High Court Karnataka High Court

Bangalore Metropolitan … vs Smt B N Rajeshwari @ Padma on 9 March, 2009

Karnataka High Court
Bangalore Metropolitan … vs Smt B N Rajeshwari @ Padma on 9 March, 2009
Author: Lok Adalath


HIGH COURT LEGAL SERVICES COMITTEE, BANGALORE ,

BEFORE THE LOK ADALAT

IN THE HIGH COURT OF KARNATAKA AT BANGALdR5 f3T«’
QATED THIS THE 09″‘DAy Q? MARCfi”2dQ9 n’ _’

CONCILIATORS pfiasafirpv”

nmrwwBm:mL;m%1q:3mfiwHm@mfimmX”

Aw! _ . j
SRI.D.NAGARAq};MEMBER ~._
M:scELLANEousv?iRsT:APpEAL.Nc.12141/2007
LOK ADALA? fi9g25872QG9

BETWEEN

1 BANGALORE MEERGPOLITAN TRANSFORT
CORPORATEONwH_b”fa “, . –V
CENTRAL DFEICE,x “J~ ‘

K H”DOUBLE”RCAfi – W
sHANTHINA§AR,%aANqALoRE

BY ITS MANAGING DIRECTOR

*_”_ ‘, aj« *,”~” … APPELLANT

{By Sri D VIJAXAKUERR; ADV ;

‘SET 3 N RAJESHWARI @ PADMA
._-, w/efLg?$*M RAMESH
g_ AGED”ABOUT 44 YEARS

ti-4

2 KfiM;GowTHAM1
.._ Dffi LATE M RAMESH
gRGED ABOUT 15 YEARS

§3’AMAS?ER CHARAN
T S/G LATE M RAMESH
AGED ABOUT 9 YEARS

-3-
of Rs.16,05,000f~ with interest at 6% p.a awarded

by the Tribunal, in full and final settlement of

the claim. A jeint memo is filed an befiaifjaf

the parties to this effect.

3. The appellant-BM?C haé agraad ta dafioaifg

the said amount, within 6 wégxs froa”tfie data of
preparation of award, failiag “which “thé said
amaunt shall carry iafarésy at 9$a§;a. from the

date of defaalfiantili fifia date of dafiosit.

4. fn;sa m;a6eliafiea&a’ fafst appeal stands
disposéa af an gggmgfof {Ha joint memo. The
award a§-théaai:ibafiai= shall stand modified
acco§d;ngi§: Braw’ap:ffla award accordingly.

Sd/”L,
Eudgé