Citation : 2021 Latest Caselaw 6705 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. 4938/2020 (MV)
(Lok Adalat No. 2829/2021)
BETWEEN:
1. BALAIAH
S/O. KRISHNAIAH
AGED ABOUT 60 YEARS,
2. CHIKKAMMA
W/O. BALAIAH
AGED ABOUT 52 YEARS,
3. RADHAMANI
D/O. BALAIAH
AGED ABOUT 30 YEARS,
4. MANJUPRABHU K B
S/O BALAIAH,
AGED ABOUT 23 YEARS,
5. RAMESH BABU
S/O BALAIAH,
AGED ABOUT 22 YEARS,
ALL ARE RESIDING AT KURIKEMPANAHALLI VILLAGE,
SIREKUNTE POST, BELLAVI HOBLI,
TUMAKURU TALUK AND DISTRICT - 572 128.
... APPELLANTS
(BY SRI.RAVISHANKAR SHASTRY G, ADVOCATE)
2
AND:
1. NAVEEN KUMAR M
S/O. MAHADEVA H
AGED ABOUT 51 YEARS,
R/O. MARUTHI KRUPA,
HANUMANTHAPURA EXTENSION,
KORATAGERE, KORATAGERE TALUK,
TUMKUR DISTRICT - 572 129.
2. THE MANAGER
THE NEW INDIA ASSURANCE CO. LTD.,
SERVICE CENTRE AT
BRANCH OFFICE, OPP: RAMA MANDIRA,
K.R. EXTENSION, K.R. ROAD,
TUMKUR CITY.
PIN - 572 101.
... RESPONDENTS
(BY SRI. SURESH M, ADVOCATE FOR R1 & SMT. Y ARUNA, ADVOCATE FOR R2)
THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED: 13.12.2019, PASSED IN MVC NO.782/2018, ON THE FILE OF THE II-ADDITIONAL DISTRICT JUDGE AND MACT, TUMAKURU, 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 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.8,00,000/- (Rupees Eight Lakhs 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!