Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Karnataka High Court

Y S Kirana Kumar vs Ananda C L on 8 April, 2017

                                      1




     HIGH COURT LEGAL SERVICES COMMITTEE, BENGALURU
                 BEFORE THE LOK ADALAT

      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

            DATED THIS THE 08TH DAY OF APRIL, 2017

                       CONCILIATORS PRESENT:

           THE HON'BLE MR. JUSTICE G. NARENDAR
                             &
               SRI. ARVIND KAMATH, MEMBER

                       M.F.A.No. 8216/2014 (MV)
                       (Lok Adalat No. 1647/2017)
BETWEEN
Y.S. Kirana Kumar
S/o Late Swamy,
Aged about 21 years,
Smt. Sudha W/o Late Swamy,
R/at Yelechakanahalli Village,
Kothathi Hobli, Mandya Taluk,
Mandya District - 571 428.                                   ... APPELLANT
                  (By Sri. K.M. Sanath Kumara, Advocate)
AND
1.    Ananda C.L. S/o Lakshmana,
      Major, Chandagalu Village,
      Dudda Hobli, Mandya Taluk,
      Mandya District - 571 432.

2.    The Branch Manager,
      New India Assurance Co. Ltd.,
      No.1200, 2nd Cross, Ashokanagar,
      Mandya - 571 401.                                     ... RESPONDENTS

(By Sri. P.B. Raju, Advocate for R-2) 2 MFA FILED U/S 173(1) OF MV ACT AGAINST THE JUDGMENT AND AWARD DATED 03.01.2014 PASSED IN MVC NO. 574/2009 ON THE FILE OF THE ADDL. SENIOR CIVIL JUDGE AND CJM AND MACT, MANDYA, PARTLY ALLOWING THE CLAIM PETITION FOR COMPENSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

THIS APPEAL COMING ON FOR CONCILIATION BEFORE LOK ADALATH, AFTER BEING REFERRED BY THE COURT, THE FOLLOWING CONCILIATION ORDER IS PASSED.

CONCILIATION ORDER The learned Counsel for the claimant-appellant and the learned Counsel for the respondent - New India Assurance Co. Ltd. along with its representative 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 lump sum of Rs. 1,40,000/- (Rupees One Lakh Forty 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.

3. The Respondent - Insurance Company has agreed to deposit the said amount before the Tribunal within six weeks from the date of preparation of 3 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. Out of the enhanced compensation amount of Rs.1,40,000/-, a sum of Rs.80,000/- 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.60,000/- 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 Judgment and Award of the Tribunal shall stand modified accordingly. Draw up the Award accordingly.

Sd/-

JUDGE Sd/-

MEMBER Rbv