1 HIGH COURT LEGAL SERVICES COMMITTEE, BANGALOR BEFORE THE LOX ADALAT ' IN THE HIGH COURT OF KARNATAKA AT BANGALORE DAYED THIS THE 9"' DAY OF JUNE 2009 CONCILIATORS PRESENT: I-¥ON'BLE MRJUSTICE s.N.sATvANAR.Av.A1NA"-E.:: " AND , SRLPRASAD SUBBANNA, MElVfi3E--R' mun Misceiianeoug Firs; Apsggai 3 1a, 2009,, A BETWEEN: THE BRANCH MANAGER, ; THE NEW INDIA ASSURANCE cO.LTD.,__ I DIVISIONAL O1=I=Ic_E,_,UDHAi<AAIANDALAM,-- ~ (OOTY), TAMIL NADU, NQW RERTD. BYITS ' REGIONAL MANAGER, . NEW INDIA ASSURANCE cO.L":fD~...,, ~ REGIONAL 0FFICE,'UNITY BUILDING AN P.KALINGA RAO RAO'D,_ * V " A »-- BANGALORE -- S_6D 027;» V ' ._ " .. APPELLANT " SRI. A,N;I(.Iaz«sH NA SWAMY, ADVOCATE) AND} I, K.T;MII'RALIDHAjR, S/O.LATE THIMIVIEGOWDA, NOW AGED ABOUT 37 YEARS, « R/A SREENIVASA NILAYA, KIKKERI ROAD, K.R.PET TOWN, MAN DYA DISTRICT. ,2'; S.RAH.TD4;:', S/O.SYED NORANMED, -.fNOw AGED ABOUT 41 YEARS, _NO.+'<It9, SUN MERI SILL SUNROCK HOUSE, UDHAKANANDALAM (OOTY), _ "TAMIL NADU STATE. H.SHI\/AKUMAR, S/O.|-IANUMANTHAIAH, MASOR, M/SSHIVAKUMAR AGENCIES, NO.1/167, 2 CMC MARKET, UDHAKAMANDALAM (OOTY) TAMIL NADU STATE. .. RESPONDENTS
(BY SMT. A.R.Sl-IARADAMBA, ADVOCATE FOR C/R1
8: M..M..MADHUSUDHAN,. ADV, FOR R2 AND R3)
MFA FILED o/5.173(1) OF MV ACT AGAINST THE JUDGMENT5AR–.D_”AwARD
DATED 3o«~11-2005 PASSED IN MVC NO.79S/2000 ON THE FILE OF ‘THE MEMEER,
ADDL.MACT, SRIRANGAPATNA, AWARDING A COMPENSAT1ON_”QF –Rs.7_,4n,oo.o/–“‘.._
WITH INTEREST AT 6% PA. FROM THE DATE OF PETITIQN TILL D’EPfoSIT*. _
THIS APPEAL COMING om FOR coNcILIATIoN–eE.P=oR=E LoI<'- ADALAT'EPAETER"'*
BEING REFERRED VIDE ORDER DATED 26-3-2009, 'THE FOI.;l…0WING %:__)RDER'._IS
PASSED. .r. *. = -~-so ; I ',
coNcILIATIoisIwIc.oa_DERT.I A
The learned counsel for_"':ythe–'_VA~fappel!a_nt'"einsurance Company
along with the representativetl'iev.'"lea'IV'ned counsei for
respondents are
2. After doe matter is settled. The appellant –
Insurance Cornpaény pay and the respondent No.1
agreed togreceivex e__Vs’u1mA”ofT Rs.5,”73,000/– (Rupees Five Lakh
Seventyfhreé’A:’Th’oIISandHfonly), with interest at 6% p.a. instead of
Rs.7,V4’0.VI0-QLl]+T-Twlthinterest at 6% p.a. awarded by the Tribunal, in
and final se’ttl-ernent of the claim. A joint memo is filed on behalf
A to this effect.
The AppelEant– Insurance Company has agreed to deposit the
All’VEfL’*-saifdvafroount less what has already been deposited within 6 weeks
“I
I1
.3
from the date of preparation of Award. The amount in deposit shail
be transferred to the Tribunal.
4. This misceilaneous first appeai stands disposed
the Joint Memo. The award of the Tribu_r1ai»_shai.i
accordingiy. Draw up the Award accordingiy. . 3 A
RR