Ase:
HEGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
:N THE HEGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03'" DAY OF SEPTEMBER 2o99{ , OC,,,
CONCMATORS PRESENT: O O
flON'BLE MR..'}USTIC.E A.S.PACHHA.'Pfi?£E'v '-
SRLPRASAD SUBBANNA}':«,M£";_Mi3ESRy O,"
Miscellaneous First
Lok Adalat No.112»6/"2999'*._
BETWEEN;
VIJAYA N.ARADHYA,
D/O.M.P.NAGABUSHAN, -.
AOEO ABOUT45 YEARS,
-ADVOCATE, , =
C.I.L. COLONY, SAN3£xYN,I§cGAR,3'_,_
BANGALORE-94. 2 ' ' .. APPELLANT
aw sMT.I.s,.K.NAeARATHNA, ADVOCATE)
AND: . -- -
1. NANOA KUMAT11," V .
W/0.SAT_IS_H CHARRARAKEE.
AGED ABOUT 35 YEARS, .
" 'R,/A NO_.':3, uN.1RAMAPP~A----GARDEN,
GE'DDALAH}\Li.I,'*RMV II STAGE,
SAHGALORE '- 94."
SATiSH--.CHARRARA.4<EE,
s=A"rHER's-..N,AMgj'..NOT KNOWN,
R,/A N.O;_=3,,_ mu-N'1RAMARPA_-_OAROEN-,
~ .. .13» _c;;--:OOA'LA<RA'i;u, RMV II ST-'A-GE,
SA-N:GA1.OR1E - 94.
, NA??iOr4A_1,-:NSuRAN-CE COMPANY LTD.,
.___BY I'?§'S- REG-§0=NA-L MANAOS-R, N-0.2-8,
A _ 'z;sNm' BU-ILDING AN-Nexs,
1' ' _ ";MISSIO'N ROAD, BANGALORE -2?. RESPONDENTS
(BY SRI.M.NARAYANAPPA, ADV.F-‘OR R2)
MFA FILED U/5.173(1) O? MV ACT AGAINST THE JUDGMEWF AND AWARE) DA”E”‘£”:I3
9-8-2005, PASSED IN MVC NO.16-47/2003 ON THE FILE 0?’ ‘THE XV} AEDDL. SMALL CAUSES
JUDGE, MEMBER, MACT, METROPOLITAN AREA, BANGALORE (SCCH-14}, PARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF
COMPENSATION.
THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER BEING
REFERRED VIDE ORDER DATED 12-8-2009, THE FOLLOWING ORDER IS PASSEiZ}..-‘-_’
CONCILIATION ORDER
The learned counsel for the appellant
counsel for respondent — Insurance Comp4anyI’ai’on”g
representative are present.
2. After protracted negotiations, ‘the rrr-atter_isJsetvt.!.ed§
appellant has agreed to receiveLVI’Va’ndVV the :r_e’spofndent –
Insurance Company has agreed ofTRsx.65,G0G/-
(Rupees Sixty Five Thousand’ ‘ani~,r,, at 6% pa.
from the date of clvai:m..__pel{§iti’on:::::til:l of deposit, in
addition to what tharléibunal, in full and
final settlement oi thé.LL’r;lVai.rrr; is filed on behalf of
the parties to this ‘erffa;;t.”i_” I
3. The respondent Company shall deposit the
said amount .before”Tribunal, within 6 weeks from the date
Of Pii’eiparaflif3in Award; i I i
4. first appeal stands disposed of in
of’the”Join.tv*V’ri\§e1mo. The award of the Tribunal shall stand
modified accoyrdinglfiy. Draw up the Award accordingly.
Sc:I/-
FUDGE
gy.
imam
I”?