Karnataka High Court
Mohammed Maqbool Dar vs M/S Bangalore Industrial Gases … on 1 April, 2008
A 's.MT..RAFzQA"MAQBooL
V ' ' ' . , M/S BANGALORE INDUSTRIAL
-1-
HIGH COURT LEGAL SERWCES %. %
BEFORE THE }' _
m THE HIGH coum 0:? --.AT V
DATED THIS THE 018'? D3?' 012' AP:?iL;~
coNcI1;L5ToRsPiéE5'Si§M'r: 'V
HON'BLE MR.Jt}s*iIcE?-%;n.i;é'.Pgigfizigggeuns
~ EJEMBER
% "'-~vVI1Iia.9146
V % ' ~ _r§o'.¢s_91[2ms1
BE'i'§£§E,?_~_l V
1 sR1.MoHA:~mEp mgsom. DAR
Aqua ABOUT 55 YEARS
Si-'0.g3_.}z.y1oDz un...,r,>mDAR
A_GE!) 'A£3OUT{_$3 YEARS
._ W._l_0.MOH;AMM.ED MAQBOOL DAR
APPELi.Ai's"i'S 1 AND 2 ARE RESIDING
AT FUREIZPORE VILLAGE
_ SOPORE TQ, BARAMULLA DIST.
JRMMU AND KASHMIR APPELLANTS
J "(By Sri K K VASANTH & RAJAKUMAR M, wvs.)
GASES CORPORATION
NOJ AND 2, VIDHYASAGAR
ARABIC COLLEGE POST
BANGALORE-560 045
CONCILJATION ORQER ' V _ A
The learned counsel for the
counsel for Respondent No.4 -- New >'
Limited alongwith its pIesen_t. “e
2. After is settled.
The appellants haveagrcegl ifiespondent No.4
.. New India agreed to pay a
lump sum of Lakhs Seventy Two
‘1’housandi:inte1est at 6% p.a. fiom the
date of pctifign’ til1’it.~.3 mwtion to what has been
awarded; by the sfuil and final settlement of the
1 ” VV
. Respondent No.4 — New India Assurance
has greed to deposit the said amount,
weeks from the date of preparation of Award,
VT which the said amount shall carry inicrest at 9% from
” {he date of default, till the date of deposit. fl