E.
HIGH COURT LEGAL SERVICES (“fi{“)MfVITE'”i””§’}?3}’%3, §:$1%N(‘§R.E..g{_}.E1{F3
BEFORE THE LOX ADALAT
IN THE HIGH COUR’? <31?' KA}%NA'I'A}{A A"?BAN£_}A§':,é;i.§:1E~f§t._
namn THIS THE 08""! BA? (IF JfiI€UARY,_.:éi) f _ 7
CON(Z':iLiATO.'f-23 PR12:$§5;m*: % %%
HOLVBLE m2.JUs'r1c1: A.s.5PAG¥iriAi'ii'RE '«
SR1. N.s.sAMPANGmA3fi§m;L%.§§EnaE31éi%V~..
Miscellaneous First 1425;’
(Lark Adam ‘No,«;§92f–I20(§8 ,1
BETWEEN: _ AA
S§%LCHfi.NBRAPP,t+’.~,–,~—-. __
SjO.S,SANJE’;EV,;%PPA, ‘ ~
AGED ABOLFF 3?1.YEA;:a:;., _
Rgasi’ NO, 2911?, 4:371′ <*.:§,:Nf§g;§ EZ%§SUE%£§§é(‘:E’; %1′:€I).§;”£’§i§,,
BY ;<':'S;: .g,§2..A§.s ef'i;:~i__ mg 5:535:12,
' N(}43;"f=[E,2§"'§?FL:f}OE:,
5LLA?2X'–F Bi.JiLD':'§'~1C§,
_ _ Qzgmrszmqmgsz mam?
” ~ –§sA:§GgL€:r€g «-see 053
V §T§.:Sv,i}é:AIi!aE~§ §{}{;%N$
._:4:.;<::–. E,,;3.'E'E ggmbafi Kaam
Vmggizfi, Rgzssr M0324,
–, %i:4::8§~::~m BLQCK :1 ?’LR,
– ‘r»:A’?:0ExI,AL GAMES Heiismia
%i’i¥;’}£’a§§3§,EZ§(, 8§a.NG§.L{f}£?;E «$60 0:32, REs?€s1~imE1~:’r$
{BY SR1 L.eSREEK§’1′ R!-‘:0, §Q”§f6CA”i’E F63 R-= ii
Mm max) uzs :’?3{1} up I\5’v’ AC1′ A€1}AiNS'””I” ‘3f’H§;’1 ..3L;:;.:;;.,>:,.
JUL’}{§E3 as MEMBEZR5 MAC’f–3, I;1:2*1′:;;:a:r SMALL Cfiai}S£€1E3-, BANL}Ai.O£<E;, sac}; ::«z<.;.,a_,
PARTLY ALLQWENG THE {ELAINE PE'I'ITI(I)PsE ar:< <:c::m=2;NsA1'§<)m fi,.E'~£1;) SEEKING
ENHA NC? EM EN'? ore' COM?EZNSATi{)N.
THIS zwpsaz, cc:::~.rz1N<; are F"f.'")R cowcxammsrgn I:3Ei3'C)§€tE": LUK AI73}¥_L2§'I' AFTE-R
BECENG REFERRED 2:193 CJREDER {)Ti}.13»2~.'3;(}O8, 'E'i~IE 1E<'<}LL{}W1NC3 .,_i:}§€ETi$§;R IS
msagm. 2 "
CONCILIATIOR’ ORDER
The leamed 001112331 for the appefiafif ?um.c1_ i::3′{};1E;é’i
for respo11de11t –Ins’*araI1ce CQmpa1}1§’va10I3! g«V§vi§}j. are
present. ‘ I A T V < V
2. After prolonged I1eg0tiat§,:j::.§, ‘”i”‘vi:”1e: Appeiiamv:
has agreed to receive and this ‘L’i0}::::.pa::j«; has
agreed to pay a lumg. N1.fiet_v ‘i’h<;:_1san<j
only), inclusive: of 'agi%ii\1;10n to what has "B61611 a'§'€?E31"(i€:'{i by
1:116 Tribunal, iI1a.I1€.}.';"Fifl€"3.}'3,£4.?i3Ei}§é33§!:611t of the claim. A 30111: Memo is
{fled en beha§:E"<;f.i11e.Vpa2:§iie$ tdthtis €:3ff€C't.
3. h.e 1’a§ p0;1’z€1e’11f§i””~~ _I11suI’a11(:e Company has agreed to depasit the
saié 3Z§§’;1fi€,,’g§iIiii§. S.%§§’Vwe$k3 frem the éate sf preparation of Award,
amount shaft carrry iI1’£(*3I1’€8i, at 9% pa’ ffam the
{i;~g;;:%5.;;’f;§Vefan1_§t, the date :31′ depmits A
3
4. This mis«::e11a11€?:9us firtgtg aypeal statlds disposed of in terms :31″
the Joint memo. The award of the Tribunal shaii stazzd m0<i.ii"1e<ii
ac<.:c3rd.ing1y. Bran? up the Award accerdifigly.
Sd/~
Sd!-3