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'«.,.f"--«S.V"'--._4 CONCILIATORS PRESENT: I-IoN'BLE MR.JuST1:CE B.SREENIVASE..(§Qw:tj:A_ "I A AND , sR1:.A.I<.BHAT, MEMBER I " Misc. First AQp_ea.!flp.77V"0§[ 2ocI4S S (Lok Adalat NO;*2,?'8/200112).'=._f_: BETWEEN: '~ T.N.SURESH, S/O.T.R.N.MURTHY,._ 5 AGED 45 YEARS, R/AT NO.93, " 'L -- * 2N9 CROSS, 2"" MAIN, NEW KEMPEGOWDA LAYOUT, . KATHRIGUPPA, BSK 3'"?s'TAGE, I BANGALORE. . . 2 "Appellant (BY SRI. A.,S.'S'HIvARi3DDTi:B;._Si»;,T.'P.v.KALPANA, ADVOCATES) AND: V' S V' V S' 1. SMT..~AzEERA BEE," _ _ "vHUS'BANI'3j"NAM,.E NOT KNOWN TO THE PEFITIONER, MABOR IN AGE, R/"AT 'NO.39s,. SREEBANOERAIYA, HARINAGAR,...,B.S,'K; BANGALORE -- 82. ' V 'ir?:~:S"IA' THE 'I;I_NITEO,,IN'sURANCE CO.I_TO., 4 'No.40, LAKSHMI COMPLEX, K.H.ROAD, " BAN,GAE_ORE -- 560 002. ..Responcfents " - fav SRI.A.RAVISHANKAR, ADVOCATE FOR R-2) THIS MFA FILED U/S. 173(1) OF MV ACT AGAINST THE JUDGMENT AND FXVVARD DATED 22-7-2004 PASSED IN MVC No.3S13/2001 ON THE FILE 'oI_=_TNE MEMBER, PRL. MACT AND CHIEF 3UDGE, COURT OF SMALL CAUSES, 'BANGALORE (SCCH--1), PARTLY ALLOWING THE CLAIM PETITION FOR '' COMPENSATION & SEEKING ENHANCEMENT OF COMPENSATION. fie IN.) THIS MFA COMING ON FOR CONCILiATlON BEFORE LOK ADALAT AFTER BEING REFERRED VIBE ORDER DATED 6-3-2007, THE FOLLOWENG ORDER IS PASSED. CONCILIATION ORDER The learned counsel for the appellant and the .learnfed.iccui:se.l' for respondent «-Insurance Company a1ong».with'_'itheirepreseintatixief
are present.
2. After protracted negotiationsi,R°~t_he_ mat”terti settled; The
appellant has agreed to receive afrrdi.the..V__respondent”~ Insurance
Company has agreed to pay_a._lumpV._i”iRs;i30,000/– (Rupees
Thirty Thousaxird . o’n1iy),i3¥§:.in.clusiIzieR ofiiiniterest, in addition to the
amount awarded innfull and final settlement of the
claim. A joint meme ie 5.1ed’ei?i «eeha1r of the parties to this effect.
~»~ Insurance Company has agreed to deposit
the ‘ainount.5I six weeks from the date of preparation of
Vi’.;eRvi%ard, failings-Wirrieh the said amount shall carry interest at 9% p.a.
C ,c1ate”of default, till the date of deposit.
@
%
4. This miscellaneous first appeal stands disposed of irfterms of
the Joint Memo. The award of the Tribunai shall s¢.as:§;isj’;;§’¢§1i:§ed
accordingly. Draw up the Award accordingly.
RR