.-_ 3 ~§aNU SAH§NE.M ..... W.
Cu4, SAfiQ$E§VKGMAR
HIGH COUR§ LEGAL SERVICES COMMITTEE, BANGALORE ;
BEFORE THE LOK ADALAT """
IN THE MIGH COURT OF KARNATAKA AT BANGALQ§£,~ ".
QATED THIS THE 02"" DAY Q3 MARCH 20¢§ *v'
CONCILIATORS pRgsEgI{;.' *' V"
THE HON'BLE MR. JUSTICE s.N}3A?YANgRAy§NA '}°
SBRI.M.N.§MASHAEK§R,’MEMBER«,_ _3
MISCELLANEOUS Fihsr REFER; $033383/2004
;”L¢g;AnALA$~No;266/2009
BETWEEN
1 Rgmaékaiap §” _- _””
5§ YRs,VwfiG.;ATE.Ca1GUn PRASAD
2 v:N$zA’sA3ANI[*;’;:
36 YRSrVWfQ LATE BAJRANGA BALI
‘~14:yRs,_D/0 BAJRNGA BALI
“.13″yRs,’$/0 BAJRANGA BALI
5′”GA@ANA’b3£P
?~ YRS, S/G BAJRANGA BALI
V “ALL ARE R/O 100,
‘*–KARNATAKA GIRLS NCC
BATRLIAN PALACE RGAD,
VASANTHANAGAR, BANGALORE, ALL ARE
NOW R/0 NRWAPAR VILLAGE
JANGAL NANDALAL LANE MANIRAM,
SANDAR, GORAKPUR, UP
. AP?ELLANTS
{By Sri SHRIPAD V SHASTRI, ADV )
“3”
AND :
3. THE&MANAGING DIRECTOR BMTC
SARCQE BHAVANA
KENGAL HANUMANTHAIAH
ROAD, BANGALORE
{By 83:31 E VIJAYKUMPLR, ADV)
THIS MFA IS FILED :3/Sx }73(1) oFA’Mv ACT
AGAINST THE JUDGMENT fAND_ 5wAR9» DATED:19.7.20G4
PASSED IN MVC NO. 2333193 »cN’IfiEf£IL£ of THE IX
ADDL.SMALL CAUSES JupGg_¢&’_M,A;C.T;;~’BANAGALoRg,
SCCH.NO.2 pARrLy_AL;owING $HE CLAlM PETITION FOR
COMPENSATION 5 359 I SEEKING_” ‘ENHANCEMENT or
COMPENSATIQN;”a1aw7 “.T_”. =7wuv »
THIS, RP§E*§__CQMiNG«-QN} FOR CONCILIATION
BEFORE Lox A9A;AT{AFrE3’BEING REFERRED VIBE ORDER
DATED 1a.2,2oo9,w$HE €QLL0wING ORBER IS PASSED:
‘vV§gg§j:§ATIoN ORDER
_ §h§:: ;earfiéd. ….. “Counsel for appellants and
g;e$pandantfBMT€_ alang with office: of BMTC are
preSent.V'”
2. fflffiér due deliberaticns, the matter is
‘ x *§éttle…