-1-
-nun-n-n--guns.-Urn
W '"I'-iii 1-ii("§H ('.':6'CI'i'-c"'r Iii' .ISfl.l¢.l'ln.l'.l'l.lU!.,__
DATED THIS THE 131: DAYQF APRH;;T;2TooaV 2 V
BEFORE T = T
THE HON'BLE MR.JUSTICE T
M.F.A, No. T92-42 gages
THE NEW §N’fl;A’As$3UHANcE CCVLTI)
REGIONAL~()FF,l£3E’ V
BANGALORE _ ‘–
3’1′: “1′)’-11:}:-*– .;:3gNs’i:§:’Tu”rs3′,B ATTORNEY
— – …APPELLANT
(By K SURTANARATANA RAD, ADV )
._ __’~_…..__ V . . . . .
V’ T T 1 TT.k’wa TMNAGARAJA s/0 A ANANTHARAM
~13: ,
.”‘:’1GE1″}F\BOUT 45 ‘1’E:”1R’S
R;’;AT’ No.34; 1, 6TH MAIN ROAD
‘ws’RUrH1 EXTENSION
SRIRAMPURA, BANGALORE 21
N A VI._I_A_YAl_.AKS_HMI D go A ANANTHARAM
AGED ABOUT 22 YEARS
R,*AT 1%’-.34,’ 1, am I~.n..A.m R0!-.D
MARUTHI EXTENSION
SRERAMFURA, ‘3:-m’Ga’ am: 21
3 SHAFIULLA KHAN
sgo I-IABIBULLAKHAN L ;
MAJOR
LASHKAR MGHALLA
SHIMOGA 577 201
(By M/S: LAWYERS NET, ADV:§’0I?:A~E-{I-;’§’AA,. ‘ A.) 4′ A
THIS MFA FILED U]S___173(1)_ OF MV’A(}’_]’ ADAINS?
TI-IE JUDGMENT AND AWARD DAT1;:D:2s,iD?;2(x35
PASSED IN Mvc: NO2133/2003 ON’-TI4IE FILE OF THE
14″i’i~i ADDL. JUDGE, £’L’s”‘;’:.}’R.’I”‘_O’.*~’-‘ “”P.£A{.;L CAUSES,
MEMBER, MADT, ‘ MF:rR.DPQI;flfAN’~-.AREA, BANGALORE,
(SC.C’-H-10), AWARDING OF’ RS.2.4i’s,L’)00i-
WITH COST AND INTERES’E’v@ 5%’P.A…_’FR0M THE DATE OF
PETITION TILL DATE oFDE_Po.s1fr. – *
‘I’lFe§’i’$” oojM_m.o AFDVRJHEARING, THIS DAY,
JHE CGi._:’:'”<"'–i_' MADE ;_HnEFGLLG§u"§NG.
I" I' '»q_ 1 0
11- '3 7"' "M by L116 msmr of tee offend1..g m…ot..r
is' against the judgment and award
' datcfi(;l'25;7;–2005 in MVC 2133/03 of the Motor Accident
Court of Small Causes, Bangalore City
103, (for short the 'MAC'I").
2. Learned counsel for the parties submit that the
pmtl 5, by an out of Court settlement, have agreed for
4.1.- …- – .w….,.-.4–:….-.
1 Lu (3 mpcu – u 11 from Rs.2,4S,0.0fl,’= to
~.A.; vRf::*;:~f;i*«:)iw’jL~,,§;_ru’*:*sb
Rs.1,80,fi00/’-. in other W”‘i’1″1S,
gum
. ~ ’95
agreeable to receive bf
Rs.1,80,000/– and the appelV1a11t’_t_’ie:’ :1Vd1e .
said sum if granted tilnefi
3. R(‘:cO1’diIi_5gx_ ef the learned
counsel for the paljtiee, allowed in part.
reduci1ig_ ‘ti1.V.;r;§: er;1n15e11siiiie11″‘;Vi’i*om Rs.2,48,t’:G0;’- t
Rs;:1,80_,U(§G/_:_ all other respects remains
The deposit with the LCR is directed to
V’ to the MACT forthwith. H ”
Ln.