High Court Karnataka High Court

Sudheer Hegde S/O M G M Hegde vs The United India Insurance Co Ltd on 12 November, 2010

Karnataka High Court
Sudheer Hegde S/O M G M Hegde vs The United India Insurance Co Ltd on 12 November, 2010
Author: Lok Adalath
men: COURT LEGAL SERVICES COMMITTEE,
BANGALORE V '

BEFORE THE LOK    '4   

IN THE HIGH COURT OF  _ 

DATED THIS THE 12% DAY' OF:'.1§Tf5V~f3i'JIBER.£  _
CONCIL1ATO,:RS>PRESENTV     
TI-IE I-ION'BLE MR. JusTit:E'ARAviN°:a KUMAR
SMT.o*$'m1y'T;X/ivekananda Road,
 Thyagarajanagar,
' 'Bangalore 20.
- _ "  Appellant

H {By Sri. Shripad V. Shastry &
Sri K.G. Bhat, AdVS.)



AND:

1.

The United India Insurance Co.., Ltd., . _ – _ V
Regional Office, Shankar Narayan Buildingp .. ~
Bangalore, by its Manager. . d

2. Bhanwar Singh, S/0 Dungar Spindgjhn ” 4′ ‘

R/a, Kailash Nagar, A’ ‘

Nirnbaohere District,

Chittargarh, Rajastan.

V = * Re’spo}ndents
[By Sri. S. Narayana’1V1u1:_thy;–~.jAdv.__ for R 1

This MFA<fi1ec1:.U'/.31}1*7.3[1}'&ofv«MV'".Act against the
judgment and"'ay§rarci__ dated '«27..1~Q,_2,Cj}05 passed in MVC
No.4349/20021' ojr1__-.'_the4«fi1e_V of._.I fAdd1.S'CJ, Member, MACT,

Metropolitan _:A1f.e.a,' [SCCI-I–11}, partly allowing

the e1_a..i..11_1"*._pe'titioI1.._°for" eonlpensation and
enhaneen1e'nfjof conipensation.

This appeal conciliation before Lok
Adaiat after beingéreferred '*:f_ide._'.!E)rder dated 23.11.2009,
the followingorderdis passed.

d } CQNCIQATION ORDER

dflfterj the parties have agreed to settle

Jnattér. claimant has agreed to receive the

_g1o’o’a1 compensation of $31,000/«» in addition to

oeorapensation awarded by the Motor Accidents Claims

V V _ Bangalore. 4k/”

2. The learned counsel for the insurance Company on

instructions, agrees to settle the matter by paying. said

sum of $31,000/». Accordingly, the matterlisllset’t1égii._.forp

the enhanced global oornpensation._of

said amount shall be deposited

within a period of six wee1§s–v._:f:rorn the ofa

copy of this order. If the flisnott deposited within
the said period, the at 9% p.a. on
the said the entire amount
shall be

In terms is V disposed of.

Sdli
Tudge