Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganeshkumar vs Charan Raj R
2022 Latest Caselaw 4606 Kant

Citation : 2022 Latest Caselaw 4606 Kant
Judgement Date : 12 March, 2022

Karnataka High Court
Ganeshkumar vs Charan Raj R 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.445/2020 (MV)
                   (Lok Adalat No.628/2022)


BETWEEN:

SRI. GANESHKUMAR
S/O RANGASWAMAIAH,
AGE ABOUT 36 YEARS,
R/O MALLAPPANNAHALLI,
KADABA HOBALI,
KASABA HOBLI,
GUBBI TALUK-577 101.
                                              ...APPELLANT

(BY SRI.M.B. RYAKHA, ADVOCATE)

AND:

1.     CHARAN RAJ R.
       S/O LATE RANGASWAMAIAH,
       AGED ABOUT 40 YEARS,
       R/O JANATHA COLONY,
       DIBBURU, TUMAKURU-577 101.
                                    2

2.    THE MANAGER
      THE NEW INDIA ASSURANCE COMPANY LTD.,
      GENERAL KARIYAPPA ROAD,
      BAR LINE ROAD, INFRONT OF RAMAMANDIRA,
      K R EXTENSION, TUMAKURU CITY,
      TUMAKURU-577 101.
                                                      ...RESPONDENTS

(BY SRI. RAJASHEKARA REDDY, ADVOCATE FOR R2)

THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED. 09.04.2019, PASSED IN MVC NO.369/2018, ON THE FILE OF THE SENIOR CIVIL JUDGE AND MEMBER, ADDITIONAL MACT-17, GUBBI, 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.1,10,000/- (Rupees One Lakh and Ten 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 disbursed 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

 
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