High Court Karnataka High Court

R P Udaya S/O Rama vs The Divl Controller Ksrtc on 31 August, 2009

Karnataka High Court
R P Udaya S/O Rama vs The Divl Controller Ksrtc on 31 August, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALQ'§§flEE 
DATED THIS THE 31st DAY OF AUGUST  " %
CONCILIATORS PRESENT: %% ' A  % T 1

HOIVPBLE MRS.JUS'1'ICE 3.viS,NAGA;RA,TTi_NA'   'V   I I'
AND   " = . .  '
sRI.E.R.D1wAKAR,_ MEIAEER

Miscellaneous First AppS?al:;yMO.72"S0
Lok Adalat No.«1'i'0()__l 2009 ' V

BETWEEN:

R.P.UDAYA, S/ORAMA, V
AGED ABOUT 23 YEARS, A  

R/O.CHIKKENSAL----ROA-9;' *1; ;;«.. ..

KUNDAPURA.  APPELLANT
(ET. SRI.'nEAHE;SH  ADVOCATE}

AND: ' A " '

I.  ~ A. THE IEI/IS_IONAL CONTROLLER,

 K.S.R;'T.CL--.,"MANGALEJRE.
2. 'THE LIi51*JI:S'§(a).NISLLZQNTROLLER,
K.S.R._'_I'«.C.'; RATACIIOOR. .. RES?0NDENTS

(BY SR1. ..;«*.S.DABALx AND N.B.PA'i'IL, ADVS. FOR R1 AND R2)

 ""r_ MFA PILEDU/S.1?3(1} OF MV ACT AGAINST THE JUDGMENT AND AWARD

,D£:\'i"E1:iS.vV3]'r£,'.2_O07 PASSED IN MVC NO.1272/2004 ON TEIE EILE OF THE CIVIL
  J_UD_{}E. (S.R.DIT.) 85 MACT, KUNDAPURA, PARTLY ALLOWING THE CLAIM PETITION
 . §'v'OR_ COMRERSATION AND SEEKING ENHANCEMENT OF COMPENSATION.

   THIS APPEAL COMING ON FOR COISCILIATION BEFORE LOK ADALAT AETER

. @.BEI'i'!,G REFERRED VIDE COURT ORDER DATED 11/S/2009, TEE EOLLOWINO
 ORDER IS PASSED.



CONCILIATION ORDER

The learned counsel for the appellant and the leamedeounsel

for respondent--KSR'I' C along with the representative are'  p

2. After Protracted negotiations, th5»A»vn1atte.1*””is«.::i’B¢ttledV. F16.

appellant has agreed to receive and .

agreed to pay a global compensation”~Qf Rsi.’4=0i,OOO/ lilortf’

Thousand only), in addition to arnount by the
Tribunal, in full and final settleinent A joint memo is
filed on behalf of the pa1″ties to”fhisl’:effec:é:.__i

3. The ‘”has’i agreed to deposit the said
amount, within date of preparation of award,
failing shall carry interest at the rate of 9%
p.al.’fro1n’thVe “default, till the date of payment.

A,” –

he “-..__said” enhanced compensation shall be apportioned

T ‘T Respondents 1 and 2 as per the findings of the Tribunal.

fir

5. This miscellaneous first appeal stands disposed of in terms of
the Joint Memo. The award of the Tribunal shall stand.vl_im_:cdified

accordingly. Draw up the Award accordingly.