High Court Karnataka High Court

Sri Shekar vs The Branch Manager The United … on 10 July, 2009

Karnataka High Court
Sri Shekar vs The Branch Manager The United … on 10 July, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 10"" DAY OF JULY 2009;

CONCILIATORS PRESENT:  .2   .
H0N'BLE MRJUSTICE B.SREENIVASEV__G'0,,W'E)'A '
AND     
SRI.A.K.BHAT, MI-:M3_ER,  <' » A

Misc. First Ag;;eaVl,'!\l4_O.9A8{)_S;,{__2_(_3_§J_,?_'"--A.EC.' A' 2
(Lok Adaiat NO.-78...';/2009) I    "
BETWEEN:  *   

SRI. SHEKAR, S/QMUNISWAMY, ' 

AGED ABOUT 23 YEARS,   _ -.  ;

R/AT NO.136, JYOTHINAGAR      
RAILWAY CROSS, AGRAHARA MAIN~RO'AD,g  'I - 
HORAMAVU, BANGALORE.--_  I V    "APPELLANT

 (EA!  A  -KUMAR, ADVOCATE)

1. THE BRANCH MANAGER, '-
 THE UNITED INDIA =INSuR,ANCE CO.LTD.,
 "No.48/2,i.,ST.MARKS ROAD,
 CIVILSTATI.O--N,"BANGALORE.

 2. NRH,S.RIRAN.TH,C",,'S/O.HANUMANTHAPPA,

 NOE-"6,KIADEEQUARTERS,
_ PEEIWA, F§AI€-GALORE. ..RESPON£)ENTS

 , _(a"vv.s:'.NARAYANA MURTHY, ADVOCATE FOR R-1)

 ,.'THIS_ REA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT

'"V*A.,ND~Aw'ARD DATED 19-7-2006 PASSED IN MVC No.2-560/2005 ON THE FILE

OFTHE HI ADDL. CIVIL JUDGE, COURT OF SMALL CAUSES, MEMBER, MACT,

T"CMETROPOLITAN AREA, BANGALORE (SCCH NO.3), PARTLY ALLOWING THE
 "._,CEL.AI.M PETITION FOR COMPENSATION & SEEKING ENHANCEMENT OF
 'COMPENSATION.

%'



2

THIS MFA COMING ON FOR CONCILIATION BEFORE LOK ADALAT
AFTER BEING REFERRED \/{DE ORDER DATED E5-6»-2009, THE FOLLOWING
ORDER ES PASSED. 

CONCILIATION ORDER

The learned counsel for the appellant and the

for respondent -insurance Company alcng».with'_lthel 

are present.

2. After protracted negotiations;”the Fe-:s4e’ttleld. The
appellant has agreed to receijre Insurance
Company has agreed to payllilalihlhunap_»i.Rs–..f}0,000./– (Rupees

Forty Thousand on13,»’):zl ‘incluisijfe_:’pQ.:of.4Vinterest; in addition to the

amount awarded in-‘full and final settlement of the
claim. A joint memo is lfi1eid;on.:llig.eha1f of the parties to this effect.

3. _ The “-e.l:Insurance Company has agreed to deposit

the=sa:’.d”arnour1t,-fiivithin six weeks from the date of preparation of

said amount shall carry interest at 9% p.a.

Ff.rom.V the date default, till the date of deposit.

3

4. This misceiianeous first appeal stands disposed of in terms of

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

accordingly. Draw up the Award accordingly.

RR