High Court Karnataka High Court

Vinayaka Kamath vs Nagendra Udupa on 11 June, 2009

Karnataka High Court
Vinayaka Kamath vs Nagendra Udupa on 11 June, 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 1 1*" DAY OF JUNE 2009 I I
CONCILIATORS PRESENT:

HON'BLE MRJUSTICE   I
AND   A_    4. I 
SRLKSURYANARAYANA      
Miscellaneous First Appeégflo. T2320/V  V
Lok Adalat No.11?/x2009 ' ' ' 

BETWEEN:

VINAYAKA KAMATH,   '
AGED ABOUT 51 YEARS,    _  '

S/ORATHABEEDI,     _   
SIDDAPURAVILLAGE,     "_ 

KUNDAPURA TALUK.    "     APPELLANT

(BY SR1. 'H.V1>AvAN,A' 'CEiAB1I5'RA' SHETTY, ADVOCATE)

AND:

1. NAGENIDRA IJDUPA, """ "
A GED 'ABOUV'1'V34-- YEARS,
s;'v.Q.1;AT1a: DEVARA1{A"--UDUPA,
R/AT. NEAR msfir OFFICE,

   KANYANA'VILLAGRKUNDAPURA TALUK.

2.') NATIONAL INSIUIIQANCE CO.LTD.,

" ~ -:i,"V'B2R'ANCH Oi4'PfICE: GANESH MAI-IAL,
 '§'/£jLI;\IIC31i$?AL MAIN ROAD, KUNDAPURA,
«REP, BY 1:73 BRANCH MANAGER. .. RES!'-'ONDENTS
IEBY SRI.A.N.KRISHNA SWAMY, ADVOCATE FOR 12.2}

IVIIFA FILED U/S.1'73(1.) OF MV ACT AGAINST THE JUDGMENT AND AWARD

  '20-1-2007 PASSED IN MVC NOX715/2004 ON THE FILE OF THE CIVIL JUDGE

'fS_R;DN.) 85 MACT, KUNDAPURA, PARTLY ALLOWING THE CLAIM PETITION FOR
COMPENSATION AND SEEKING ENHANCEMENT OF' COMPENSATION.



2

THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER
BEING REFERRED VIDE ORDER DATED 6-2-2009, THE FOLLOWING ORDER IS
PASSED.

CONCILIATION ORDER

The learned counsel for the appellant and the learned

for respondent mlnsurance Company along with the  I.

are present.

2. After protracted negotiations, the :’ma:t_ter”i is, se:ttled:;ti’ii’*–.Tl:e

appellant has agreed to receive andtithpe rei”spo”nden;t”{tlnsunanceT;

Company has agreed to pay a lump Rs’;7t3;OG0 {Rupees
Seventy Thousand only) in addition tol’theiic_:amo1;nt aW’ard’ed by the
Tribunal, in full and final settlement joint memo is

filed on behalf of the parties to tvhisvieffectp I O’

3. The responidieirits has agreed to deposit
the said amount,_ the date of preparation of
award, failing whichcéthe shall carry interest at 9% p.a.

from the date ;Jfvdefa1i1t;. till theddate of deposit.

4. first appeal stands disposed of in terms of
the Jam.1\:Len:o;Tf’i=I:i’e award of the Tribunal shall stand modified

acco1″dingly. Award accordingly.

Sd/-~
fudge