IN THE HIGH CQURT Q1? KARr¢ATA§<s;. M-;
DATED THIS THE 14th DA3Ca;5* J{IL Y, 20:39' A
Bafigagk
THE HON'BLE MR..J{~.IS'FICE. :'E;§%1E\§fE.?ENIV§5§SI§§ GOWDA
Miscellaneous First Afi1,f.fsg:a£I_ ?:»f 2007 {HOT}
BETWEEN:
1.
Agfzd a’h.oi1t’*13%6_yfiair$;
w;o1a:as»,::1;2::;<iz<a'ppa ;
Kim}, v ' «
Agedabaut 3.1'gfe'211j$',
,2;/_o 1atc:..{}f:ai1cifappa
~ I A
–~ _ Agfidé abévzxt 6 years,
}’3,I,£:;»«..I2a:e”.T~{331andIappa
A Thfzi No.2 85 3 are miners,
£3-Z€’p.._ by mather & natural guardian,
_ _ Sm1;;Kanchana1mna.
V’ are residing at
Bhovinahalli Villagufi,
Sallganahalli Post,
Kuppam Taluk,
Chittoor District,
Andhra Pradesh.
‘ APPELLANT S
{By Sr}; R. Krishna Redd}; Adm
H}
AND:
_ Llmion 9:? India
Rap. by tbs General Manager,
Soufhfzrn Railways, Chcnnai. _
‘ ‘¥%ES.?*@’RD%EF??J_ j
(By Sri N.S.SaI1}ay Gowda, _Adv.4)’-
This MFA filed undt%1?.V Sz’»t=:cti011’*.fi23{T1} (if the Railway
Claims Tribunal Act, agaaJ’_1_f._tSi;~._f:i’:s:; 01’cir-;r.V§_iat_€id 28.6.2007
passed in GA. N.»::;’.’£s..’2f ;’1}«€.}{} I ~-<§41": i;he file. Raf the Railway
Ciaims "f'ribuna1, Banal} allowing the
applicattisn seeking i11t.<:tft.=:$t an I-11¢' ;ti1″”th€ date: of the application till the
date of =
T1213 on far Admissitm, this day, the,
Cgurt, deiivgemd’ thiéi féllowixzgr
“”JUnGMEHT “””
purpose of converlience the parties are
f€1f$}’£’if:d”f.£} as they am refermd 1:0 in the claim petitioil.
‘ V. This appeal is by rim claimant aggieved by the
order cf tha Railway {llaims Tribunal, Bangalore Bench
(far short ‘the Tribunal) in not awazfiing interest from the
date 0f accident till tha date 0f payment.
%..
:3. Accordingly the appeal is ajlawed.
Tribunal is modified awarding “of AV
application till the date of ‘:a1Vi’=.”/dt~§ 1{:;.L
respect the order of the