HIGH COURT LEGAL SEYICES C BANGALORE IN THE HIGH COURT OF KARNATAKA AT BANGALORE DA'I'ED'I'HIS um 12' DAYOFMAMEI 200% % »V CONCILIATORS PRESENT 'I'HEHON'BLE MR.JUSTICE :
AND V
sRxA.K.BHAT;mf2:1uaE1{“‘ 7 A
(Lot: msgmé » _
BETWEEN :
ADASHARA’£HA.RAC{:V
R!0N0.847,~-ASIH Acmss ‘
BSKISTAGEVV * %
B.ANGALORE–$0 ” ‘ %
AW)
RNAGARA:
V {‘3 MRAMU
MAJOR, OCC:BUSINTE.SS
RIO CID B.R.M ENE WORKS
NO272, AVALAHALLI
MYSORE ROAD, GEF POST
BANGALORE.-26
wk’
2 TIE REENAL MANAGER _
ORIENTAL INSURANCE CQLTD
NO.-“J45, LEO
RESIDENCY ROAD
BANGALORE-25
(BySri:KI(VASAN’I’HFORR2)_
, _
MAC?-7, 00031′ or SMALL CAUSES, ‘BANGALORE, :
“PARTLY ALLOWING ma cL,£1M Pi«:m°zo:~z I-‘OR
COMPENSATION AND SEEIQVG -OF ‘
COMPENSATION WITH AI’
ms MFA coming on afier :
beingmfcmsd vide order ¢am_tamwing’c¢a¢ma&m emu”
ms my wfw-=6 bx the %
mum: A
gobguyby Rxl00,f509f- ~
addition to W112! has been a_war_ded bytk _~:
claim; = %
mum before the Tnhunal, within wwksfiom «
V , V _ ‘ ofaward, flailing which the said amount shall =
interestat the_r_ate: of9% M awomm we ofc_I§fa_:1l§,_ an the –
J?
Theitmnxgnedjudgmezttanddecreeisnnodifiedizztif
Wjoi$:nemo.Drawfl1cfinaldecreeasgatedabove.