High Court Karnataka High Court

Nwkrtc vs Mahadev on 3 July, 2008

Karnataka High Court
Nwkrtc vs Mahadev on 3 July, 2008
Author: S.Abdul Nazeer
hearing, the learned ceumeel. fer *beth,utfie_j

parties submit that the matter thast'beefit

settled between the pattieel' Leareefi eeuneel
appearing for the @etiti0net,eebmite that the

emeunt payable by Wthe tc§rpo:ae;en to the

  

respondent ;is?:Rs.3,25fOGOf*;* which is not

disputed fly the Ieathedteeueeel appearing fer

the respohdent.{e eLeerned counsei fer the
petitienet”M ‘fuLthete”=”eubmite that the

C0reo:etion”,wii1 7ieeue a chefiue for the

efefeeafd amount in favour of the respondent

Q:thih’fa¢”ee:ied of eight weeks frem teday

befete ethe} Centreliiege Autherity. Learned

‘”,deeeselufifer the respendent eubmite the- en

“_feeeiet ef the aforesaid amount, the

‘”»:ee§endent will not Dreee the application

“before the centreliing Authority.

R

,4…

Recording the afoxesaid Submission sf thé

parties, the writ petition 13 disp03G¢vQf[‘Nc

costs.

A

KLY/