High Court Karnataka High Court

Tajunnissa W/O Late Md.Ilias … vs M/S The United India Insurance Co … on 17 October, 2008

Karnataka High Court
Tajunnissa W/O Late Md.Ilias … vs M/S The United India Insurance Co … on 17 October, 2008
Author: Lok Adalath
 

HIGH COURT LEGAL SERVICES COMMTITEE, BANGALORE
BEFORE 1% LOX ADALAT .

IN THE HIGH COURT OF KARNATAKA AT 

DATED mxs mm 1711-1 new or ocmnzaxi    

CONCIHATORS PRasEN'r:i 

Horaw MRJUSTICE    'A fv~   7

SRLPRASAD suBBA1jNA,a¢mmB;-";  

   

1: Adglag No¢1'309!2€)08
nrrwmzx:    

1. SMT.'}fAJUNNISSA, V     '
W/O.LATE MD.1Lms@, ELIAS PA:'3,HA,'-..f--__ ~- 
AGED ABOUT 3$'YB;5I<s.    "  

9/ O.LATE MD.I¥4Ifi--$1ILIAS' I?I5tSfIA_,_ 

AGED ABic2U*i'--.:5L;yEAE;§.;.  '-

Ex.)

3. KUM.FAI~§DAHA,'  " __
I)/OLATE 2aqD'.':Lm;9._@1LiAs'~§AsHA,
AGED ABOUT' .13  " . 

4. MASTER "wasm  I

 ' " '~31 0.LA'§'E);b_B.-iD.vILIAS @'1"I.'mS PASHA,
' AGED :=.331#iv~'c:c::~f:€:::;Ls1fI§§re' BEFORE LOK AEALAT
AFTER BERIG   3'?-9-2008, THE FOLLOWING
ORDERIS PASSED:   e   

 '--_(_I_:QHCI_j'_;_IA'EiV¢)"1§' ORDER

The learnedtdme appellants and the learned

counsel for Are_spQnde:it§ins"a._§a2ice Company along with the

representative are"'pIjeser:.t. 

2.  'A-t'{e:F'e" ddefétraeted neéofiafions, the matter is settled. The
appeliarits  to receive and the respondent ---- Insurance

:{“QQ::1paIi3? has to pay a lump sum of Rs.8,00,0(30/ ~ {Rupees

?:_{‘_I’1re«; Lakii en1y)’,fiiz1 addition to What has been awarded by the
d ftzii and final settlement of the claim. A joint memo is
V ar1–.Abehalf of the parties to this effect.

~_’The Respondent– Insurance Cempany has agreed to deposit

Vusaid ameunt, Within 6 Weeks from the date of preparation of