Karnataka High Court
N V Madhukara vs Oriental Insurance Co Ltd on 25 February, 2009
COHCE.IA'I'I0!I ORDER The leaimw counsel for the appellant and the counsel for respondent wlnsuranee Company along with
are prment.
‘2. After protracted negotiations, ;:tl;le’:’:.:’1a:tterl<ll
appellant has agreed to receive and "ml
Company has agreed to pay a cit' (Rupew
Ninety Five Thousand only}; awarded by
the Tribunal, in full and A joint memo
is filed on behalf
3. The has ageed to deposit
the said from the date of prepmafloilira 9
failing shall carry interest at 9% pa. from
fliiew the date of deposit.
4. firs: appeal stands disposed of in terms of
“ll’he award of the Ttibunal shall stand modified
ljvraw up the Award accordingly.
Sd/-
Judge
36/-
mm_