High Court Karnataka High Court

Tunga P Mirajkar vs The Managing Director on 9 March, 2010

Karnataka High Court
Tunga P Mirajkar vs The Managing Director on 9 March, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMM'§f'I*'l"b3l#3, }§ANi;§A§.A;.)}~.?t1'I9Ez>¢53.(5i'.'?§'():()3VVVfi
[Lek Ac1ex1aité_No_.':20'3/'I333 'A "

BE-'I''WEI$N:
TUNGA PMIRAJKAR, _

AGED ABOUT 58 YEARS,  ' '
W/OPRAHLAD RAG, 4    .
RESEDENG AT JAYAMAEEHAE-?._.:--.  V' 
GANDHINAGAR MAIN ROAD, 
SHIMOGA. _ ....   

..Ai'?E}}..LAR'?i"

 V' (BY SR1; §i1;3t§T£.Q_:;&§'_imfl, A33V€'3CA'i'E)

1.

THE MAEJAGENG DIRECTOR,
” ‘.I\§1/S.K_!»{Es¥f\T1~¥ TQURIST’; A ….. .. e
No.22*’r;.– LALBAGVHWEST (}A'”l’E,
V_R.V.f€{3AL’:_._V g
E§;NF}ALORE-7» #4., ”

V THE’cHr;IRMAN-Eint;

‘ * MANAGING ESE-?E{1T()R, KSRTC

-KENGAL HANUMANTHAEAH ROAD,

-. EEANGADCJRE -; 27

V. REFERSENTED BY ITS MANAGER.

.,,/ . 4 ;sg’,:g,’sE’§f%1¥APPANAvAR,

.._V -AGE-D ABOUT 43 YEARS,
Vs/OKALLAPPA,
.. ii-E-RE-KEROR DEPOT,

V _ ‘HAVERI DIST. WK

4. THE NEW INDIA ASSURANCE CO.L’F{).,
No.87, MAHATMA GANDHI ROAD,
FORT, MUMBAE-488001.

REPRQSENTEB BY ITS MANAGER. ..fiES§€’}§_ii3§;f%T’$

(RY P.B.RAJU, ADVOCATE Fifi? R-4:}

MFA FILED Ujs 173m OF’ MV ACT’ A:3AiN$T THE .;x;.:;;:::;szii5::s;’:”‘Ajv;.: ;’w§’A:«:’u°’…
DATED: O6-03-2007 PASSED IN MVC NO.23i2jiEGi}{‘1’OI’é’ ‘1*i~§I:;=.v1a*m;.__<;;§i~'".:Fma,?.
ADDL.DIS'i'RIC'1' 85 SESSIONS JUDGE, PRESIDi=ZJ.'-EG OFE7'i£i'Ef-E. –2iA's%;V_*ma<3r;–v,~.__

TUMKUR, PARTLY ALLOWING THE CLAIM PETi'1;'IONi_

¥«':;:R cQMPENsA:ii'Ti:gi§I1.TANIJ
SEEKENG ENHANCEMENT OF COMPENSATIOISL – N 2

THE APPEAL COMENG on FOR coNC1L:;é;=;?1ot~I B3::ra'_0£2I<; AFTEEQ
BEING REFERRED VIBE ORDER DATE.-E3; m;>w:NG
CONCILIATEON ORDER IS PASSED. .2

c0Nc1LI.A3rIoN cm;;a%

The learned counsciti f()i”‘v..1″,}:}.fiT ‘ ‘Q1ai1i{é;fif§a’p§)e1]ant arm the
learned counsel fer;-.., In$:u;§’afic¢.V ii”-:V’¥£.)’1;’f%£.I’§Vé§11f;? along with its
I’€pI’CS€1’1ta’£iV€’: arq p1*~:*;:§;’c1;:i§.v_ V’ ‘

‘2. After préiafigeé the me’iT.’iiff1″ as :%t=:t:r.£§%:(‘§, ‘E”‘h<~3

appeflaxlt -Ciaimalif: ..:ag1'1:eeé… ts; I'f2(3€":"iV{E and I',§"§f'. H<-?:sp(":11(i(~':t1t-

Insuiféiicc has .é§gi*ééd to pay a hlrrip sum :31" iE>,()()U,”–

. only) inclusive of mtarest, in additjen to

has beén by the Tribunal, in full and finai S=€?tt.lf3Ii16I”}.f,

or~T£;h¢%_%¢%:a::n. Avjfiirxt Memo is filed 0:1 beha1fo::” the: parties to this

8. T116 Respendent wlnsurance Camgésrsrzy has agrezécé. to dr=:’g::n:~”;:I
the said amoxmt ‘t3e:-:fre the ‘I’ri’imna1 within Weeks fmzrr} the cigars
of preparation of award, failing which the said a,:”::01m_t».
interest at the rate of 9°/<3 pa. fmm the e:1a.i,e of

of deposit. '

4. This miscelianemls first appeal sté;ndéf_’ciiSp65s¢d..§:sf&i.r’§’L_’t.afi:is of” J

the -Joint memo. The: award. of thé. .ff1=3b111ié1l

accordingiy. Draw up the Award acc<2r':i.i;;1.gi3?,.

RR