UNIf3<1'\£'v cm INB1A_Vg'(;§IR'V'2(§O1 sew 3692}, The respondents nhr::§_:n doxfie. The~Executing Court While closing the executivgm "'._ pet:'d::ion has withcut detail reasons ta the claim made has This Petiirion coming on for orders, this day, the Court made. the following 2 V- .. ORDER
……_…—.-…_…._………..
The petitioner] land Eoser is bcfo:fr:…th._i_s (3«§;a1’3;’:*t 3 ”
the onder passed in mp. No.’.2442[2OG~,1. . 3 ‘
2. Heard Sri P. for the
petitioner and Sri K. for the
mspondent and pctatged 1:116′
3, ._ “the Executing Court
see1(iI1g :._for. an solatium and additionai
compensafiQ;1~ laid down in SUNDER VS.
bbjected to the same by contending that the
been paid and also the pefitjoner 15 not
en§it1eci”{o.§f1aim for interest in the manner in which it has
L
-‘3
?. Since the gaarties are represented .
respective leamed counsel, they shag’ appeal” u
Executing Court on 5.3.2099 as the di’ :3 ‘«
and thereafter the Executing
Proceedings. V’
sa/-é
h Iud9’3.