High Court Karnataka High Court

Sri Ashoka S/O Marigowda vs The General Manager Ksrtc on 21 July, 2008

Karnataka High Court
Sri Ashoka S/O Marigowda vs The General Manager Ksrtc on 21 July, 2008
Author: Lok Adalath
HIGH COURT LEGAL SERWCES COMMITTEE, BANGALORE
BEFGRE THE LOX ADAIAT

126 THE HIGH COURT OF' KARNATAKA AT BA!iG;5;i:;E§ f2}§'§'vv.4

mrmn mxs THE 21" DAY or JULY T;     

CONCILIATORS PRE3S'EI%T_: % kk

HoN*BLE nm..m's'r1cE.     ' 
s1z1.I~1o1mAPpA,_§~mmE%Ri  

Miscellanaous mm; Apg 
Lek AdaJat1ca;1c§f2;3   

BETWEEH:    .  '

$RI.ASHfJKA,iS*}€}.1uiAl?:{IG{3'91f1}£a, _

A(}EDAEQUT~31Y'i4}'>J€S,»   -- -

WATALUR VI.LIAGE',a  "   

MADDUR '11;-._., B§AI~TDYA"DIST*;--4 '  APPELLANT

;e3YLAm;§.:{5s.;s:éna'zg§i:m A8ST8., ADVOCATESI

£<f.S.R..fI2C"." .  
K.H;¥3IOUBLE'R.C&'iiB,

1.  

 4  BANGAi2.C*}-1'E.

  "  ,{2.B.s5aNARAM, €i§«[€).BOf?E{}OV€DA,

 12_;;:€_ GORAVANAEIALLI,
__  ~_M2:.1mYA TC) 35 DIST'

  V  , V 3; :1: ' "aim: BRANCH MANAGER

- _ 'uemgmar, msumwsm co.::m,_.
~ " MANEDYA. . mmunmrrs

{BY SR1. K.HA_fii§.RAJ& , .M)"9UCATE.FOR R1}



tn.)

MFA FILES U1'S.1'?3(I} OF MV AGT AGABSTST 'THE JUDGMENT fiihffi
AWARD DATED 30~iO-2006 PASSED H'-I MVC 3530.589] 1999 ON THETFILE OF
THE PRLCIVEL JUDGE (SRDR) £35 CJM, MANDYA, PARFLY ALLOWi.'t'€G THE
CLAHVI PETITIOPN FOR CGIMIPENSEATION AND SEEKING  OF
COMI3'ENSt9sT}ZOI'~I.  "..  

THIS APPEAL cosmmqc; UN FQR c0Nc1L1A*1*:0N_rs§,*F{j'PE"*:bK 
AFTER BEING REFERRED vim: 01209312 DATE1}'i--€}a7--2Ge8.._TI:?1'_3 FQLLQWQ 

ORDER I8 PASSED; A' » A.
 §3
'i'he learneci counsei for the  airidi.   counis-2.61
for respondent -- KSRTC al01":::gi_"wit}f--iJ presant.

After protra(:ted,_ I1€g()vf£*A1′,E’A–T:.i(§3fL$’.:.V is settied. The
appellant has — KSRTC has
agreed te pajg;1,_Aa j — (Rupees Seven Theusand
01113!) with iIiteI;eu$1f;_4 to the amount awarded by
fixll setiiement of the claim. A joint meme

is beiagifsféfiac parties to this effect.

T }’1..3.”:*c¥:s,:(57ouI’ir;i__r~§i’1vi -~ KSRTC has ageed to deposit the said

__$._=;;:–3);1g>LL1§1t, weeks from the date of preparafion of award,

the said amount shall. carry iritsrest at 9% ‘p.a. fmm

‘i:}:j’ic%._§$a1t<é;T:of default, til}. the date of deposit.

J/4/'

U)

4. This miscellaneous first appeal stands disposed

of the Joint MCIHQ. The award of the Tribtmal

accerdingly. Draw up the Award accmrdinglyf