High Court Karnataka High Court

Sri Bommesha vs The General Manager Ksrtc on 21 July, 2008

Karnataka High Court
Sri Bommesha vs The General Manager Ksrtc on 21 July, 2008
Author: Lok Adalath
BETWEEN:

q i*HE.,E;m§Ei2A:*':6.aANAGER,

EEGH CGURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT

IN THE HIGH CQURT OF' KARI€A'§'AKA AT BA2€G;€K»I{<'f3 :'I§1?;vv
DATED mzs '1':-1:5 21» DAY or JULY .1'! .3  _
CONCILIATORS PR_E.SE_1f€T:_~" "  Ti=  A' A 
HQIMLE m'.R.JUS1'ICE Hmtzvabi 

SRI.HONNAPP!§;  A   

 
 

Miscellaneaus first A}; fig. fig,
Lok Adalgft: N<'y.1§}22_1_' 

smgommgsfla,  
AGEDA}3otrf-3Vc:,¥B:p;;i;;a5s, *  
Rf o.A1.:m VIE-LAG'Ef,.1i§A,DDUR.TQ. j
MANnYA'<D1$TR:cT;    " . APPELLANT

{BY fi£;§".:<r..sf&::f£i1¢:1n1{,e§;r¢'z*H A$3T$., ADVOCATTES)

K.H';.E()U"'Bi;E l€ 
S£?.:3.N'£'H§'~IAG)§R;'

 13ANG,_ALQ.kE,V 

  'G.B.SHfifAi*<AM, S[O.B€)REG~O'WDA,
A ' «l?Z;*':"£I'.. GORAVANAIELALLI,
'Is;mI§II::i:*A TQ 35 DIST.

 mg BRz3.NCI~I MANAGER.
1' » GEEEENTAL INSURANCE CO.L'I'D.,
 MANIJYA.

.. RE§'OKDENT8
(KY 3321. KKAGARAJA , ADVOCATE FOR. R1}

MFA FILED U;'8.i'?'3(1) OF MV ACT AGAINST THE JUDGMENT AND

A¥I1A% EATED 30-1G----f2()% PASSED EN MVC NO.587f1999 ON THE FILE OF
.2"



THE PRLCIVIL JUDGE {SR.I{)I\1'.) 55 CJM, MANDYA, PARTLY ALLOWEJG THE
C»LA1}9I PE?".£'I'F1{}PN FOR CGMPENSATION AND seems ENHANCEMENF OF'
eonwmwsamom. 

THIS APPEAL COMING om FOR coNe1L.1;:aT:0N BEFORE i;1%if"A:3A:AT

AFFER meme REFERREI3 VIBE QRDER DATED 10-'woes, T1i*E.E'§)_'@L£2'E§}ENG
ogmsjms PASSED.  '--    



The learned counsel for the appeiiafzt a'i 1{i'the~eleafigeiiiiiufigzgiiiisel "

for respondent --- KSRTC along with .represe:1:rati*§¥eA e§"e«Vpresent'.w V L'

*2. After protracted Z1€ig0_{ig€*l.ti(}I1S3,_…1’uEj{{3. matter” iee settled. The
appellant has ageed to recehgi-‘;e_ – KSRTC has

agreed to pay a lump” ,sun’£V”t:”I”V””fR11pees Fourteen

Thousand in addition to the ammint
awarded by the z’__nAfLi£1..:éi11d final eettleziient ef the claim. A

j’u’:{._3: “1*z1,e1″z10_’:}’ie. filed pin b’ei’;e_}..f..e’i’ the parties to this effect.

Th._e” KSRTC has ageed 1:0 depnsit the eaid

Ta§i*::e~unt, v:=’i§;_hir1.~5_L’§t:<éeZ<s from the date of pzeparafion cf award,

'faiii:1'g,_ Whieh iheeisaid amoum ehail carry interest at 9% 33.3. from

wee.jeie'daieeefaéesuxt. en the date of deposit.

3%"

ma

4. This nxiscellanaous first appeal stands disposed of vir:§”~§e;m$

of the Joint Memo. The award 0f this Tribuna} shafi

accordingly. Draw up the fiwaxd accordingly.’