-1-
HIGH COURT LEGAL SERVICES COMMFITEE, BANGALQRE
BEFORE THE LOK ABALAT
IN THE HIGH COURT 0;? KARNATAKA AT BAN£3§£}§i§t)é?1;;---- .
DATES THIS THE 25th DAY%oFbIs»;AY;2(>«§é'_S;VS '-
CONCiLIATORSPR:I31§SE€§'I";:" .: 4'
I~iC}N'BLE MR.JUS'FiC?3_ .':'t._V.S.P.§L(1P'{V}IAPU'§}"3':.H 3
SR1.PRASAD:Si'f£}EQ§.N;}é§L,:' ~;wiéi:v11.3ER H H
Miscellanegous
1¢,r.4-2.1s.A.<ta1atI%io-33SIS*-20_.81SS "
BETWEEN:
C.Kantha:c:--1j-u,._ 2;,
Agtpd about 26
S] o.Chikkal<ariyappaf,-~ S --
ChikkathekaIa..'1aJli,.VV
Bnkkasagara' goat, ' " . "
HosadurgaTa}1i1<,
_ Dis1:rict.._ APPELLANT
and Smt.M.N.Sumanga1a Devi, Advs.)
V S The ifiixtctor,
_ HSRTC, i{,H:..Road,
3£ingalc_re~560 027. RESPONDENT
(By M] s.Rangammu as Assts., Adv.)
..2..
THIS MFA FILED U/S 173(1) OF REV ACT
JUDGMENT ANE) AWARD DATED 22~3~2006 PASSED S.
NO.’?0<}O/2004 on THE FILE OF' THE XIX ADDL. Sm, Mz«;M5:::»R,*
MACT, comm' OF' SMALL CAUSES, METRoP1,1f’;fiAN~.._ A.REA; –« .. ‘
BANGALORE, (SCCH~17}, PARTLY ALLOWING THE, cLA1’Is1*§>S’m?r1o1»J.
FOR COMPENSATION AND SEEKIM} _Ers;:HAJNc;EMENr_S 9}?’
COM PENSATION. ‘
THIS APPEAL comm ore 1=5(:Jz’s2.Vc0ric::LiA’rIoSr»j”SESSRE3 Lox ‘
ADALAT AFTER BEING REFERRED. VIBE ‘OR’D£§’l? DATED
14.01.2008, THE FOLLOWING PASSED’. _ ii
<:oNC=1.i}'mT1'%§)N;_<,)%i2':;)ES'2 _
The learned Acounsci. the learned
counsel for reprcscntafivc are
present.
2. V’f.rra1:f:ng6.~i»_iV’nS_gotiationS, the matter is settled.
The appelisnf Jfimceive and the Respondent-
V has a.}un’1p sum of RS.80,0O0/~ (Rupees
Tfiagasangi onlyjin addition to what has been awanied
full and final setticment of the clam” . A
2 joinf ‘Memp ‘iS fi1éd on behalf of the parties to this efiéctt.
A. “The ReSpo:a.dc11t~KS3’€’I’C has agmcd to deposit the
Within eight weeks from the date of pmpanation of
VT ‘Awéxd, failing which tbs said amount shall carry injcrcst at 9%
” ‘ ” ya. fmm the date of deilauit, till the date of deposit.
4. This misccfianeous first appeai
in terxns of the joint memo. The of ” u
stand modified accordingly. Draw ; .«
Fudge ”