Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hulluraiah vs Dilip G L
2022 Latest Caselaw 4462 Kant

Citation : 2022 Latest Caselaw 4462 Kant
Judgement Date : 12 March, 2022

Karnataka High Court
Hulluraiah vs Dilip G L on 12 March, 2022
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 12th DAY OF MARCH, 2022

                  CONCILIATORS PRESENT:

        THE HON'BLE MR. JUSTICE B. VEERAPPA
                                &
            SRI. M.N. UMASHANKAR, MEMBER

                   M.F.A.No. 5385/2021 (MV)
                  (Lok Adalat No. 1067/2022)
  BETWEEN

  1.    Hulluraiah S/o Late Siddappa,
        Now aged about 51 years.

  2.    Nagamma W/o Hulluraiah,
        Aged about 44 years.

  Both are residing at
  Gangondanahalli, Lakshmipura Post,
  Dasanapura Hobli, Bangalore North Taluk,
  Bangalore-562 123.                              ...APPELLANTS

                 (By Sri. N.R. Range Gowda, Advocate)
  AND

  1.    Dilip G.L. S/o Lokesh G.G.,
        Aged Major, R/at No.484,
        Near SLV, Public School,
        Gangondanahalli, Lakshmipura Post,
        Bengalore-562 123.
                                       2

      2.    ICICI Lombard General Insurance Co. Ltd.,
            No.121, The Estate Building,
            9th Floor, Dickenson Road, M.G. Road,
            Bangalore-560 042.                        RESPONDENTS

(By Sri. : B. Pradeep, , Advocate for R-2)

MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED 07.08.2021 PASSED IN MVC NO. 153/2020 ON THE FILE OF THE MEMBER, MACT, XVI ADDL. JUDGE, COURT OF SMALL CAUSES (SCCH-14), 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 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. 6,40,000/- (Rupees Six

Lakhs Forty 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 apportionment, deposit and release of the enhanced compensation

amount shall be made in terms of the Judgment and Award passed by the

Claims Tribunal.

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

Rbv

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter