High Court Karnataka High Court

Sri S Swaminathan vs The New India Assurance Co Ltd on 5 January, 2010

Karnataka High Court
Sri S Swaminathan vs The New India Assurance Co Ltd on 5 January, 2010
Author: Lok Adalath
  

HIGH COURT LEGAL SERVICES COMMIWEE, BAI'i"GfiLORE
BEFGRE THE LOX ADALAT

IN THE HIGK COURT 9F KARNATAKA AT 

DATED THIS THE 65th DAY' 0:? J3N'fiARY_;_:'2Gi'§'}.i if  

CGKCILIATOKS ?RESE§fiT:.*"""'- :7~  %

i%ON'BLE MR. JUSTICE HULW;a::~I  

sax. E.R.BrWA.I:;m, m:" YBER  X j % *

Miscellaneous First Apfizfiiv l'~io..,'7G$G}'

(Lek Adalat N'o...833_f'20693   
BETWEEN:   u  " "

SR2. S.SW1%EJEIbEATHAN, .. 
szemxra M.SAN'I'HANAM,.   '
AGEDABC1U"F3ESYEARS,  ._ 3  _  
PF~3.ESEN'£'§,':' R;'Armso.11s:]1,1;-.4     
SAROJA mzvasg .. 5: . - «   

}%EiI\¥I1'°§UR main man, _ * ~
J§§NAKIR£aMAN'I,AYOU'E', V   
om FTVE STAR BR1'CK;--WOf€£:§S;  ._ "
B§aNGALOREi~--43. 'V -  "

1 (KY $21!.' HAEIL K3333, gnvmgm;

   VV  _____ 
1.

WTEIE NEW £1?sE£3EAAS’S§.3Rz’§NC§} e::<_;a,m::».5

:¢<:;:e3_;Z§;; 2§'i?.VE'1;;fi)t;":1§'~'38″

” – .. «. §x¥,E7Z.R.K.V£R1&?:A,
x §;z’«:1″‘,.§s0.6~’;;”; 4′??? mags,
4 ~N_§,:’§A?:”~:a BLOC-K,
* Si>:I:a%.E»iPuRa:a.&,
,j.E3a§:–?rVGAL0RE m 36$ 5:23,.

sf : “ivfvififiéfigdfifiikfié KUMz%.E€,

A ‘VS/€3.Jfi~.NAE{IRAM,
” –. ~ REA?’ NCIS, GEES ROAD,

..§PI’Ei.£fiN’i”

RIC HARDS ‘TOWN,
BANGALORE. . . I’3ZE§’§i3’£3f€DEI$”I’$

(BY SR1. A.K.BHAT, Anvfiéam FGR R-1)

-“£513 MFA FILED U,/S.1′?’;3 {1} 01? EUR} 5:31′ gamma’; ‘rm: Jl_§i;sCi£’aIi£;éf’~i’j1’ ‘~EjEK’iI’EL>

02»12–2t:>0s PASSED EN we zszo.121zj:»2<:Jo4 or: '1"'Hi*l mg: "i'H£'; XI Ai2i;2.L.- i:.Lu";e_;sr,_. CQUK1'
63:7 SMALL CAUSES, MAST, 1\;iE;'i"'PZ(3P{3LI'i':#;N AREA, BAN;;2éo;:2;,

PARTLY ALLGVASING THE CLAIM I3E’i’ETi(‘j}I’>I’ §<'(')ff C{}MPE35i$fl'i'i;L)§£

E§¥HANCI£:E\4iENT 0? C-OMFENSATION. _
THIS fi.PPfiAL comm on 1202 {1OI\'€:ILiAT1ON Ls5;:»;<; 54i}§;:fi2:':' Ari*2?§:.:e §s.2+;1Nu

PASSED.

REFERRED VIDE ORDME DATED 09-07-2009, THE ‘hf-UE’éLiELi!_§’i’il§)f’§_ 1S~__

CO1\ICILL€L’I’I-f5_§iE.. _0m:L)r-:.R

The learned counsel for, the appsiiafit-.LAand “ti1e.rc:j31*ese11t;ative
of insurance Compafiy ~ Re:§p<;r1cic1é£i; ::al<§1igA._WiT31 its counsel are

pre sent.

2. After _ né4go::a::¢ns, {he maaez’ is settied.. ‘The
Appe11ant~C1aij;1a1’Hi. receive arid ‘iiht: §€i_::~:spn<iem_ ~—
insuranct: Cfimpaiiy' to pay a iump gum. sf }«f.s.%51;:,£T}i§£}j~

{R'iVJ.vpf§, €'S'Eig};1t§§'Fi5§f$?§ T'h_(31.:ééiné ezafjéj {mc":§s.:s%s;€, (:2? iE"'£i".fii"'vf'"i;'§'il§,, msw §';£§'E€'i

abovci-wVi1e1£V 'i1;~*}is.&.E):%é:1.i~~awarde:(i by {ma 'F'r:iE'3'u§}aL in §"1_3T£i s~*:::iT:{ti_ Eésgzai

T"Vv._'$é:ft}ement«.._3f v__'£;}f'13 é:ia_i1:1. A joint; M61110 is ifiieci cm E3€t:_a§§' Q? the

'4p€§f§ieVSé E0, this" iaifecfi.

Réspozidentw Insurance fiaznpafiy has agreed 2:} daposit

3:110:31: befosre tbs Tribunal, wiizhitz Six wefiks frczam the

\y»/

3

date of preparation of Awzzzxzii, fZ:a.ii3.ng w}”11′.<:I'1 t.E"1<=: gazci ammnit. S§'}§':i.i.l
carry §I"1T,€ZE'(iSt at 'the rate 01' 9% Pfi. fifoln the: cizate oi" cic%:t"z»m_E_t% an the

date of deposit.

4. This Inisceilaneolzs first appeal stands of

the Joint memo The award of the Tribunal

acccrrrdizagly. Draw up the Award acc0I’d;:i:ng}§;’f’ : -y «

% V
_’-jUDGE

129*