High Court Karnataka High Court

Thimmaiah vs Manager United India Insurance Co … on 9 October, 2009

Karnataka High Court
Thimmaiah vs Manager United India Insurance Co … on 9 October, 2009
Author: Lok Adalath
I

HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 09"' DAY OF OCTOBER 2009 

CONCILIATORS PRESENT:

HON'BLE MR.JUSTICE ASHOK B HINCHIGER1 f 4   
AND   ._ " 
sR1.N.s.sAMPANGzRAMAxAiaI,~»m«:M:3E1§"     * ,__  

 

BETWEEN:

THIMMAIAH s/O.HANUMAI'AH;"  , "  '
AGED ABOUT 58 YEARS»,     ~
R/AT THENKERE VVITLLAQE AND}; POS*!.'>,'-
HULIYUR HOBLI,i_CN HALL1._--TALLI1<:,--,  _ *
TUMKUR DISTR1CT. * *     APPELLANT

(BY SRI.R.CHANIQRAST{EK$R¢:_IsDV. FOR M/s.LAWYERs NET)

AND; V. '_

1.  :MA_NAr:;ER,' «  A __
U1»I:T1::éD END_I'A_ INsLr_RANCE CO.LTD.,
No.2, '1s_jr «FLOQR, HQSUR MAIN ROAD,

G   MAD1\*ALA,B__ANG_ALoRE -560 068.

A  G 1{vLRAMANATH_. MAJOR,

" *  fs/'OMALL.A'1AH, R/AT NO.38,
 3.6% CRQSS, 17TH MAIN,
 5TH ._BLQ(_;'.1<:, JAYANAGAR,
-.BAN»f}ALORE «~41. .. RESPONDENTS

G ” (BY SRI.M.ARUN fi–:”3NAPI>A, ADVOCATE FOR R-1)

MFA FILED U/3173(1) OF MV ACT AGAENST THE JUDGMENT AND
AWARD DATED 13/07/2006 PASSED IN MVC N03378/2005 ON THE ma OF

THE 111 ADDL. JUDGE, COURT OF SMALL CAUSES, MEMBER, MACT,
METROPOLITAN AREA, BANGALORE, (SCCI-i.NO.18}, PARTLY ALLOWING THE
CLAIM PETITEON FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION. _ __

THIS APPEAL COMING ON FOR CONCILIATION BEFORE LoK..AD_A:.AT

AFTER BEING REFERRED VEDE ORDER DATED 18«6«–2009, THE…EoLL0w1’N:}

ORDER IS PASSED. E __

CON CILIATION

The learned counsel for the appellantand

for respondent No.1 – Insurance

representative are present.

2. After protracted negotiations, Ctlijei I if settled. The

appellant has agreed –rec:eive .T.an’dPP”thevafesipondent No.1 «~

Insurance ConipanjliP”naS.ltVa:greetd”‘Ato ._p.j«:1y a sum of Rs.1,25,000/~
(Rupees One Lakh Twentydl “Thousand only} on and above the
amount awarfiedsltby the’fll’riC’ounal..’ towards full and final settlement

of is inclusive of interest also.

3. The =~respo’nden;t .__No.1 «~ Insurance Company has agreed to

deposit the_.CCVEsaid.’a1rnount within 6 weeks from the date of

_.pr_ep.aration of’*aWard, failing which the said amount shall carry

CV ‘w_:C*intere_st:atV.$§°Z5A_«p.a. from the date of default till the date of deposit.

E33.

4. This miscellaneous first appeal stands disposed of in terms of
the Joint Memo. The award of the Tribunal shall stand modified

accordingly. Draw up the Award. accordingly.

RR