High Court Karnataka High Court

Subabai vs Bhausaheb on 12 October, 2009

Karnataka High Court
Subabai vs Bhausaheb on 12 October, 2009
Author: Lok Adalath
 

HIGH COURT LEGAL SERVICE co1zij\a1TTEE:J%  L

CIRCUIT BENCH AT"GUL]E1ARC% A      %

DATED THIS THE 12%: [)A'f'Q}§«"'.CJCF(§:E3  *2'o0'¢)% %'

PRESENT." % _
HoN'BL£«: MI?.,J}TST1.C1E;:A.--I?A(3ifiH'APijRE
   
 %%%%   (20091

 

BE,"rwE;:?:_N;"  A

.1. Sub_abai, "'-~

p».-I '
.'\":J "
z .

W /go." Balaxvéx"-1I_.. A G119-zlake,
A AvgffdZ2__4A5 y§:a1's,
Occ: B.o;,1s;=:hQ1(i work,

S,/_o. Balajy-:a:'1.t GI'10(ia}*ea1's,

 Moxysria,
" E)/9.} Balawant. Ghodake,
Ageci: 19 yams,

.WI'3ab1z
S / 0. Rayappa Ghodake,
Aged: 63 years,



(NJ

. Dundabai,
W/ 0. Rayappa, Ghodake,
Aged 53 years,

Or

All  1'esidi11g at E{aI1aI11acij;__ : ,   - '  '<:i 
Bijapur -- Taluk 8:. [)ism'ct.   '  'Ap}3eH4a'nts'--..L

(By Sn'. Babu H. Metag1.1(.1c1é1,'--._,f;c!vr)cé{tc). V  V.
AND: '

1. BhaL1sa.heb_, ._ 
S/0. Hindurap (_}f1at.agr3*.,} V _  _ AV
Age: Major,Oc(:~:_Bt,;si116t$s,    ,
R/at -- Wa,I1Wa§ie,. 'Fa1uI«;~I{a1'1;é:C1', V 
I{oI.11apL1;:"'(M3l"i£11*as»fi'8'j'Sifaté} A

2. The fJ'1"1"j[*.;e.gl: "j{?ndi.é=; 'I11éL1faI1Ce _ "

(i1011'I,1_)a41':_v Limjt..(_ed;, " ._   * -

By its _Bi.'a11d'1 IV1.}€ir1.éig(;i'; . . ' ..~
Icha_£kz5J£_a,11ji   .-- 
TI'11*o1,1gl'17it.s Iocaj-. B1'ian_Lih Manager,
I.Jnj1t<?:s:1. India' Insu1'ance Co. Ltd. ,

   FfzrgntAR0ad.;"E3ijapu1"~586 101. : R'r':spo11dc11t:5

{B};     :.T\Rfif1';g.go11<ia, Advocate for R2)

1-1'1iS.MiS"ceHa.z_1eous First Appeal is filed under Section

'#51

 I) crf'_E:'16 Motor Vehicle Act against. the J1,_1.dgm(-znt and
 '8.Wé31'.--C1_ (1af€(l ()8.l1.2()(_)5 passed in MVC. No.506/2003 on
  I:}1 c. fiI:; of the Motor Accidczmgs Claims T'rif)1_1r1a] No.V,

 __E_3i_13.})i1r, partly allowing the <:1ai_m peI:ition for COII1p€I1Sa.[iOI1
  a11dEscekir1g e1'1ha11cen1r:nt of coInp<:nsa_tion.



 

This M..F'.A. COI1'lil1g on for coiicriliatiiorif'1"i<i..i:g--...g'ia};;'the

Lok Adalat. n1ai'-¢1ng£J1_ii(.ia are piesernt.

and i:i'BVaiawa1'1t who died on
28.O2.2.;f)(}53_i bii"ja{}r:(%uI1t'«bi"vfai;al iI}jL1I'i€'S S'I.lSt8il1€d by bin'; in

a n'1oto'1"   011 28.ff)'2.2003 due to
1'1eglig§:r1'c:::   of the driver of the 'I_'r11(:i<; bearing
 i§b--..M}I-{)9/(Q-I3()5 1.. Being not satisfied with the
 awarded by the Motor Accidents

i  _CIai£AI'i.S 'Fr:ib1'1'iia1-V, Bijapui' datted 08.11.2005 passed in
W /2003, the Claiu1a11t.s have pI'€fCI'I'Cd the above
 The MAC/'1' awarded coiiiperisation of

 17,000 / -- with interest at the: rate of 6% psi' ani'1u1'n.

94%



 

t.i1e; 

3. After protraczted negotiation, bQ1;l'_i}
have agreed to settle the dispute  
appellants have agreed to 1'ecejm(e'Aa'l'u_11 1 
of Rs.4,79,500/« (Rupees four  
five hI,111('l1"f:d onlv) 'L1'1clL1cl'li1?2;_c.'.§':,""-the  already
awarded by the MOf.()t*   from the
2nd respondent-- I1'1sI.'1a1"a2'_1ee in full and final

settlement of .tljei.1″ in and the 21″

respondent.:4i’j;1:§m’ahee , e'(:3i:tfj3 5531132′ has’ agreed to pay the said

enhaneetil””(;@e1:ipe1i§atiQ’1’1»._a111o1._1fit Witl’1£1’1 eight weeks from
today. 7″l’.l’ius,’ the.”eQfi1p_en.satio1’1 payable to the clainiantsy
appellants gets e;1l1a11C’edA”to Rs.62,500/ «.

the appeal is allowed in part,

». awa1″:l_ing /v€I’1’h:£31′:lClI1g the e0mpensatio11 pa}.r’able to the

.1j_f,…4tflaiI11a1’1I’]af)pellaJ1ts eom 4,17,o0o/u to 1es.4,79,5oo/-.

«..Pafi:i.es are directed to file joint meirzo. It is made clear that

event if 2″” the respondent–Insurance eompanv fails to

v””~..d.ep0sit the 1’en1ainjng Compensation of R’s.E>2,5t’)O/~

BL

including arrears if any,
weeks, the said sum

HILIILIIII.

shall carry interest at f}3._¢ 1’étteL’0f

within the stipulattsd {eight

:UDGE