TEES APPEAL CZQMINGON FGR C1{}F~I€Ci3LIA’E’§ON BEFQRE Lifiii ADAL-AT
AFTER BEENG REFERRED VIBE ORDER DATED 4-3-2808, THE FOLLQWENG
ORDER E8 PASSES
CONCILIATIGN’ onnggg
Thee ieagtnerd counsel for the appaliam and the
for mspondent WBMTC along with the repfésepifitivc »
:2. After pmtmcted negotiations, t}’1év._I}:i8§1.Zt€i’2I’ ‘sv(<3';ti<«34c.i';*~.%V"I'1<1¢
appeiiant has agree-ed to receive a1'3.:= respafitififzt has
agreed to pay a Eump sum of Forty Five
Thousand only) in acidition to the by the Triblmal,
in full and final ss{:tt};’efi:2%:i1t of {£16 “&:2é;i.nf1.’–.V”:«’1vj_c>.ir1t memo is filed 0:1
behaif Cf the K
3. The respialidézatzl deposit the saici
axzmunt, withi.n 6 \a¢g:eA1:;iss:..Lf”‘I%a:>1§:.”1n preparatian cf Award,
failing whicl} the sg;§”au1o1;fli.. interest at 9% pa. from
3:116 date of of ;i%p0si%:.
4« ffliS%:’;é:1VE$;I€1€%§>iiV§g§V1fs’£;’Qispeal stands disposed of in terms of
aha Jai1ii3;;? r}\a’Iv€1″1}f). ‘f}’:a afiéaifi of ‘aha ‘Z’3:*ibu.r1a1 shall stand msdified
‘:aH<:::;arr:=ii:11gg1§;§;'}5:§:?;a.ia*=u=p tfie Award ac<:0rdi3:1g13'y'.
Sd/-E
Iudgg
Sci/..
Wm