Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Manjunatha vs Sri M Lakshman
2022 Latest Caselaw 4498 Kant

Citation : 2022 Latest Caselaw 4498 Kant
Judgement Date : 12 March, 2022

Karnataka High Court
Sri Manjunatha vs Sri M Lakshman on 12 March, 2022
Bench: Lok Adalath
                              1

     HIGH COURT LEGAL SERVICES COMMITTEE, BENGALURU
               BEFORE THE MEGA LOKADALAT

      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

          DATED THIS THE 12TH DAY OF MARCH, 2022

                   CONCILIATORS PRESENT:

             THE HON'BLE MRS. JUSTICE M.G.UMA

                             &

                  SMT. S.SUSHEELA, MEMBER


                   M.F.A.No.686/2022 (MV)
                  (Lok Adalat No.736/2022)


BETWEEN

1.    SRI MANJUNATHA
      S/O DODDARANGAPPA,
      AGED ABOUT 52 YEARS.

2.    SMT. MANJULA
      W/O. MANJANNA,
      AGED ABOUT 41 YEARS.

      BOTH ARE R/AT BORASANDRA VILLAGE
      GULIGENAHALLI POST, SHIRA TALUK
      TUMKUR DISTRICT.
                                                ...APPELLANTS

(BY SRI. KAILAS SHANKAR P.S, ADVOCATE)

AND

1.    SRI. M.LAKSHMAN
      S/O MUNIYAPPA
                                  2

     A/ABOUT 45 YEARS,
     R/AT OPP TO JUNIOR COLLEGE
     ADARSHANAGAR,
     MALUR TOWN.

2.   THE MANAGER
     THE NEW INDIA ASSURANCE CO. LTD.,
     MOTOR T P HUB,
     MAHALAKSHMI CHAMBERS,
     NO.9 2ND FLOOR,
     M.G ROAD,
     BANGALORE 560001

                                                    ...RESPONDENTS

(BY SRI.NAGARAJAIAH K, ADVOCATE)

THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED 27.04.2021 PASSED IN MVC NO. 6600/2018 ON THE FILE OF THE MEMBER, MACT, XVI ADDITIONAL JUDGE, COURT OF SMALL CAUSES, BENGALURU CITY (SCCH-14), 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 are

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 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.6,35,000/- (Rupees Six Lakhs and Thirty 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 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

PK

 
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