Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumathi Acharthi vs The Managing Director
2022 Latest Caselaw 4499 Kant

Citation : 2022 Latest Caselaw 4499 Kant
Judgement Date : 12 March, 2022

Karnataka High Court
Sumathi Acharthi vs The Managing Director 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. 169/2021 (MV)
                   (Lok Adalat No. 1116/2022)

  BETWEEN

  Sumathi Acharthi,
  Aged about 33 years,
  W/o Late Raghavendra Acharya,
  R/at 1-12, Puthibettu Mane,
  Muniyal, Varanga Village,
  Karkala Taluk - 574 104.                         ...APPELLANT

              (By Sri. H. Pavana Chandra Shetty, Advocate)
  AND

  1.    The Managing Director,
        The Hanuman Transport Co. (P) Ltd.,
        76, Badagabettu, Chitpady,
        Udupi - 576 101.

  2.    The Divisional Manager,
        The Oriental Insurance Co. Ltd.,
        Divisional Office,
        Vishnu Prakash, II and
                                       2

            III Floor, Court Road,
            Udupi - 576 101.                              RESPONDENTS

(By Sri. : Janardhan Reddy, Advocate for R-2)

MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED 29.06.2019 PASSED IN MVC NO. 864/2018 ON THE FILE OF THE SENIOR CIVIL JUDGE & ADDL. MACT, KARKALA, 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

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 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. 1,05,000/- (Rupees One Lakh 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

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