'J V' R] at Amalmzhapura
-3-
HIGH cxoum' LEGAL SERVICIES LxJMuu'i"1"§;1§;, ":3§A:ei§;.§L{)i<~E _
BEFORE THE wgi if ~:'
in THE HIGH czuum' or K;AmaA 'i*A1?;A.A1' t§am'GAax:):é Ev%' 1'
mmn 11113 was 1oTfi.j5AY o[r';.s.$I}mi;M
{:0Ncs;.1_A*1'0R3 's$§§:4;é§:g:;u'1': A' V'
Hoarnm nR.Jusri<:Ejn:oai1gn
3121 _§£.,_.5_!iRY£,HA§l§YA fiA'_ ~umsm
§g§i6¢é;!h5£ne§nis«-Faint1£i?lfi§;;v,!.§Io.4759I2;bo§
;»%;.ok2ad¢m.n¢.73131goog
Betwoeia:' V'
Subramaniflé %% _
S/0 ME-4.n;'yapfi:oa_
Agedigzboiit 24 yess..*3:s__
Attmf P-:}si,.%'s'.<:1s:11_anka
133-g;g3;m_:fe.g§4;' .. APPELLANT
»_.....___._.
1' Naik, K. Advocatx: 3
ho
Kumaa"
% S] 0 B.'i'.Rajashekar
" Kammagondanahalii vi%ge
Jlahalii West.
Bangalore» 15.
2. National lnsumntne Company Lat,
13.0.5
, Misaicm Road
Unity Annexe
Bangalore-..»2’7,
Rcpmmlwd by A 5
Divisional Manager.
(By Sri
M.P’.A. filed under §3e_n* cnhanocnlcnt
ofoompcns,citié’>;s:;.”–..v—‘:’u V h »
This A”p;;ea1~1 ::.x.»mm1g._on ih3:..e;:0i1ciliat.icm betbslt: my mama:
afier being it-fct’re(§3.4vidé’«Vorvicr datcd 26.3.2008, the following
order ii! V% ‘ ‘
” .f:ci1ui£:1i.zA1’1ox mama
for the appellant and the learned
1%és3;3or1den’t.~ln.s11ra11¢:c Company along with thc
pIt’:acn'(..
V n 4_ After pmtra-chad magotiations, the matter is acttltad.
“”i’V!ie’ appal1an1 has agreed to mtxzive and the magnnldcnt -~
“‘*msm~anoe Cunmpasny has ageed to pay a lump sum of
Ra.8(),00()[- (Rupees Eighty tllousand only ) in addititm to
what has been awaxtieti by the ‘lfibimai. in full and final
V/7
-3-
Settlement of the claim. A joint memo is filed
parties ti) this effect.
3. ‘The. mspondent – En§t1;1a1n:éA£_.1§i1upaz;j} ‘
daposit. the «mud, ” amount, _weei(s date of
preparation oi’Awa1d, amoilfit shall cany
interest at 9%: p43. 130111 A dafié till the date of
deixisit. é
amount shall be
mleastéti in The award of the ‘I’nb1m’ ml
shall stain} ” = Draw up the Award
sent back to the Tribunal.
Sd/-:__
Judge
SA].
‘bl-if