High Court Karnataka High Court

Smt Jayamma W/O Late B H Gaviyappa vs The General Manager K S R T C on 16 June, 2008

Karnataka High Court
Smt Jayamma W/O Late B H Gaviyappa vs The General Manager K S R T C on 16 June, 2008
Author: Lok Adalath
HEGI-vi £:=:3z5§:*;* LEGAL SEIRVEGES CGFvEME'E"E"'EE.13 E§&?%{3£§;QEE}§'

BE;E3'{>§E 'E"'§iE Léiii E';D2%LPsT

2?»; THE: ;§:<}:%; f.3{}UR'E' <3? mamgrggg AT;5ANé3:;1,LQ:R'g  1'  'V

BATEZE} "THIS mg 15211§3af=..Q?,;;:§%éE;.;éa§8   7

:::<}z~4-:+:,::;r_,.:K:"':»§fe:+'*}i___pm§;E;§%~1P: V

§~;<3r~£*:3;,E: MR.J{:s'?£cE :,k«:§§':2gYA§:A-- s~'§v=JAMi%?
SRLA$HQI{'E~=§A§%?z*%I%}£&}{.!t,E;i1;¥.,_'~..,A EMBER

?%€§SCE§3;83Z1EfOV1ES §\il"€§'§5:}iT3§3'1€#:.'; i'V£3§s'I V C}
_;';;:;k ;§da;a:V.Is§g.'13g.1_;0?§;_ '

§}§"§'§§!EElN:

3 SM'? JA§T;%§'v€E{JT 55:-"v3%Aa*ARs._ ., '

SM? "%'A8:s§:£:A?¢i§y§;%;;.A' . V' 

Wj C} _L,%'f'E  e::;Jv1A.;3:};:>1ss:;Is;%z4*~m

fi:.GE?;i)"4é3 YEARS

v -  BC}"£°"§€ A_R;i3.__R/AT"b2'@..§2, 5TH MAIN

" 3.?' vufija. NEW EXTENSESN,
 ' ?§«.'1"£'£€»{i}£3_Ei"E§i*)F;"£1'-.
 BArém«;  RESPSNMNT

 SR2; N 3 PATEL, Ami;

 



MFA FILED U/S 173(1) OF MVACT AGAINST THE -JUf}{}.hfl'ENT
AND AWARD DATED: 13.3.2006 PASSED IN MVC No1.;3f77af;j2oos__._o1w

THE FILE op THE V1 ADDLSMALL cAusEs .{LHj's.E',?.'.t.rs1EretBE_1§,
MACT, METROPOLITIAN AREA, BANGALORE« .(SCCljI--N0'._2):,'PARFLYf'. ''
ALLOWING THE CLAIM PETITION Fore;""coMEENsAT1onBAND d

SEEKING ENHANCEMENT or? COMPENSATIQR'.  -

THE APPEAL coMING__oN Fo.R.§:':oN'c;LIATios.. BEFORE LOK
ADALAT AFTER BEING REEEE1§'E_o-'.v1T;E QRQEE DATED:6--1'2-2007,
THE FOLLOWING CONCILIATION QRDEE 1s.PAss_ED.

  

The learned'_&o.oset9for'the..,eia11nant-appellants and the learned
counsel Smt.  the KSRTC are present.

V 2.  ..prolo1"1ged Vdneagiotiations, the matter is settled. The
  to receive and the Respondent-

KSRTC pay a lump sum of Rs.65,000]- (Rupees Sixty

_ five Thousand” addition to what has been awarded by the
V.__n’T’VI’ihuJ1al, in age final settlement of the claim. A joint Memo is
on behalf or the parties to this effect.

Respondent –~ KSRTC has agreed to deposit the said

H before the Tribunal within six weeks from the date of
._ of awani, failing which the said amount shall cany
“‘~._d”1’ntei9est at the rate of 996 RA. ftom the date of default, till the date of

deposit.

*’f

U}

4. Tfiis 333iSC%?’.flfl£1(f€}1;i:§- fir§«;'{ appeal stamig ::ii$p03e{i.:§11_T’m_rms c::>f
{ha Jam: Ifififfiiiifi. Thi: award 3f {ha ‘§’1″§§::11I1a} shag fi§,§”}€§f5f1§3(}:

a{*c@r*d;ing}y. {haw up {he Pwzarii acrcelziingiy.