HIGH COURT LEGAL SERWCES COMMITTEE, BANGALORE
BEFGRE THE LOX ADAIAT
126 THE HIGH COURT OF' KARNATAKA AT BA!iG;5;i:;E§ f2}§'§'vv.4
mrmn mxs THE 21" DAY or JULY T;
CONCILIATORS PRE3S'EI%T_: % kk
HoN*BLE nm..m's'r1cE. '
s1z1.I~1o1mAPpA,_§~mmE%Ri
Miscellanaous mm; Apg
Lek AdaJat1ca;1c§f2;3
BETWEEH: . '
$RI.ASHfJKA,iS*}€}.1uiAl?:{IG{3'91f1}£a, _
A(}EDAEQUT~31Y'i4}'>J€S,» -- -
WATALUR VI.LIAGE',a "
MADDUR '11;-._., B§AI~TDYA"DIST*;--4 ' APPELLANT
;e3YLAm;§.:{5s.;s:éna'zg§i:m A8ST8., ADVOCATESI
£<f.S.R..fI2C"." .
K.H;¥3IOUBLE'R.C&'iiB,
1.
4 BANGAi2.C*}-1'E.
" ,{2.B.s5aNARAM, €i§«[€).BOf?E{}OV€DA,
12_;;:€_ GORAVANAEIALLI,
__ ~_M2:.1mYA TC) 35 DIST'
V , V 3; :1: ' "aim: BRANCH MANAGER
- _ 'uemgmar, msumwsm co.::m,_.
~ " MANEDYA. . mmunmrrs
{BY SR1. K.HA_fii§.RAJ& , .M)"9UCATE.FOR R1}
tn.)
MFA FILES U1'S.1'?3(I} OF MV AGT AGABSTST 'THE JUDGMENT fiihffi
AWARD DATED 30~iO-2006 PASSED H'-I MVC 3530.589] 1999 ON THETFILE OF
THE PRLCIVEL JUDGE (SRDR) £35 CJM, MANDYA, PARFLY ALLOWi.'t'€G THE
CLAHVI PETITIOPN FOR CGIMIPENSEATION AND SEEKING OF
COMI3'ENSt9sT}ZOI'~I. "..
THIS APPEAL cosmmqc; UN FQR c0Nc1L1A*1*:0N_rs§,*F{j'PE"*:bK
AFTER BEING REFERRED vim: 01209312 DATE1}'i--€}a7--2Ge8.._TI:?1'_3 FQLLQWQ
ORDER I8 PASSED; A' » A.
§3
'i'he learneci counsei for the airidi. counis-2.61
for respondent -- KSRTC al01":::gi_"wit}f--iJ presant.
After protra(:ted,_ I1€g()vf£*A1′,E’A–T:.i(§3fL$’.:.V is settied. The
appellant has — KSRTC has
agreed te pajg;1,_Aa j — (Rupees Seven Theusand
01113!) with iIiteI;eu$1f;_4 to the amount awarded by
fixll setiiement of the claim. A joint meme
is beiagifsféfiac parties to this effect.
T }’1..3.”:*c¥:s,:(57ouI’ir;i__r~§i’1vi -~ KSRTC has ageed to deposit the said
__$._=;;:–3);1g>LL1§1t, weeks from the date of preparafion of award,
the said amount shall. carry iritsrest at 9% ‘p.a. fmm
‘i:}:j’ic%._§$a1t<é;T:of default, til}. the date of deposit.
J/4/'
U)
4. This miscellaneous first appeal stands disposed
of the Joint MCIHQ. The award of the Tribtmal
accerdingly. Draw up the Award accmrdinglyf