Citation : 2021 Latest Caselaw 6752 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 G.NARENDAR
&
SRI. VIJAYKUMAR A. PATIL, MEMBER
M.F.A.No.2480/2020 (MV)
(Lok Adalat No.2985/2021)
BETWEEN:
DAYANANDA.B
NOW AGED 34 YEARS,
S/O. MAHALINGA NAIK
R/O. BAJAKOODLU HOUSE,
ENMAKAJE VILLAGE, PERLA POST,
KASARAGOD TALUK, KERALA STATE,
NOW R/AT ISHWARAMANGALA OF
NETTANIGE MUDNOOR VILLAGE,
PUTTUR TALUK,
DAKSHINA KANNADA DISTRICT- 574201.
... APPELLANT
(BY SRI. VISHWANATHA POOJARY.K, ADVOCATE)
AND:
1. N.THIRUMALA RAJA
NOW AGED MAJOR
2
S/O. MAHABALESHWARA BHAT,
R/O. NO.2-20(1), SWASTHIKA,
BHANDARABAILU, KUTTUR POST,
MUNNOR, MANGALORE,
DAKSHINA KANNADA DISTRICT- 575001.
2. THE MANAGER
NATIONAL INSURANCE CO. LTD.,
BRANCH OFFICE, 1ST FLOOR, SHRI KSHETHRA
DHARMASTHAL BUILDING, MAIN ROAD
PUTTUR, PUTTUR TALUK
DAKSHINA KANNADA DISTRICT- 574201.
... RESPONDENTS
(BY SRI. ASHOK N.PATIL, ADVOCATE FOR R2)
THIS MFA FILED U/S 173(1) OF MV ACT, AGAINST THE JUDGMENT AND AWARD DATED:20.09.2019, PASSED IN MVC NO.2066/2017, ON THE FILE OF THE V ADDITIONAL DISTRICT AND SESSIONS JUDGE AND MEMBER, ADDITIONAL MACT, XI DAKSHINA KANNADA, MANGALURU, SITTING AT PUTTUR, DAKSHINA KANNADA, 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.55,000/- (Rupees Fifty Five 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 of 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
PK
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!