Citation : 2023 Latest Caselaw 9944 Kant
Judgement Date : 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 09TH DAY OF DECEMBER, 2023
CONCILIATORS PRESENT
THE HON'BLE MR. JUSTICE C M JOSHI
AND
SRI. LIYAQAT FAREED USTAD, MEMBER
M.F.A. No.202234/2018 (MV)
Lok Adalat No. 514/2023
BETWEEN:
HALLEPPA S/O KANAKAPPA,
AGE: 47 YEARS,
OCC: SHEPHERD & AGRICULTURE,
R/O YAVOOR, TQ: SHORAPUR,
DIST: YADGIR,
NOW RESIDING BEHIND S.B.TEMPLE,
BRAHMPUR, KALABURAGI-585101.
... APPELLANT
(BY SRI. BABU H. METAGUDDA, ADVOCATE)
AND:
SRI. SRISHAIL S/O SUBHASH METGAR,
AGE: 24 YEARS, OCC: DRIVER OF VEHICLE,
NO.KA-41/P-1815, R/O DEVAR HIPPARGI,
TQ: SINDAGI, DIST: VIJAYAPUR-584101.
2
2. MEHABOOBSAHEB
S/O BIJJANSAHEB WADDADAGI,
AGE: 42 YEARS, OCC: OWNER OF VEHICLE
NO. KA-41/P-1815, R/O H.NO.207,
VIJAYAPUR ROAD, NEAR WATER TANK,
DEVAR HIPPARGI, TQ: SINDAGI,
DIST: VIJAYAPUR-584101.
3. THE DIVISIONAL MANAGER,
ORIENTAL INSURANCE CO.LTD,
VIJAYAPUR.
PRESENT ADDRESS
DIVISIONAL MANAGER, DIVISIONAL OFFICER,
STATION ROAD, OPP: MINI VIDHAN SOUDHA,
KALABURAGI-585101.
... RESPONDENTS
NOTICE TO R1 AND R2 ARE DISPENSED WITH ; (BY SRI. S.S.ASPALLI, ADVOCATE FOR R-3)
THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER SECTION 173(1) OF MOTOR VEHICLE ACT, PRAYING TO ALLOW THIS APPEAL AND MODIFY THE JUDGMENT AND AWARD DATED: 09.07.2018 PASSED IN M.V.C NO.303/2016 BY I ADDL. SENIOR CIVIL JUDGE & MACT AT KALABURAGI AND ENHANCING THE COMPENSATION FROM RS.4,72,200/- WITH 6% INTEREST TO RS.14,99,000/- WITH 12% INTEREST AND ETC,.
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.2,00,000/- (Rupees Two Lakhs
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. 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
NR/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!