High Court Karnataka High Court

Kalpatharu Brick And Tile Factory vs Karnataka Power Transmission … on 20 November, 2009

Karnataka High Court
Kalpatharu Brick And Tile Factory vs Karnataka Power Transmission … on 20 November, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT   %
DATED THIS THE 20TH DAY OF  % 3 V;  C  
CONCILIATORS   '   ii ' A

HONELE IvIR.]UsTICE__A.s.'BO'1I,ANIxIA   :2
   
sRI. N.S.SAMPANGIRAMAIA_IjI, M'EM_BER,%

WRIT PETITiO_N'A-NC);4h6i52§9,'2iGQ3
LA NO~;1__()32/'ZGO7.--._ " I  

BETWEEN:    

Ka1}3atharu Brick 813 Til?Factor}'x_.ii'i'i.':,'i' i  ii

Keshavapura,Huliyairf   _ 'I  i i

Chikl<anayaka:rIahalilii"Tq. H 

Tu1nku1'DistriC't * i I "    _

by its ?artner Srii.T_.S.RahrgzirTHth_." J .. Petitioner

 ' " {By Sri:»T,_V.iNar'aye11a Murthy, Advocate)
         

1. i'Ka1In.eit'aka--v.{_'OWerV Transmission Corporation Ltd.,
CéiE.l_VC1_'_'§,f Bi1é_v;_1rI,.:'i{empegOwda Road,

  Bang:--,1__1ore~_56i3£3{}9

by its Secretar

 2:.  Brancii Manager,

 ;<=.E;T,C';L., Huliyar.

   ~iFheiAccou.nts Officer,

A iklgnternai Audit, KPTCL,
"  'Tiptur, Tumkur District.

é.



IN.)

4. First Appellate Authority,
Tiptur Division,
K.P.T.C.L., Tiptur Division, 1 
Tiptur.  ..Resp_o'n_dents

(By Sri.N.K.Gupta, Advocate)

THIS W.P. FILED PRAYING TO QUASIrI_ 'rI4:-isllDEi;2IA§;IDl_j;.I,E?1"rl£Rll"
N().610/10/U2 DT. 22-10-2002 BY R2 BRANCH M;ANA_(:ER '(C0Ié*1'..__PRODU(;£D A'; __
ANN-B) AND ALSO THE ORDER DATED 30-8-2:003: BY~.FIRST AI-*R,EI:..1,ATI:; '

AUTHORITY, TIPTUR DIVISION, 'rII'1*UR,(CoPY vI'I{ODUCEI); A2" ANN-3"BY'R2).
GRANT INTERIM ORDER TO STAY 'rI«1I5.._r)eMA,ND,Br It-..j2=«1zI;)}3 ANN-B,
£)'I'.22-1U~2()02 AS ALSO THIS ORDER OF R'-"'-_E_A=PI'EZLLA'?lfE 'AU'}"HC)RI'I'Y, THE R-4
D'I'.30-8-20(]3,VIDI?iANN-E.. ETC.  . *  

THIS WRIT PETI'I"I()N (?OlVtll\"«G ON I':OlR~ ..§:Oiw*::II,IA1'1ON BEFORIE LOK

ADALAT AFIER BEING I{1iFI£RRt'£l)'iViJ_)lE:»'OR'1)_1§-:2, '»»;jATI£I) 5-9-2007, THE
F()LLOWIN(1 0Ri)ERISI'ASS}'jD. " I  

  
At the suggestiyori   agreed that the respondent -

Corporation sevttlefi’.the-::n.,at’terby’-r.ecei7v1ng a sum of Rs.40,000/~ in full

and final settlernlentof ali’«th”e.ir in addition to the amount already

deposited by_{tiiestpetition.er.l

lTl._1e” petiitionjer’l}1asl_jagreed to pay the said amount. However, some

.tiiIi’I1l(-2 is sought fo.r~payn1ent of the amount. Accordingly, the said amount

paid ll/\;”i-‘i;i’lil’i a period of six weeks from today by depositing

all”.l,’pp’withll£hle’Section Officer, Bescorn, Huliyar.

ix.

4

The effoxt of the learned counsel in bringing about the seltliiemenli

is appreciated and p£aced on record.

IUD(~¢,E A j

RR