High Court Karnataka High Court

Bangalore Metropolitan … vs G Ramaiah on 2 February, 2009

Karnataka High Court
Bangalore Metropolitan … vs G Ramaiah on 2 February, 2009
Author: Lok Adalath
HIGH CQURT LEGAL SERVICES COMMHTEE, aaweamaa
BEFORE "ma LOK ADALAT
IN THE HIGH COURT OF KARNATAKA M 8A:x:GALORE_
amen mzs THE 2"" zmv or FEBRUARY  R

conczunroas PRESENT:     L

 

 =

awe, : =
K’HlRoad! H £:I;., V ‘V 2:. ” ,
8angaiore-S69 €302? ”

By its Chie Traffic Mana~gVe*r, 5, ‘

Represented by itsv’C¥1§.~efA’ ‘ *
Law Officer. ‘ _ V

_ _ _ _ …App¢llant
( Sunk. Advocate)
s.Ramai.ah, %%%%%

Since Deceased by’h§s_ L;R__

Smt. K3isranar%amAa*,v._Majmf,’

kftffe. late G R.’a’_:11’aia=.:Ei§”,-«._

Z’~£?¢.’L»-‘:-3_,<?:,,P££arasap'Lera,

Heigbaf Post,

T'L£€¥¥§{i_.i;?' Ta§ui< & District …Respondent

(By Sri. Lshankar, Advocate)

[5., "4".jra;:2;:*r ;3$P%fi.L ES FILES mg: 4 er: THE mammm 5:63;»: SGUR? ac?
'~T»%..%9Rm§a:;v.Te.TsET ASZEE me omen mssea :12: THE war? pmnoa: rm
99V::9;20@a DATED 2:/ozgzaoz

KR.)

B

as per the award of the Labaur Court, 50% cf tf}a"':E§aak§v}agea

from the date of dismissai of the workman (28-S~19§'é§f): t;ijtV':::i*ia"i'?.»3' a'é'a£'fa.._V

an 9-7-2000 along with the entire sevr*w§iVC1a'a._

workman was to be paid to the ciaimaats §*.=;1_ii';&%iaiya,a'a.r'ij'ma'V 'afi'cVHsa{
minor son N.R.Srir2h1as, chanenging 'patitian
was mad by the Cerporatian,'Q§*:i%:h'_faggjg':.g_§\anzi$saav;AA Vaccordingiy,
writ appeal has been flied, '» b '

Taday, the 3'éa.-fiartfaf-d1:-aatttement by which the
respondent has;ag'raa§j5.Lta::3'a:.::::aa§'1'G€?5'"'d% the backwages for the
aforesaid perEod i*aamaVd* Accerdéngiy, the writ

apnea} is dispcsaed Ea 't9.;rri*:a" of"-agave sattéement. The award of the

Tribufiai' a'ha§!'a"r{é:+iaifi" azgadisffifiied in an other aspects.

Sd/-3
Iudgé