Citation : 2021 Latest Caselaw 6630 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 P.S.DINESH KUMAR
&
SMT. S.SUSHEELA, MEMBER
M.F.A.No. 2581/2020 (MV)
(Lok Adalat No. 2522/2021)
BETWEEN:
1. SMT. JHAPRI RAY,
W/O BAKUL ROY,
AGED ABOUT 41 YEARS,
2. ARCHANA RAY,
H/ O JAYANTA RAY,
AGED ABOUT 17 YEARS,
MINOR REPRESENTED THROUGH
NATURAL GUARDIAN
MOTHER 1ST APPELLANT.
3. KALPANA RAY,
D/O BAKUL ROY,
AGED ABOUT 20 YEARS,
4. SHAKUNTALA RAY,
D/O BAKUL ROY,
AGED ABOUT 20 YEARS,
APPELLANTS 1 TO 4 ARE
R/AT AGRA HARISHCHANDRAPUR,
HABIBPUR MADAL,
WEST BENGAL.
... APPELLANTS
(BY SRI. GURUDEV PRASAD K T, ADVOCATE)
2
AND:
1. SMT. RAJAMANICKAM.V,
S/O VELUSWAMY,
NO.25/1, SUBRAMANIYAMNAGAR,
VEERAPPAM PALAYAM,
THINDAL, ERODE DIST.
TAMILNADU - 638 009.
2. THE NEW INDIA ASSURANCE CO. LTD.,
T.P.HUB, BY ITS MANAGER
MAHALAKSHMI CHAMBERS,
1ST FLOOR, M.G.ROAD,
BENGALURU - 560 001.
... RESPONDENTS
(BY SRI. Y K SHESHAGIRI RAO, ADVOCATE FOR R2)
THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED: 03.01.2020 PASSED IN MVC NO. 1136/2019 ON THE FILE OF THE V ADDITIONAL SMALL CAUSES JUDGE AND XXIV A.C.M.M., MEMBER, M.A.C.T., MAYO HALL UNIT, BENGALURU, ALLOWING THE CLAIM PETITION FOR COMPENSATION.
THIS APPEAL COMING BEFORE MEGA LOK ADALAT, THE FOLLOWING CONCILIATION ORDER IS PASSED.
CONCILIATION ORDER
The learned Counsel appearing for the Appellants - Claimants is present through video conferencing/Physical Hearing. 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 appellants/claimants (being authorized by the appellants/claimants to sign) and the learned advocate appearing for the respondent - Insurance Company and its authorized officer is filed. The appellants-claimants have agreed to
receive and the respondent-Insurance Company has agreed to pay a lump-sum of Rs.13,55,000/- (Rupees Thirteen Lakhs and Fifty Five Thousand only), in addition to what has been awarded by the claims 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 apportionment, deposit and release of the enhanced compensation amount shall be made in terms of the Judgement and Award passed by the Claims Tribunal.
5. This Miscellaneous First Appeal stands disposed of in terms of the Joint memo. The Judgment of the Tribunal shall stands modified accordingly. Draw up the Award accordingly.
Sd/-
JUDGE
Sd/-
MEMBER RN
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!