High Court Karnataka High Court

Umesh Naik vs K.M Vijaya Kumar on 2 April, 2008

Karnataka High Court
Umesh Naik vs K.M Vijaya Kumar on 2 April, 2008
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT 
IN THE HIGH COURT 0:9 KARNATAKA AT BANC;§XL{31?$§;__V'«'  _

DATE!) THIS THE 2:»: as. Y OEfAbAPRII;~'3(.i"{}jg8: "if % _ é "

CONCILIATORS PREs§:Nf1€. ?  1 %% %

HOWBLE mR.JUs'r1cE»s.;A,BntrL   :3
SRI.£.SREENIV£gSA 

  

Miscellaaeous Fifsi-  I$T<i;'iS'i'»§ 39.!§004
Lek Adalat No,_53.'7i20£)8-f_~ M 
BETWEEH:   M 1 .. 

zmasr-1 NAEEQ,$;'O,NA{}A"NAE1K,_*.'_ =  __ 
gag 35 ifgags, %   ' "
E-3/Q.HL1LL§KATTEVELL1&.C;E, :1;__ H V' --  
EDAVAEQAGERE 'FA'I;U'§{'AI31STRTf71{iT.   .. APPELLANT

(31: 3i§I;MAfi'E$H.V_ftA--.§r?9iH, ADVOCATE)

1, K.M.V1JA;YAi£UMAR;~S,'O.MA§~IADEVAPPA,
V f3<WNER" GP J_AGADEE7$TH:'£..I3US,
" ;N(3.'KA» r?i2:"'»29,'?.,5.EXTENs1oN,
I:2;ax'A,Nr;.c;a:RE«..% =  V

 THE: D1'€I§3IONAE;.--._MAVNAGER,
 '-~<.'1"HE U1'~J__E'I'EE}FNDE£;1NSURANCE CO.L'I'i).,
 M.M.K. GQM.PL}£X, AKKAMAHADEVI
 . _ .§2t'}z_%.D, DAVAIKAGERE. .. Rssronnzwws

   {aig=v~$ R.é;Lga:§.AK;;1~1nA snmwv, ADV. ma R1 as 0.MAHE$l-I, ADV. ma R2}

 M51-*A".t»xLED {.1/S.1?3(1} OF MV ACT AGAINST THE ..IU3I)C}MEN'I' AND

 ...':}§wA:Q:*,w .DA*.:'*m 22-322904 PASSED IN MVC N0456/2003 (OLD mass/20033
 (f;sN_'}Z'HEj mg :31? THE CIVIL JUDGE gsamz.) 85 xv MAC'? AT DAVANAGERE,
'~_P2*§.R'1'LY..'ALLOWING THE CLAIM PETETIQN FOR' COMPENSATION AND

SEEZKENG ENHARCEMENT OF' CCJMPENSATTON.

 THIS AP?'EAL CGMINGOR FOR CONCILIATION BEFORE LOK ADALAT
AFTER BEENG REFERRED VIBE ORDER DATED 12-2--20(}8, THE F'OLI..OWiN(}
ORDER ES PASSES)



concmmfion ORQER
The learned ceunsai for the appellaxit and the learned counsal
for raspaxzcient ----Ir1Si1:£*a1"1Ca Company aiong with the re_presa13ta1:iva

are present.

'.2, After protracteé negotiatians, the matter  * 

appellant has agreed to receive arid the "i'é$p9_I:dex3t.A -§'«%.I_z1$ai"aiiCeD 1'.

Company has agraad to pay a lump sum 5:?  1,5().»',§7}(}O/ (1§i};g;¥éesL

C3116 Lakh Fifty Thousand oniy) in adéiéfxon to tha 'araoaiat awardrrfl
by the Tribunal, in full and   t11e é:1aVj_m. A joint
1119:1110 is filad on behaif of the  

3. The respandent.§~¥ 1.f:;§§;1;fa3f1a§:"'----CoiI1pa1"1y has agreed to deposit
the said ameuxxt," wi't,hiV1i   from the date of preparation,
fai1i:1g.wf:ich.§:«::1Vjé* said shall carry interest at 9% pa. from

the €iat¢'Qf'ti€fai;1£,  date af deposit.

 V Ou§:'-<§f--.at}a§  compensation aI11<)u1"1¥:, 50% 9:" the

af§.1.g:;1;:3,: shaii '#34:; in fixaé deposit in the name of the appellant

 far a periad of 3 years with the liberty to draw

  ~.Vf.i;?:j-w%i_;jIt}ére:;;t on tha said amaumi. The balance 50% of the amount

 V V*.€';1"1al}"'i")};*$:.'v1'*::1eas€<} in favour of £116 appezllam;

%

E

1.

:

4:5.”-»

5. T1113 3fIEif?sC{i}L1E1f1€O3_1S first appeal stands dispased of in terms of

1:116 Joint, M6310. The award of the Tribunal shall sta§1€1:1335odified

acccardilzgiy. Draw up the Award accordingly.

1 1