HIGH covm’ LEGAL SERVIQEs..COI£MiT§5E}§ L
cmcvrr BENCH AT Gr:L13A15:G;a
DATED THIS THE mm DAY§3;”+’ s:”:;?rEM8,E£¢,: ?2§)Q§ .
PREsEm f’%*V«%} –
HQNBLE 2.rrf~i%«Ji3s3′?ic£}5T.PAT:LL
% % % %
SKI. <3.S,Bxzéggggagflgrvi-BER,=
BETWEEN:
Efaifis V ….
S] 0. Shankaf Madmzmgv
Agec1aboui3{}ye-ars._. V’ ‘T ,
C/o.Ma:i11daragi G«undappa_fs. Ha1;’s::,'”
Near Vijaya Banigfl * ‘ _ 2 ” ,
Post Farfl:1a¥:_)ad, V V.
‘}”q and Big: Gzaalbargzi _ : Appeiiant
(B5; Sfliremath, Acivocate)
:vi£ Theilfififioaalflfinnvficr
.. :_
‘ “€}?;1iba3*~ga Divisian,
.GuIba;*ga. ‘ “‘
Thf: 1<:=;;:m'<::
‘ ‘ ..Ban’ga1ore, by its
‘ . _ 1 ‘ L fiivisicnal Contzroiier,
“‘V_§§”EKRTC, Guibmga
fjivisien, Gulbaxga.
3. Sri. Sanjeevkumar,
LJ
Driver of KSRTC Bus No. b
KA-3:2/ F-5′?9, ‘”
Depet No.1, KSRTC Bus Dfipot A.’ _ I ~
Gulbarga. V Respo:1rié11fs ”
(B3: Sm1:.Pree{i S.Mu1kundi, for
R–1 served) *
This }¢IisceIIa;1}z3ous’..}?i,ifsat A.pg)eé1}”.is”‘;€§E::d uncier Section
178(2) of the MQ.€:31’v..\fe1;:ici¢ _’z_~’:’1<;£4 'aaga_inSt':'tl1e Judgmcn.t and
award dated 1ti.22:T;20Q4«p;assedf 511" M'v'*<i:. No.453/2004 on
the file of tilt: "§£{ «ACi-€i}',__ I}'istIfii:t__{;'_1iE:3,ga and MACT, Gulbarga,
parity a1§owiI1g'i.fj:-gs clai111§"vL.petitiGIi§ for compezxsation and
seeking en2"1a:1§f§::i:mef1fi€, "of"eo'mpcr"1Sation.
Tl*:i§=_M". .I:o Lek Adalat, coming on for
co11ci1iati_on;,.._:hi#s day,"*th<: Adaiat: mada the foiIowing:~
A écmzxzzarron onngg
'&
._ :"V§:0_uf;séi for tha c}aima:r1t~app€fiant and
V17-::§3ré:séir:tativ€',* Vof "the: W I'€SpOI1d€fI1t-COI"pOI'ati{)i1 aieng with
' A.i.?;:3.*, Vycougseiére present.
2. The ciaixliani» appefiant being 119′: satisfiezii ‘i’i?i’i13Z}.
*»..;f§1e quantum csf campensafian awarded by the HE Add}. Dist
” Judge ané MAST, Gubiarga dated 17.12.2004 passed in
MVC F€a,453/ 20:34 hag prafarmd the above appeafi.
r3’)*”?
P
weeks, the said sum shall carry intc:;’e’st–at 1316 :8″?
aI1I111l’I1.
5.
The Judgment: fiziward by the
Tribunal, as regards deposit of €116
conlpansation amouzlt
Sci/-
JUDGE
3&1.
“Wm
per