High Court Karnataka High Court

Sri H Chandrakanth vs Sri Abdul Sathar on 11 March, 2009

Karnataka High Court
Sri H Chandrakanth vs Sri Abdul Sathar on 11 March, 2009
Author: Lok Adalath
claim and the 2nd Respondent»Insura11ce Company has

ageed to pay the same. A Joint Memo is filed an behafi

the partitis to this effect.

The 2135 Respondent/Insmafice

agreed to depasit the said amour:

the date of preparation of award, _wh:’£<':h,: T_§;i1e
amount shali carry irztsrest the date of

default, til} 1:116 date 0:f_'Ad¢p0s§3;'; :1»: g, "

4. This disposed
of in terxns of of the Tribunal
shali stand Draw up the award
acc0rdif1g13*?f\% LA V’ . A ‘A

_ .