Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammed Rafeeq vs G Sridhara
2022 Latest Caselaw 4611 Kant

Citation : 2022 Latest Caselaw 4611 Kant
Judgement Date : 12 March, 2022

Karnataka High Court
Mohammed Rafeeq vs G Sridhara on 12 March, 2022
Bench: Lok Adalath
     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 G NARENDAR
                               &
                  SRI. M B NARAGUND, MEMBER

                    M.F.A.No. 116/2020(MV)

                   (Lok Adalat No. 349/2022)
BETWEEN:

MR. MOHAMMED RAFEEQ
AGED ABOUT 30 YEARS,
S/O LATE MOHAMMED
PRESENTLY RA/T C/O IMTIYAZ
NAMMAM MANZIL, M V SHETTY ROAD,
PANDESHWARA MANGALORE-575001
                                                    ... APPELLANT
       (BY SRI. SANDESH SHETTY.T , ADVOCATE)
AND:
1.     MR. G SRIDHARA
       AGED ABOUT 36 YEARS,
       S/O NARAYANA NAYAK
       R/AT GARDSHEDDE HOUSE
       SULLIA VILLAGE, SULLIA TALUK-574239
       D.K.

2.     THE DIVISIONAL OFFICE
       NATIONAL INSURANCE CO. LTD.,
       BHARATH BUILDING, P M RAO ROAD,
       MANGALURU-575001
       REPRESENTED BY ITS DIVISIONAL MANAGER
                                                  ... RESPONDENTS

(BY SRI. JANARDHAN REDDY ADV., FOR R-2 )

THIS MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED. 13.04.2017, PASSED IN MVC NO.1377/2014, ON THE FILE OF THE IV-ADDITIONAL DISTRICT JUDGE AND MEMBER, MACT, D.K. MANGALURU, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ON 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.40,000/- (Rupees Forty Thousand only), in addition to what

has been awarded by the claims 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 of the Tribunal shall stands modified

accordingly. Draw up the Award accordingly.

Sd/-

JUDGE

Sd/-

MEMBER

VS

 
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