Karnataka High Court
Kalpatharu Brick And Tile Factory vs Karnataka Power Transmission … on 20 November, 2009
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT %
DATED THIS THE 20TH DAY OF % 3 V; C
CONCILIATORS ' ii ' A
HONELE IvIR.]UsTICE__A.s.'BO'1I,ANIxIA :2
sRI. N.S.SAMPANGIRAMAIA_IjI, M'EM_BER,%
WRIT PETITiO_N'A-NC);4h6i52§9,'2iGQ3
LA NO~;1__()32/'ZGO7.--._ " I
BETWEEN:
Ka1}3atharu Brick 813 Til?Factor}'x_.ii'i'i.':,'i' i ii
Keshavapura,Huliyairf _ 'I i i
Chikl<anayaka:rIahalilii"Tq. H
Tu1nku1'DistriC't * i I " _
by its ?artner Srii.T_.S.RahrgzirTHth_." J .. Petitioner
' " {By Sri:»T,_V.iNar'aye11a Murthy, Advocate)
1. i'Ka1In.eit'aka--v.{_'OWerV Transmission Corporation Ltd.,
CéiE.l_VC1_'_'§,f Bi1é_v;_1rI,.:'i{empegOwda Road,
Bang:--,1__1ore~_56i3£3{}9
by its Secretar
2:. Brancii Manager,
;<=.E;T,C';L., Huliyar.
~iFheiAccou.nts Officer,
A iklgnternai Audit, KPTCL,
" 'Tiptur, Tumkur District.
é.
IN.)
4. First Appellate Authority,
Tiptur Division,
K.P.T.C.L., Tiptur Division, 1
Tiptur. ..Resp_o'n_dents
(By Sri.N.K.Gupta, Advocate)
THIS W.P. FILED PRAYING TO QUASIrI_ 'rI4:-isllDEi;2IA§;IDl_j;.I,E?1"rl£Rll"
N().610/10/U2 DT. 22-10-2002 BY R2 BRANCH M;ANA_(:ER '(C0Ié*1'..__PRODU(;£D A'; __
ANN-B) AND ALSO THE ORDER DATED 30-8-2:003: BY~.FIRST AI-*R,EI:..1,ATI:; '
AUTHORITY, TIPTUR DIVISION, 'rII'1*UR,(CoPY vI'I{ODUCEI); A2" ANN-3"BY'R2).
GRANT INTERIM ORDER TO STAY 'rI«1I5.._r)eMA,ND,Br It-..j2=«1zI;)}3 ANN-B,
£)'I'.22-1U~2()02 AS ALSO THIS ORDER OF R'-"'-_E_A=PI'EZLLA'?lfE 'AU'}"HC)RI'I'Y, THE R-4
D'I'.30-8-20(]3,VIDI?iANN-E.. ETC. . *
THIS WRIT PETI'I"I()N (?OlVtll\"«G ON I':OlR~ ..§:Oiw*::II,IA1'1ON BEFORIE LOK
ADALAT AFIER BEING I{1iFI£RRt'£l)'iViJ_)lE:»'OR'1)_1§-:2, '»»;jATI£I) 5-9-2007, THE
F()LLOWIN(1 0Ri)ERISI'ASS}'jD. " I
At the suggestiyori agreed that the respondent -
Corporation sevttlefi’.the-::n.,at’terby’-r.ecei7v1ng a sum of Rs.40,000/~ in full
and final settlernlentof ali’«th”e.ir in addition to the amount already
deposited by_{tiiestpetition.er.l
lTl._1e” petiitionjer’l}1asl_jagreed to pay the said amount. However, some
.tiiIi’I1l(-2 is sought fo.r~payn1ent of the amount. Accordingly, the said amount
paid ll/\;”i-‘i;i’lil’i a period of six weeks from today by depositing
all”.l,’pp’withll£hle’Section Officer, Bescorn, Huliyar.
ix.
4
The effoxt of the learned counsel in bringing about the seltliiemenli
is appreciated and p£aced on record.
IUD(~¢,E A j
RR