Karnataka High Court
R Lakshmamma vs K Pradeep on 3 December, 2008
RR 3' 3. The respondent: ~-- Iusurance Cempany has agrfied to deposit
the said am0i11″‘1t, within 6 weeks from ths date of preparation fif
awarcl . failing w}1:é:::h the said amount shall cartry interest at 9% pa.
fra:>m the date. of default, tiil tfae date of deposit.
4. T’h:is miscellanaaus firs: appeal stands di$1_._}d’$§d’ %t::-@113
the Joint Memo. The award ar the Trit§’£1}:;;:% 5:1.-33 %%m¢q%gg.¢d
terms as above. Draw up the ixward accordingiy, . A A’