Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Shivakumar M C vs The Regional Manager
2021 Latest Caselaw 6702 Kant

Citation : 2021 Latest Caselaw 6702 Kant
Judgement Date : 18 December, 2021

Karnataka High Court
Sri Shivakumar M C vs The Regional Manager on 18 December, 2021
Bench: Lok Adalath
                               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.5009/2020(MV)
                  (Lok Adalat No.2577/2021)


BETWEEN:
SRI. SHIVAKUMAR.M.C.
S/O. CHOWDAIAH,
AGED ABOUT 23 YEARS,
R/AT MAKENAHALLI VILLAGE,
NELAMANGALA TLAUK,
BENGALURU RURAL DISTRICT,
BENGLURU - 562 123.
                                              ... APPELLANT


(BY SRI. VIJAY KUMAR T, ADVOCATE)


AND:
1.     THE REGIONAL MANAGER,
       THE NEW INDIA ASSURANCE CO.LTD.,
       REGIONAL OFFICE, NO.2/B,
       UNITY BUILDING, ANNEXE,
       MISSION ROAD,
       BENGALURU - 560 027.
                                    2

2.    MR. M. VIKRAM,
      S/O. MUNISWAMY NAIDU,
      MAJOR, R/AT WARD NO.9,
      NEAR PETROL BUNK,
      CHANDRAPURA MAIN ROAD,
      ANEKAL TALUK,
      BENGALURU - 560 099.
                                                      ... RESPONDENTS

(BY SRI. SUDHAKAR REDDY S V, ADVOCATE FOR R1)

MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED: 05.02.2019 PASSED IN MVC NO. 5489/2017 ON THE FILE OF THE I ADDITIONAL SMALL CAUSES JUDGE AND MACT, BENGALURU 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 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 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.1,00,000/- (Rupees One Lakh 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 entire enhanced compensation amount shall be released in

favour of the appellant - claimant, on proper identification.

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

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter