‘2
MFA FILED U,’S.173 (1) OF MV ACT AGAINST THE JUEGMENT AME
AWARD DATEB 16-12-2004 PASSED IR’ MVC 3’ifO.2451/2002 ON THE FILE
OI-” TFIE MEMBER, MACE’, IV ADQL.-.I'{3D§E, BARGALORE CITY, PARTLY
ALL-OVIIHG THE CLAIM PETITION I¢’GR. COMPENSATION AND’-‘”$EEKING
EN!-IA2§’CEME¥iET OF COMPENSATEON.
wxs APPEAL comma ox FOR cQHc:LIA’ri6x’–:’_$sié’oRE ‘L-L63?’
mALA’r AFTER game REFERRED vms GRDER’1}A.’1’E:{Zt– §-3?-239031, TI-iE*.__
FOLLOWING ozswm KS PASSED.
CONCILIATIG N«..QRI5E1_§
éfter :r1<:gotiations, the: pa1*ti€§:%:li§a::¢ tgfi settle the
matter. The Insurance: Coniféaifi' _a1;–_:1":.§.¢:vi3.9T1":é:é1;:3f3;a:.§: cf the Adalat has
agmed to pay a Stiff; 0f AE?s.25,~fi<3O~,{'–: (Ra,1}f:eaé§'. Fivé Thcrrtlsand
only} as globai cQmfp;e1€§_a_ti<3:tf;,__ '£11. a_:i{}_i€ie:1"'Vi:o the comps:-nsatien
awarcied by :11e,%.f};V'1fi"f;31,_£r1é:§3;,__ f_I'i1;e ' ;f};éajm.a1}t,5h_as agreed to receive the
same in full am fine; Stséiiérxléixtfif tine crlaina.
2. The r€fsp:1<ief::..,– 'I1':'sui'3;ic& iiompams has agrewed ta depesit
t.h€:Ksai.€§ :aj.zii'au.f:%;, 1i?*it;}":i:1 6 t.ve<=:I<s fmm the dam of receipt af copy of
this 0:é6:€;f;._T-fgiihfig. E136 said amount shall carry iI1f.6I'fiSt at 9%
Vpgéflfronl $1313 dfite fiiefault, till the date of depesit.
£éfi";3I*t$ 03° the {gained comlsei for thfi parties in bringing
A 'théi settlement is appréciatad and piaced on I'€:COI"d.
£
gr
5
4. This miscellmieeus first appeal stamds disposed sf ix} terrns of
the Joint Mama. The award of the Tribunal shed} sta:1<f{j<4.I:i1'Q§1ified
accordingiy. Draw up the Award accordingly. AV ' . VA .
A {