HIGH CQURT LEGAL SERVICES COMMHTEE, aaweamaa BEFORE "ma LOK ADALAT IN THE HIGH COURT OF KARNATAKA M 8A:x:GALORE_ amen mzs THE 2"" zmv or FEBRUARY R conczunroas PRESENT: L =
awe, : =
K’HlRoad! H £:I;., V ‘V 2:. ” ,
8angaiore-S69 €302? ”
By its Chie Traffic Mana~gVe*r, 5, ‘
Represented by itsv’C¥1§.~efA’ ‘ *
Law Officer. ‘ _ V
_ _ _ _ …App¢llant
( Sunk. Advocate)
s.Ramai.ah, %%%%%
Since Deceased by’h§s_ L;R__
Smt. K3isranar%amAa*,v._Majmf,’
kftffe. late G R.’a’_:11’aia=.:Ei§”,-«._
Z’~£?¢.’L»-‘:-3_,<?:,,P££arasap'Lera,
Heigbaf Post,
T'L£€¥¥§{i_.i;?' Ta§ui< & District …Respondent
(By Sri. Lshankar, Advocate)
[5., "4".jra;:2;:*r ;3$P%fi.L ES FILES mg: 4 er: THE mammm 5:63;»: SGUR? ac?
'~T»%..%9Rm§a:;v.Te.TsET ASZEE me omen mssea :12: THE war? pmnoa: rm
99V::9;20@a DATED 2:/ozgzaoz
KR.)
B
as per the award of the Labaur Court, 50% cf tf}a"':E§aak§v}agea
from the date of dismissai of the workman (28-S~19§'é§f): t;ijtV':::i*ia"i'?.»3' a'é'a£'fa.._V
an 9-7-2000 along with the entire sevr*w§iVC1a'a._
workman was to be paid to the ciaimaats §*.=;1_ii';&%iaiya,a'a.r'ij'ma'V 'afi'cVHsa{
minor son N.R.Srir2h1as, chanenging 'patitian
was mad by the Cerporatian,'Q§*:i%:h'_faggjg':.g_§\anzi$saav;AA Vaccordingiy,
writ appeal has been flied, '» b '
Taday, the 3'éa.-fiartfaf-d1:-aatttement by which the
respondent has;ag'raa§j5.Lta::3'a:.::::aa§'1'G€?5'"'d% the backwages for the
aforesaid perEod i*aamaVd* Accerdéngiy, the writ
apnea} is dispcsaed Ea 't9.;rri*:a" of"-agave sattéement. The award of the
Tribufiai' a'ha§!'a"r{é:+iaifi" azgadisffifiied in an other aspects.
Sd/-3
Iudgé