COIfiCILI&'.';;[_QR' ORQER The ieazned counsel for the appellant amt the ieaJ:*ne<_:1___eo111;1sel for respondent - Insurance Company along with as represexéietfire are
present.
After prolonged zxegotiations, the matrteri-5:’se1;tie_§i”. ‘§it:eVkapipeviiantj’
has agreed to receive and the respo:1den’t: e liiesiivrafitre’
agreed to pay a lump sum of Rs. ofiifi
in addition to what has been awa.1’ded A amt”! Ii-nai
settlemeet of the claim. A j0i11t’ Ivile.1£1e of the paemes
to this effect.
3. The respendezii has agreed to deposit the
said amount, the 2iia’fe of preparation of Award,
failing which the~_eeii4’_c1 interest at 90/6 from the date
of default, 231:1 the ci’e:ea of de;_)d$s–i1::.”~.–
4, x”1″i;:«-is’ efieeeilaneeus ‘appeal stands disposed of in terms of
the Je’iI1:fc of the Tribtmal shall stand mediiieci.
:}ie’eerdi:1g1§f. firaae Aware’ aecerdingiy.
Sd/~
Judge
sdf.