High Court Karnataka High Court

Regional Manager National … vs M Mahendra on 16 September, 2010

Karnataka High Court
Regional Manager National … vs M Mahendra on 16 September, 2010
Author: Lok Adalath
HIGH COURT LEGAL SERVICE8 COMMITFEE, BANGALORE
BEFORE THE LOX ADALAT

IN THE me}: corms? av KA.RNAT.&.KA A1' 3AnGA;.-n,§§~e§.,_
DATEB 'arms TEE 16"' 33.5.? at' sEP*rEm3Eg?:'_:é61J:j-'..fi E  _
COHCELXATGRS PRE§$}HT: 1- ~   V  3 '
HGIVBLE MR. JUSTICE 1--fl$.KE1i§;3>A:j1§;§'---.: 4'   x

mm
am. A.K.BHA’i’,-._I§§}3Ei’it__ER

Miscellaneous Firm; Avfiéai ‘?Jo.7$}63
Lek Adaiat Na,193o.120A1o ” ”

BETWEEN:

REc;:c;:mA1,mNA::§:R.

I\if3.’.E’:€II>E’J2″:L§N:3i§§%£aE’~§£TE{ff<§,4E{§'i3n, _' _

§%EG§N:%Ig<f}F??§{?E,
azgéamwagaia:::;w:,Ex_..«» V ~ «

-‘ _

:T:3A§~1ii}-z%§.£.}§€.€’Z–56i} oa:.>1.., ‘ .. ..AppELLa2rr

(in? SEE, A_.ié=.Ka£$is1§_A. swam, ADVOCATE}

“L M.MAHEND1i?A, ‘:::~;”$.? A;3I~;§J_ABOi}’? .50′ YEARS,
~ . ggxa. Pé€jg8;28; SR5 {}£}i§’E§Li_§,__Rr:3A{},
?;«;p;:~3*{A : “:T~§”‘:’£xG§§, BAE*€GAi,QR§; – 525.

‘ 1~zm=E:s5;:q. :é’;v–§;:;:;::1i;~, $13.3: PaiA3:_}§£i,
£3?-<:, €f§§”‘.?,é;’§§AS .:;siEr*rALi,I.sRG:i:A:,.a;;,
§=.:;<::si1":\::',3.:3f:?, ::'L':::;za:;2:§ss. W Mama
3&3 1~'».$;§AS,%1.,§?i:':§;'§r3&'fi. ENDL. aieaza,
SA %~§<3é%;I.z";')RE -' 5552;} Gfiéfi. ..RESPOKDEfi'I'$

gt?

“(BY ms. LAWYERS mm’, ADVGCXYES mg 24.;

A ‘– Ti§~i’E5:3 §§iF’A §'”iLi§I3 U/S.i’?’;3 (1) SF MV ACT AGAINST THE JUE.3*C§i\§EI’«FE’ AND

EEATED €39-«i i~i20{}'”i” PASSED EN §’..:I’\iC N{3.;5Ii}Oi2,?20{)6 {EN Ti–EE FILE {)9 “i”‘i’££i
X”‘JCI._ Rfifiij. JUDGE, MEMEER, I’¢§A{3″§’, BAE’~if;§ALi’)RE_. SC-C§-L14. AWARDENG A

{L’L)fuE?§1F€-‘Z5;%’?E.(}§§ €313′ FES.3_.$S,SOQ,’« ‘.3!E’§.’§% iN”{‘E¥€E3’F A’? 6″éé: RA, FRCJM “E’i{£ D}¥fI’EéZ OF

V V . .;=g’m:j§.oN TELL. REA 1,1smf1<'3r~4.

THITS AP?§€;AL~ C'(f}§V£IN~C% ON FOR C€f)NC£'L§ATl(}N EEEFQREZ LGEQ ADAi.A,'£' AF'TI§R

Béfiiféfi REFERRED VEIZEE (f5§€{}Ei'~l' §}ATEZ§§ 15-«{}?'«i.2<)i{}, Tiifi FOLMJWENG

i:'€3NCILiA'TION GREBER IS Pfi;SSE§§T§.

%//

COHCILIATION ORDEE.

This is a case 0f injtiry. ‘£316 Tribunak has 3LW3.f€i€d’T£’1 $l1fi1 of
Rs.3,55.5{)O/« with ixxterest at. the rate of 6% 13.21. ‘date of

petitien an the date of realisatien.

2. After &e:1ibe2’a.ti011s, the iearzxecl cou:;1$éi”f0t the p§»1::itic§és A’

have agreed to reduce tbs: c0mpe11safi;io1i;’_’_ <)f ; jiI witE1' " J

i;{'1t€1'€St at 6% pa. to Rs.3.iG,0{)€3_/- (R.1;j5ees¥,e}k1i

Thousand only) with intercst at ()0/0 'u{};§%:"fi'{)iI1Vi§1§'; '(i53§t6.'i}f péttition {iii

{time date 0f realisat1'.0I1, as awarried i3j§V-"£i1ei"Fribu11al."

3. Thfii learned cczullsel for th€AVreé’$1§e%:t§%¢;§” have filed Jain:
Memo duly signed. by .*.;§1ev1::_1 aji::¥_ $613363′?’iL{i”f,i1’a:W”;t.iif3 award in. temis of

the Joint Meme.

4. The A’ppe”LH:’1’e:.: iiofiifiafiy shall. depesit ‘the ba.1a.n_ce
=.:0fi1pe:1sati0n “–Wit};1 ifxfiitiliijs six weeks from t.h<~': time of
recfiipt of that: '("}'~!"§'T:1(3}_", failifig . 'me (:0'n1pe11sat§<:an shail (':éi1"T}'
i_n'terest at {ha ;fate 0f §3°/as ffétli the dais 0f riczfault, tiii the date of
d@};'i<)L$§.t: :;§:1a§.1;11%", Vi::a;"'-fi–<:;'§;<3si1: gmsurie by the app<a11a.1'1!:; small he

traIii%;31§§{x'i*d V __ "E"1'i¥3una}T for being c.iisi)11rs¢}d to flirt:

V 1*€Sp0'Ii{1¢ifi._8,i C1a'i1n_a

Sdl~%-_3__
Iudqe

34;.

315%