HBJ: 6.1.2011
MFA.No.4370/2009…__
C/w. Mr=A.crob.14r2o1to
Order on ‘for beinq spoken to’
Heard the learned counsel for the parties on being sp_o’r<.1_en'a
to.
$
The learned counsel for th’e’«-appellant subrni’tt;ed…VVthat
interest has to be awarded at 7’/2°.» the’date’_ ofvvvapplication
till the date of award and thera3afterL, from the date of
award till the date of deposit. . V M i i
The learned. }2.oz;rjs_e! ~fo_r__ti1e re~sp’ondents does not disputes
this and sobmrtsithattpebrderiaidatedi26.s.2o1o may be modified
according’!/. 4. ” ‘
Acco’r’ding|yu,.Vtheorderdatied 26.8.2010 is modified as follows:–
‘ VThaVappe.!Ia.nt”s._haI! pay the interest on ‘<'.3,59,726/~ at the rate
of 712~1:.."p;sa. –thje"date of application tilt the date of award and at
L7._&.1'2"/p p.a. iiirornthheéi date of award till the date of deposit. in all other
2_~~.Vres'peots;"the order dated 26.8.2010 stands.
Sci! -1
3116.69
Ba