iCE S.N.SATYANARA§'£v'q*'¥ "   "

AND  _
SRI.A.K.BHAT, MEMBERQZ 

MISCELLANEOUS FIRST APPEAL..Nc..1034O/2:006 "  V'

LOK ADAI.AT£\IO';--f;96/2009 V * _
BETWEEN:    

SRI.MUNIYAPPA,

S/O Munivenkatappa,

Aged about 40 Years,    

R/at Thayalur Village & P0VSt,"  V

1VIu.lbaga1Ta1uk,     _  ~ 

KOLAR DISTRIC'1".Z;.T-'  :   _   APPELLANT.

  Adv.)
AND: " _ 4' T   _ 
1. REL1ANA"REC1.IM,  '
/O S?-haik Shafiulla @ Basha,
 _ "D70 :_Jama;juddir1"'Sharieff,
' 2 .MajOrVi.11,ag.e, R/at N0.I54, 633 Cross,

   

  2. Aiffhe  Manager,

M / S." Qriental Insurance CO. Ltd.,
 1ndia;:~~Muta1 Building,
, A' 'C',_ubb0npet Main Road,
=  .. RESPONDENTS.

{By Sri.S.V.Hegde Mulkhand,
T Adv. for R-2) ‘

“*7

This appeal is filed under Section 173(1) of lV{.V.Act
against the Judgment and Award dated 07.03.2006 passed

in M.V.C.No.4/2004 on the file of the Principal Civ-iltd-u:d§’e,’
(Sr.Dn.) & CJM. MACT, Kolar. partly afloudng-:__the”–.CiaiIn._. .

petition for compensation and seeking enharieetneiit nf”

compensation.

This appeal coming on: for conciliation-lblevtbre

Adalat after being referred vide'{):rG.er dated’06.:03.200’9,’V the

following order is passed;

coNc:Lmf1_*1oN’0
The lea1’n.ed:..counsei for.’.app.eliaj_nt V respondent No.2
~ Insurance-. ‘wi’t1:’-the officer of Insurance
Company

2. gfixfter “delih’erations, the respondent No.2 —

I

“‘1n.s:;u~§n&:”e Cvompanyvllhlas offered to pay a sum of Rs.5,000/.

liiousand oniyl inclusive of interest, in addition

to Athe awarded by the Tribunal. The appellant has

K’V.__vVagreedlltoffireceive the same in full and final settlement of his

0 A Joint Memo is filed by the parties to this effect.

“*1

-3-

3. The respondent No.2 –~ Insurance Company has agreed

to deposit the said amount, within 6 weeks from the date of

preparation of award, failing which the said amou’ht”

carry interest at 9% p.a. from the date of default-,*..’:t:il1Vthe’.ed}ate’V V’

of deposit. . A

4. This Miscellaneous First ._

the Joint Memo. The award “stand ” V

modified in terms of theafores-aid.isettlemerzt at by

the parties. Draw up theaW_a;1’d’ _