E"1IGI~i {30'{_}}?T LEGEXL4 SBRWCES COMMIT'? E'>AI\E€}AL{}F$.E
BEFORE THE LOX ADALAT ._
IN THE; HEGH COURT' OF i{A%€N'A"i'{ki{A AT Bi§fNC§-PxL§;'RE
DATED THIS THE cam BAY or "
% COI*£f'Rf€-SEiN"E": ,4: k _
HMPBLE 1vm..ms'r1c1=: 7
SRLPRASAD
Miscellaneous First§I>1:%'V'e"2%;1'Vji*I;:.5€§":;'¥§"§_V1t[}2f'i{)6:$
L01: Adflat He. 3.-3«€'.':!3g! EQDQ
BETWEEEE:
RA§vi;1J'=J£*iA, §;3.Ho§»1BA§AH, -. V V
HINDU wow AGED sag YE.&RS,,_ .
§2_,xAT KAQAVATHI \.:1:.:_Aa;E,v I
HULIYURDEJRGA HGBLE, :' 3 --
KLEFEIGAL m.L,s;<, ";"u:=€;<_:_::2 ";:Z'§ES1";.7§I_€iTT; _: " . |1 APPELLANT
{av -.§g'é:1.'e?';;:V.5:;"Ef:--s 1E{E 321. '
30;.
2. ='f ':"H--E 3R;=z§§:«:éé'L':»%;sg'se;iaER, """
'~hé:";.¥=-.2: §??JD1;5A_fls£€f:3i}.RA~E*~3CE ,,
5z.?'.*3gf§E'¥a'1f{;;1.SVI7iQ:f1i3;'E§AE~{{5ALORE ~ 4; RESPONDENTS '
N am sR”é’;i’c.’§1.RAx;Ist:AMKAR, 3′-HDVGCATE FOR R-«2)
mm FILED t’,{/s.”:?3{2; 5+’ rm: ACT ;:~.<:–:;mzs1" THE JUDGMENT AND ;WJARB
.§tATE£) 25,-10«2o:34, passer) in: MVC m0.3254;199s 0:»: THE RLE 3:7 THE xx ADDL.
I 3uDGE*–s; MEMBER,"' MACT, BANGALORE (scan No.12), PARTLY ALLOWING THE
* Cigrm '~P'ETITI7{i}«N FGR COMPENSATION AND SEEKING ENHANCEMENT OF
'=.j::Q'r<wEws;:2"s"1c:.r=J..=
'—-.7fH1s5A:=pEAL COMING ow FOR CONCILIATION BEFORE LOK ADALAT AFTER
xf "'VF3«EII'«1C§.'REFERRED VIBE ORDER BATED 2.1v3–2o09, THE FOLLOWING DEEDER IS
L1»)
5. This misceiianeous first appeai stands disposed of in terms _;::f the
Jaint Memo. “fhe award of the Tribunai shaél stand
accordingiy. Draw up ‘me Award accordingly.
3 1’1