Citation : 2021 Latest Caselaw 6618 Kant
Judgement Date : 18 December, 2021
1
HIGH COURT LEGAL SERVICES COMMITTEE, BENGALURU
BEFORE THE MEGA LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 18TH DAY OF DECEMBER, 2021
CONCILIATORS PRESENT:
THE HON'BLE MR. JUSTICE B. VEERAPPA
&
SRI. M.N. UMASHANKAR, MEMBER
M.F.A.No.788/2021 (MV)
(Lok Adalat No.3521/2021)
BETWEEN
BASAVARAJU
S/O LAKKAPPA
AGED ABOUT 53 YEARS
R/A SINGAPURA VILLAGE, PALYA HOBLI
BEHIND APMC, CHOWDESHWARI NAGAR
ARASIKERE
PRESENTLY R/A
C/O ANANDA
HOUSING BOARD, KUVEMPU NAGARA
HASSAN-01
... APPELLANT
(BY SRI. PRATHEEP K.C., ADVOCATE)
AND
1. SANNARANGEGOWDA
S/O RANGE GOWDA
ATTAVARA VILLAGE
DUDDA HOBLI
2
HASSAN TALUK
HASSAN DISTRICT-34
2. THE MANAGER
RELIANCE INSURANCE CO LTD
KRUTHIKA ARCADE, IST FLOOR
N R CIRCLE
HOLENARASIPURA ROAD
HASSAN-01
...RESPONDENTS
(BY SRI. ASHOK N PATIL, ADVOCATE FOR R2)
MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED 18.03.2020 PASSED IN MVC NO. 736/2018 ON THE FILE OF THE MEMBER, M.A.C.T., 2ND ADDITIONAL SENIOR CIVIL JUDGE, IN CHARGE PRINCIPAL SENIOR CIVIL JUDGE, HASSAN, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
THIS APPEAL COMING ON FOR CONCILIATION BEFORE MEGA LOK ADALAT, THE FOLLOWING CONCILIATION ORDER IS PASSED.
CONCILIATION ORDER
The learned Counsel appearing for the Appellant - Claimant is
present. The learned Counsel appearing for the Respondent-Insurance
Company along with its representative are present.
2. After prolonged negotiations, the matter is settled. A joint
memo signed by the learned advocate appearing for the
appellant/claimant (being authorized by the appellant/claimant to sign)
and the learned advocate appearing for the respondent - Insurance
Company and its authorized officer is filed. The appellant-claimant has
agreed to receive and the respondent-Insurance Company has agreed to
pay a lump-sum of Rs. 50,000/- (Rupees Fifty Thousand only) in addition
to what has been awarded by the Tribunal, in full and final settlement of
the claim.
3. The Respondent - Insurance Company has agreed to deposit
the said amount before the Tribunal within six weeks from the date of
preparation of award, failing which the said amount shall carry interest at
the rate of 9% P.A. from the date of default, till the date of deposit.
4. The entire enhanced compensation amount shall be released in
favour of the appellant-claimant on proper identification.
5. This Miscellaneous First Appeal stands disposed off in terms of
the Joint Memo. The Judgment and Award of the Tribunal shall stand
modified accordingly. Draw up the Award accordingly.
Sd/-
JUDGE
Sd/-
MEMBER
NM/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!