Citation : 2022 Latest Caselaw 4327 Kant
Judgement Date : 12 March, 2022
HIGH COURT LEGAL SERVICES COMMITTEE,
DHARWAD BENCH
BEFORE THE LOK ADALATH
IN THE HIGH COURT OF KARNATAKA,
DHARWAD BENCH
DATED THIS THE 12 T H DAY OF MARCH, 2022
CONCILIATORS PRESENT:
HON'BLE MRS.JUSTICE K.S. HEMALEKHA
AND
SMT. ANURADHA R.DESHAPANDE, MEMBER
M.F.A.No.102108/2019 [MV-I]
(Lok Adalat No.446/2022)
BETWEEN:
SRI.SANGAPPA S/O YAMANAPPA RANGAPUR
AGE: 41 YEARS, OCC: COOLIE,
R/O: GORIJINAL, TQ: HUNGUND,
DIST: BAGALKOTE-587104.
...APPELLANT
(BY SRI. G R TURAMARI, ADVOCATE)
AND:
1. SRI.BALU K. S/O N. KALIANNAN
AGE: 48 YEARS, OCC: BUSINESS,
R/O: NO.4/222, KONUR,
PO: KONNUR,
TQ AND DIST: NAMAKKAL,
PARAMATHI (SALEM),
STATE: TAMILNADU-637207.
2
2. THE DIVISIONAL MANAGER
THE NEW INDIA INSURANCE CO. LTD.,
OPP: KITTEL COLLEGE,
P.B. ROAD, DHARWAD,
DIST: DHARWAD-580003.
...RESPONDENT'S
(BY SRI. N. R. KUPPELUR, ADV. FOR R2; R1- DISPENSED WITH)
THIS MFA FILED U/S.173(1) OF MOTOR VEHICLES ACT, AGAINST THE JUDGMENT AND AWARD DATED 18.01.2019 PASSED IN MVC NO.199/2016 ON THE FILE OF THE SENIOR CIVIL JUDGE AND MOTOR ACCIDENT CLAIMS TRIBUNAL-X, HUNGUND, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
THE APPEAL BEING REFERRED TO LOK ADALAT, COMING ON FOR CONCILIATION, THIS DAY, THE LOK ADALAT PASSED THE FOLLOWING:
CONCILIATION ORDER
The learned counsel for the appellant and the
representative of Respondent-Insurance Company
along with its counsel are present.
2. After prolonged negotiations, the matter is
settled. The Appellant-claimant has agreed to receive
and the Respondent-Insurance Company has agreed
to pay a global compensation of Rs.65,000/- (Rupees
Sixty Five Thousand only), in addition to what has
been awarded by the Tribunal, in full and final
settlement of the claim. A joint Memo is filed on behalf
of the parties to this effect. Same is accepted.
3. The said amount shall be released in favour of
the claimant.
4. 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.
5. The Miscellaneous First Appeal stands disposed
of in terms of the Joint Memo. The award of the
Tribunal shall stand modified accordingly. Draw up the
award accordingly.
Sd/-
JUDGE
Sd/-
MEMBER
SMM
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!