Karnataka High Court
S N Prasanna Kumar vs Smt Jayamma on 19 November, 2009
BETWEEN:
HIGH COURT LEGAL SERVICES (X)MI\!iIT'TEE, BANGAL(}i{E
BEFORE TEE LGK ADALAT
IN' THE HIGH COURT 0:3' KARNATAKA A3' BANGALQ R2»;
IJATEI) THIS THE 19"' my 0F NQVEMEER, 29993 ~ "[j .
CONClLIA'i'()RS i'RE;5E'.N'1': % 'T
Ii()N'BLE MR, JUS'I'ZCi<: HU'LU'V'A})I 13.x;-2;.~se%1_:Ts;:sr:i:%%.VV . _ '
Am) , %
SR1. E.R.i}¥;WAKAR, M::;1vm;&: '
Miscellamzeus First Apfigi N0.ViA§.§£3'7f2l§{§f5'V'A~ _.
(Lek Adaslat No.'1_,";99Q089jw ._ . A "
S.1\7PRASANNA KUMAR,
S:"O.L}NGE GOWDA,
AGED ABOUT 32 YEARS,
VEQAYAKA BADAWANE,
KASARAWADE RGAD,
MANDYA CITY.
.:.='¥..lF.Q=
;V\;a
' . i'25ESSED E1 MVC Na.487!2{3G1 ON THE FILE OF TKE ABIZFL. {ETVKL JTUi3GE: (8R.DN.}
& h£.§%.f£:".'i7,. .1*:i£&¥I*éI}YA, PARTLY ALL(3'WING THE CLAIM PETITION F611 C()MPEfN3A'i'I(3'N
V xi.3ND SEEKING ENHANCEMENT OF C£}IVEl'IZ1\IS:§37§ON.
fiamz; Rmrgnasn VIBE ORDER 93.':
'€1R:3ER Is PASSE1).
_ NA.'"i'1€jisE§L :";?"£1¥'I'35 _
EMT HARK:a«;12E VILLAGE, """ "
V ' .SRTR:33,\?G1"aE£&Ti'~L£§ T.§xLUK,
ws1~«}:3#z';agT.D13:12_z<31i.
1% zzkmcfi :»i's;a;w°';%;GER,
. RESPGN ifffifi is
(Sri. P.B.Rajt:, Asaivacate for R3)
FILED U!S.l73 {1} OF MY ACT AGAfl"€$"f THE"; JUDGMENT' IEATEIJ
$1313 APPEAL COMEVG {IN FOR C()NCILiA.TI{)N BEFGRE LORI Ai}ALA'i' AFTER
26--8--2{3{¥9, THE FQLLOWEYS C(}NCILI.§s'fi£}:'
_ 3/ ..
CONCILIATIGN GRDER
The ieamed coimsei for the appellant and the representaiwe o;f~--i,1jsu:*3fice
Cempany - Respamdent aiong with its counsei are present'.
2. After proionged negotiatians, the maiier is seamed.
has agreed to receive and the Respmdent «M
a lump sum of Rs.55,00{}f- {Rupees FiVeA'**1f»l'i(:usa;':(iV {:n€};§fi§éév§é"':}f'
izgierest), in addifioiz to what has been awa.'t'"&:@.i;'Ai}y_ the"'i3-_il§u:sVzil, fifll and final
settlement of the ciaim. A jeint of 1;.hVe%x partias to this
effect.
3. The Respondentfi:I11é}:é3i':§mc:é"' V' to deposit the said
amouni before ti’1€:”T¥gvit}1ii§.V’S–i§m the date ef preparation of
Award, failizig t§i#:_:ich4’_the AAz<x:f11a?21a;:t1£.. carry mterest at the rate of 9% ?.A.
from the ciate ef cieféviizitkiil ._dé;:e»'€;£"wieposit.
4' 'Fhis i%s{sceilaneQ;:s firéfégpjjeai stanés disposed at" in: terms of the imnt
me111<§"'T]1E§%fi'z'é% Tfibunai shall stand modified acc0rd1ng£y, Draw up the
mcé:§;_i£ng1§,:..
Sd/~
Judge
Sdf.