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

Savitri D/O Amoghappa @ Amoghasidda ... vs M/S Ahmedabad Bengal Roadways And Anr
2023 Latest Caselaw 9906 Kant

Citation : 2023 Latest Caselaw 9906 Kant
Judgement Date : 9 December, 2023

Karnataka High Court

Savitri D/O Amoghappa @ Amoghasidda ... vs M/S Ahmedabad Bengal Roadways And Anr on 9 December, 2023

                           1




  HIGH COURT LEGAL SERVICES COMMITTEE,
              KALABURAGI

            BEFORE THE LOK-ADALAT

       IN THE HIGH COURT OF KARNATAKA
             KALABURAGI BENCH

 DATED THIS THE 9TH DAY OF DECEMBER, 2023

             CONCILIATORS PRESENT

    THE HON'BLE MR. JUSTICE M.G.S. KAMAL

                      AND
    SRI. SHARNAGOUDA V. PATIL , MEMBER

           M.F.A. NO.200312/2020 (MV)

             Lok Adalat No.572/2023


BETWEEN:

SAVITRI
D/O AMOGHAPPA @AMOGHASIDDA HABALAPUR,
AGE: 17 YEARS, OCC: MILK VENDOR,
R/O GOLASANGI, TQ. B.BAGEWADI,
NOW RESIDING AT ADARSH NAGAR,
VIJAYAPUR-586101.

SINCE APPELLANT IS MINOR
R/BY HER NATURAL MOTHER

CHANDRAWWA
W/O AMOGHAPPA @AMOGHASIDDA HABALAPUR,
AGE: 49 YEARS, OCC: COOLIE,
R/O GOLASANGI, TQ. B.BAGEWADI,
                              2




NOW RESIDING AT ADARSH NAGAR,
VIJAYAPUR-586101.
                                               ...APPELLANT

(BY SRI. SHIVASHANKAR H. MANUR, ADVOCATE)

AND

1.      M/S AHMEDABAD BENGAL ROADWAYS,
        1295/1-B, KAPSERA VILLAGE,
        OPP. D.S. OFFICE, NEAR FUN IN FOOD VILLA,
        NEW DELHI,
        DIST. SOUTHWEST DELHI-110037.

2.      THE BRANCH MANAGER,
        NATIONAL INSURANCE CO. LTD.,
        S. S. FRONT ROAD
        VIJAYAPUR-586101.
                                 ...RESPONDENTS

(SRI. SHARANABASAPPA M. PATIL, ADVOCATE FOR R2; V/O DATED 26.08.2021 NOTICE TO R1 DISPENSED WITH)

THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION 173(1) OF MOTOR VEHICLES ACT, PRAYING TO ENHANCE THE COMPENSATION AMOUNT BY SUITABLY MODIFYING THE JUDGMENT AND AWARD DATED 20.06.2019 PASSED BY THE I ADDITIONAL SENIOR CIVIL JUDGE AND MACT-VI, VIJAYAPURA IN MVC NO.966/2015.

THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT, THIS DAY, THE FOLLOWING ORDER IS PASSED.

CONCILIATION ORDER

The learned counsel for the Appellant/Claimant and

the representative of Respondent-Insurance Company

along with its counsel are present.

2. After prolonged negotiations, the matter is

settled. The Appellant/Claimant has agreed to receive and

the Respondent-Insurance Company has agreed to pay a

global compensation of Rs.3,06,000/- (Rupees Three Lakhs

Six Thousand only), in addition to what has been awarded

by the Tribunal, in full and final settlement of the claim. A

joint Memo is filed on behalf of the parties to this effect.

Same is accepted.

3. The entire amount shall be released in favour

of the Claimant.

4. 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.

5. The Miscellaneous First Appeal stands disposed

of in terms of the Joint Memo. The award of the Tribunal

shall stand modified accordingly. Draw up the award

accordingly.

Sd/-

JUDGE

Sd/-

MEMBER

LG

 
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