i’-J
TI”E APPEAL €C2I»fiNG ON FOR CONCELIATEON BEDRE LOX I3sEi%LE’¥Cr
REFERRED VIBE ORDER DATEB §7~2~20Q9, THE FOL{.OWE§¥G CwIJCELIAT§;€)E>? ORDER I3
PASSED
CONCILIATIQN 03953
The learned counsel for the ciaimanbappellazzt ~-E:¢a:é3_$¢<v1L'4_c{vi11§é¢ul fof
the Igasurance Company aleng with its rep:'esen;f:$tiv:<';:Ai1.rg;fi:j££én't;._h: " 'V
2. After prolonged negotiatiens. theraaatter ié”;~;_e-“t’tled. a,;3V§jeélIa:i7§: ;-“(3!aj.i’;’=::m1t
has agreed ta) receive and the Re2e;3o::de:2t;”L’I::: éI;ranoeVCot;gip:§hy agreed to pay
a sum of Rs.40,00{}f– (Rupees Fin addétiexi to what has been
awardeé by the Tribunal, in full and ma; seammeagt ‘c{§wii§e_V__c§aim. A joint Memo is
flied on behalf ofthe parties :9 fl1is”éffe¢};, % f A
3. The Respozidegfi QL-Essfirafiée i73é}11p§inA}?v”i.i:is’–‘2igr1eed to deposit the said
amount before the €Trit);§3i:_;iI'” fsbm the date of preparation cf
award, failing which, vamai1¢’1£ ‘S§iail-v»c«3i’§’y interest at the rate of 9% PA.
finm the date dezfauit; ‘i:”:V!¢1§évdaia»_§f.depcsit.
4. was m£s¢eiVIai1eeus.V_fité§§;~:};pp§é.i«.€stancJs dispased of in terms of the Joint
meme. The awm; om Tr;_z;una.:}si:es11 stands modified accordingly. Draw up the
z&1§*ar§lacc§¢’§fI_ing1}! V
§£i**;W
5§:3.§§§
$6?’