High Court Karnataka High Court

Parashuram vs S N Brahmeri on 11 April, 2008

Karnataka High Court
Parashuram vs S N Brahmeri on 11 April, 2008
Author: Lok Adalath


§~§§{.’§;?-E <:::§fs’r; :%s3:m::c13$ {f(}§siM%’E”‘E’EE2, B§’%NG§%Ff§€Z}RE
ggmag $33 mg AB§§E.§§I” J
E§”% *1:’§~:’§:§«»2:.. .2;–%§ 0%’ §{AR?€f:TA§i,fi: fa’? ” L
§%:§”E§ Tififi $33 1 3% ms? ég§f;Ri£g T:

::€s::%:<:§;:;aas.*:§§:s’:a:r§2f*§*: %% é % «%
zifiiavgm Es§R§«§II3T§C§4%¥fS.:$§é?:§s.¥§?:}}Ifa§s.
§g:&§.§§§Aazm§é%.§~~

Egiigceiiameesss §’i§;%;%&V–,;*§:L.§p¢%:a.E ;;'”26€}5

ggggg %§,?”‘£’§;R£’,: ‘-

Safififi mag? £3? ¥’§é.;§i§:S, ‘ii:

§§€’;*$§;.; as fi;i’&E;.,§§:f!§.L;}’}§ v§:;£…;g-:%3l§

E{fi;%§§fi?%iR’§AE;§§§%,_ ‘

E$E.fi§.§?e§ gsggwazwsgfn _ ‘ Q48 APPEL1,.$§..§’£’

gggffg’ $339 §%gL§iE%:ézU:;¢;A1~: $§£.&Fii!%*§’, ABV$$A!E’E23
“V . ” …..

z. s.Ré;:.s;2ar;$;3’gA:~;;’;a§*E19;.x,
magam’ emit: gizgvizazgss,
, E.[@-$T;§£E”E§;’§ifR,€}&§§ agvsms
§£$’FE;€_£:’§_§~i:%.§?€ER1,
i§W§EK.§§’? TR€3€K §%.m–27;A smog

3;- ‘ ‘§E§:?$§ mma xasvxgxcg ca. 139.,

sizzéfifizmsé fi$°’FiCE, §4iGE{‘i”ALI EIIELDIHG
V. -«$2: xasygrggg ms szzmn, ggavam,
T v”§*_§¢§;§i§r.rés:i–§ ET3 mivgsmfiaz afiygcg,
“ujE§.&RE;.:””FE-ii amaig Emamim. I33? RE$?fififiE§€”1’*§

£3? SRL?.E.RAJ{.E mg R2}

Ffifié §’I§;E§ §3;’$¢1″?’3 {1} Q? 3%? 53¢’? g%.{3.s%.1§8T THE é1§§G~§eiEK’E’ ARE
gwgm $.é;’f’E§ 3«12»~§fifiéfw fifififififi 33? EEVS ?%’§.2}.4~?f3633 031′ THE FKLE
£3? TEE IE §;§$L.€i§?’3L JEEQ {SR.§R.§ & A§DLJit§£L€’f’, BELGEBM AT

‘¢

Ex.)

EEL&,éC§!%*E 5 ?§.R’I” LY .§sL§.,Q§H§I§ TE-Ifi CL.&’EM PET IT FQR
QQ§§§?E§¥$§5§’3$§% .e%.,§*é’B $§EKE1€§ E§€§-§,&Ee¥€EME!§T Q? CQI%£P§’Ji?;~,&T«.§{}§.

‘Ems gwgai, Cflisifiifi em: mm cm:c1Lm;:*z92b:2’_”éE§?£z§E.-V__Ls:;>K

gaamr 3-i.§’§”E§; gmgm ggmaggm mm QRQER §.§§§’§E§ .1;25,g3..,2eoa’_’_f£z–1»zV

F’@E.is$’§v’?§€€”% fififififi IS P*AS$E§. _. ~

Q$2%’C§§§&’.§’I$E” Qéggigv ; * “V ”
fifiar nagatiaiziafis, at tkef Q!’
iaséxfafiea Qamgafly Ems ageed taug1§$ai §#II:;§ensatien of
§§g§5?€§$§!« {gzggtam Sixty additien; to
$325 cgmpefisatian claimant has
aggaé ta receivfe4..t§§ e’}§§m<; ~i§= settlement cf the

giaim.

Z. $13.3 i”8:.;£§?Q_¥§.%d;:$5Vfi.’t .._f-;’g§£Li#i§L§a1’E£’:3 Cfimpany has ageed to
éégagit’ the a.a;$::–:,£§:§i , é waeks fram the date af
recgipt: §§_;§e5§p*§* §§’ eéfierg faiiing which the fifiié ammmé:

am: am ;:;%1t%;e;ee%;s::;¢ at 9% M. fram gm éate Q: ifiefaifit, :21: the

figdata af __

V G§2 d”é9@§:§:t “:3? tha gaié ammmtg iéga $fl$i§’€ amcunt ska}! fie

:*$§ié3:§!i:=§ :23 fa*s;%fit:r 3% the fiaigziaiztg

.jjj’7§7§;.;§”‘9a?:§’fe;?t% $3’ figs beamed coinage! £9: the parties in

&§m;$ the aetfiemegt is aypreciateé ané géaceé ax

*.§,*%i”‘§’f$E’ég ‘L’

V
4-

5. ‘§’hi$ migeaifiameaug first agpeafi stanés &ispa$$i:<:£ "»T¢f in
iarms fig tfia Jfiifié Eéema 'Ehe award 9f the

mmfiifieé. acefiréifigfiyu Ema? zap the fiward acco r~§.-i§£§g!;j*;–T.::: 3

I "