Karnataka High Court
Meti Venkobaraya vs D.H. W.O.Emri on 24 October, 2017
1
HIGH COURT LEGAL SERVICES COMMITTEE, BENGALURU
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 24TH DAY OF OCTOBER, 2017
CONCILIATORS PRESENT:
THE HON'BLE MR.JUSTICE L.NARAYANA SWAMY
&
SMT.M.JYOTHI, MEMBER
MISCELLANEOUS FIRST APPEAL NO.3788/2015 (MV)
(LOK ADALATH NO.5020/2016)
BETWEEN:
METI VENKOBARAYA
S/O MUDUKAPPA METI,
AGE 57 YEARS,
OCC: ADVOCATE BY PROFESSION
AND AGRICULTURIST,
R/O SHANTHINAGAR,
DEVADURGA,
DEVADURGA TALUK,
RAICHUR DISTRICT. ... APPELLANT
(BY SRI. VEERESH M, ADV.)
AND:
1. D.H. W.O.EMRI
C/O S.T.D.C. HOUSING BOARD COLONY,
OPP: GOVT. UNANI MEDICAL COLLEGE,
G.M.S. COMPOUND, MAGADI ROAD,
BANGALORE - 560079
2. THE UNITED INDIA INSURANCE CO., LTD.,
REGIONAL OFFICE KRISHI BHAVAN,
HUDSON CIRLCE,
BANGALORE - 560027. ... RESPONDENTS
2
(BY SRI. S V HEGDE MULKHAND, ADV. FOR R2) THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED: 13.01.2015 PASSED IN MVC NO.1803/2013 ON THE FILE OF THE XIX ADDITIONAL SMALL CAUSE JUDGE, MACT, BANGALORE, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.
THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER BEING REFERRED VIDE ORDER DATED 02/11/2016, THE FOLLOWING CONCILIATION ORDER IS PASSED.
CONCILIATION ORDER The learned counsel for the Insurance Company along with its representatives and the learned counsel for the claimant are present.
2. After prolonged negotiations, the matter is settled. The Respondent-Insurance Company has agreed to pay a global sum of Rs.1,75,000/- (Rupees One Lakh Seventy Five Thousand Only) in addition to what has been awarded by the Tribunal, in full and final settlement of the claim.
3. The 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 3 interest at the rate of 9% P.A. from the date of default, till the date of deposit.
4. Out of the enhanced compensation amount, a sum of Rs. 75,000/- shall be deposited in fixed deposit in the name of the appellant in any Nationalized / Scheduled Bank for a period of three years with liberty to withdraw the interest periodically. The remaining compensation of Rs.1,00,000/- shall be released in favour of the appellant on proper identification.
5. This miscellaneous first appeal stands disposed of in terms of the Joint memo. The award of the Tribunal stands modified. Draw up the Award accordingly.
Sd/-
JUDGE Sd/-
MEMBER akv