High Court Karnataka High Court

Sri Sadiq @ Sadiq I J S/O Sardar … vs Sri R Kaleemulla S/O Mohammed Peer on 19 January, 2010

Karnataka High Court
Sri Sadiq @ Sadiq I J S/O Sardar … vs Sri R Kaleemulla S/O Mohammed Peer on 19 January, 2010
Author: Lok Adalath
HIGH CGURT LEGAL SERVICES {;'{)MMIT'1"'EE, BANGAI.,QRi<i
BEFORE THE LOK ADALAT 7 ._ 

IN THE HIGH c,:0um 01¢ KAR?iEA'I'AKA AT ¥§AN:i§:;'i'Eg{}.§§i§i' Q} L' 
DATED THIS THE 19"' DAY 0? .IA;'€§§AR.¥;'V.u2}§§1G:Si:  T T
CONCILIATORS FRl:SE§§'if:fjv  '   A LA % V%

HQ:~z*BLE MR. JUSTICE S;N,_8A"i'Y§fi2ARA'§f§x§E'g§.. f; "

SR1 H.C.SHIVARAMU.9 ‘T ‘ ‘
Mfmeasmeeus A;sg_g_1 zwm-,as–>m {Z636
(Lok Adalat Na.1;$5:i«’2oa9:w% * .

amwszm V H ‘ V’ = ._
sR1.sA;:3:Q@sA9iQ1,J., _–

Sj<:3.SAR®AR PAS¥L°s@E\§{;?HA1§Hd§i33V ; 4_
Hasmzaaegs ABoutr27'm¢,.L:s_, « « ~ »
RiA'PNO.356,1E?'fiMAI55£ -I " ' é
1E?HCRO8S,N}T€'=%f Bégfiaifjfl LéEYOU'f," V * ~
BANGALORE »«~$4» " T' _L; ":1: & ..A."i*?ELLAii'£'
{BY Sm.RAS IEE13 1e:;1é:rzf& .fi.1i!Ki€£_;*E'4f&I'¥'£iPPA éssswzamsfianvocawmsg

A…;.1§_.32=
3" _ sR1.R.;§éaLEEz~IULLA'; A.

“S;E1}’I’ 35*'{E;£LRS,
_§z;iA’§” }.IQ.’}’.’.2, ‘i-4§k:’:K;Ar§ ROAS,
BAR-i3ALG§$».¢ in L ;

Sfiiilififiiifi, ” .

s;0,s’r:AiK,.:§§igIt>ER,

‘$333 awn??? 33 ‘*£f§’-£33,
:e:.;gz* E”E;§i;§*~Ef} am §éi€3SQ£3E,
_ v ‘*:ag€.:5§: Rags’; K»{§;E_~IALLI,
_ “‘:%E~JyiG&LGRE~4ES,

Z A’ ‘ , – .T.’.,e;E’fi;; :§z:’;2:§. II~ESURm’§CE <:Q,L*:*:3.,

% _NQx§'?, 12 FLGQR, (3:39: coménaxg –

–« , ‘agazmgg STREET, yggawgmpuag,
‘xEg%N(§ALQf~2EV ‘ ….msp0Nnax’rs

{$31. SKAKEEL Afififi, 313V. FOR R-1 :3 R»?

AXE C..R.RAVI SHAKKAR, 53?. FOR R-3}

‘Q7.

%<-J

THES MFA P'ILE;?} UfS.i"2'3 £13 {}F' ééfif ACT AG/PJNST THE -JUL}(.§§'¢E%§N'I" A§\il)
AWARE} I}_f«'{§'ED O'?§,fO8{'2*Q3C}5 ?:'%SE§%;-if) ER EJIVC §'i{}.i£2'?:3;'i99S ON THE} FILE {)3}? Tfiiil
Miifviififil-3?, .?~4§AC'§€, CGEER'? G? S§'=§_.?&.LL {Z£§USES, .§§A'{(} HEKLL BN5', MEZ'l1RU§'t,)§,i'E"£§N
£8351, BAMGAEQRE {SCCH«i30}, §'A}%1"?LY .E5LLL!;§}WiN(3§ '§'HE1 C5331"-J1 }*£*}i'EE"ET§L);"% H,)iFi
{3{I3I'a/{PEi\~%'8A'§Iij)E'~E AEGD SEEE§iN{} §;NHA?€CE§JIEN'1'GP'{3{§}MPE;§\é::§f%ZE'}(,)N. ' "

TRIS .Ai3.?E123;L CO3′-IH§’éCx ON §*–‘C}§%’. C1(}N€§LIz3{i”§(;.}§’*% §*3E;§<'iT}§"a'.§i L{}*Es-:='£§}3i__§;}';ifi',Fé£i':i'l:}§w:
EBEING REF'§§§-Z§€E§) VHEE {)RD}:i}'€ {BATE} 28~O8»~'2'C)U9, g"'E§:'i§<'E V'-§%?f§'}§;,;L;'{L;*7*r«§!li\l£:'
CC}N{?}L§A'F§*C}N ORDER £3? Pfi$S§:f}K . ' ' '

COI€CILIAfI'I()Ii' orgfifik. Q_
The learned; 091111361 for the appefifiizi tléév _-v_¥§a:*1':.ed-:1"é:<:*:bii3:}.$e£

for Raspondentm Insurancfi: C0mpa'1<2§"'V-Vaiofihg'–.§x%i'.:11 _;Méficer 'ara

present.

2, After due d€3iib€I£.’1.IiO11S, :res*pox1df?§ir;tV?%C_I1%hs12ra11c<: C{:=mpa11y
has offered to pa}; ma 51:333.' 4:21" Sésveznty Five
Thousanci 01113;), éV:iiLi'eii.f§1";i_{_';r'11:;33:r:<:r11I1's: awarded tin»: 'i":i'%;:,;z'1ai.
T 11%: appeflant h{:1S»ag1'{'€i§." ?;€} 'iT€§'®f,;iV€3 {Est}. S£'i,fl},€g in .f:1fE_§ a1"1€,i finaf
settlement <;gft.11¢ <:Iaim.,_VA§0iiifl; Mama is _f:§1ed <31: beéxalf :3? {E16 parties

to: "this :é§'§7¢3_é§L

33 'f"'f1:1;:.:':"'§;':«s§::r§?§::'¥'¢'r:%§4' i:1s1£:*a:1~.::€ {':<3:13.§a11§? has agmezi is {ie.=;p<3$1?: the

ameuizf, gszviifiixiiii Six Weeks fmm the éats af preparaftieig 9? award,

4f§§;ii§:§igLj§*h:ia:h the sajiti a:m9u11téhaEi {Err}; i11'§$:"€St.sf:£§j §% pa. {mm the

Aj<:;f"?:1%f::1ii'it, till the tiaia of ciepasit.

‘V’?

4». The éilltiféi -3I1h&i]f1C€€i_ croxzzpézlsation €;’2I11CrilI}.’E.. :3E:’:;’i§i Ex: ‘I’€i§.€?.~i§§€”‘:€i m

faveur Gf the aypeliazxz.

53, This misceilafleous first appeal is a,1i0x:»se:iT in iLé1’ifiS V<:~§ I:§i;€«: _g3l3in%i;

Mama: The award cf the Trfbimai shaii gtaiiéti ‘;”;z1s;3s:i7’i_;i’i,e<_i ' i_7..t;l”u1<'~°:j«

aforesaid settlvement arrived at by the. A' Jf)1"éi'%'%T_ my
aczconiingfy.

§;f }UDGE

RR