High Court Karnataka High Court

Sri Munianjanappa vs The Managing Director K S R T C on 2 March, 2009

Karnataka High Court
Sri Munianjanappa vs The Managing Director K S R T C on 2 March, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT __
IN THE HIGH COURT {BF KARNATEXKA AT B/i\NGfiXL;C3R.'E

I:>A1'Ea 11-us "ms 2*" on or MARCH  " 
concxuxrcns PRESENT:~«.',.'A. f~.V   =%fT : T T
HOWBLE mas. JUSTICE a.v.aAGAsAr%H%N§Lk'A

sax. n.s.smpANGzmnA::AH, MEM$_E.R_

Ssrt. Munianjanappay, ” V _, * V *

S/o. Late Chicka Pi’an:.1mai’¥:}fi:appVa’,

New aged abaiggt 45 vea:g%k% * –

R/at. c;o::ahani,%Pc»%she:tai~:a:1iPggt,

Chickabaliapura Taiuk, A’ .

Kolar Districi;._ ..Appa§!aIIt

V’ 2,j’~:(fi¥ l(.§.’I’-‘v’i”ar’i-Vali Krishna, Advocate)

, The M3fl_aQ¥_{%Q V’D§:%ez-.;t::gr;’V
L”K5.RTC, SEf)_anthV§f}ag–;e:.r,
711¥(.H.. Road, ” ”

— –. .8_anga.¥ore–56{) C32? ukespondaitt

(By Sri. P.M.Rawa:, Advocate)

. -._ °:»:s?s. men uzs 173(1) o:= av ACT AGAINST me JUDGMENT AND AWAJID

§AT.ElTr:»v-i33l11/2906 PASSED Iii} ¥*’£\/C NO. Z69[2%2 ON THE FiLE OF THE 3!} ADDL

HENBER, MACT, METR€)P{)LIfAN AREA, mmamoae (scch-2), PARK?
ALLQWING ms CLAIM ?ET1’TIO¥*3 FGR comsemsanom AND SEEKING
ENHANCEMENT as COMPENSATIOR.

THE APPEAL COMING GN FOR CONCILEATION BEFORE LOK ADALAT AFTER
BEENG REFERRED VZDE ORDER DATED 3.1-2-2009, THE FOLLOWING.'(I-ENCILIATION
ORDER IS PASSED.

CONCILIATION ORDER w L; 1% f _

The learned counsel for the c1ai1nant~appe1lapt _<:0i3,I!'-§Vt=':'s;

the KSRTC along with its representative ate "

2. Afier prolonged negotiations, the is -ClaVfimax:£
has agreed to receive and the to pay a global
compensation of Rs. 1,3s,%ooo/.. Five Thousand only). in
addition to what has by full and final settlement of

the claim. A joint parties to this efiect.

3. The to deposit the said amount before ihe
Trihmal within so”: oojoooooo mo of preparation of award, failing which the
said. the rate of 9% RA fimn the date of default, till

meaawafdeveoiz.

o,T ?4;; _ Oat’-«<.of goo oooohaoooo compensatien, a sum or Rsd,25,()GG/- shall be

' H of the appellant and his wife jcintly in any Nationalized

k. i:a_i'tieli$r for a period of 5 yom. They shai} be om ed to draw petiesiical

V the said amount. The balance amount shall R released in favour ofthe

fl<

5. This miscellaneous first appeal stands disposed of in terms4.<}i;».':§1:ie.V_Jeir:t
memo. The award of the Tribunal shall stands modified

Award accordingly.

RR