BETWEEN:
q i*HE.,E;m§Ei2A:*':6.aANAGER,
EEGH CGURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOX ADALAT
IN THE HIGH CQURT OF' KARI€A'§'AKA AT BA2€G;€K»I{<'f3 :'I§1?;vv
DATED mzs '1':-1:5 21» DAY or JULY .1'! .3 _
CONCILIATORS PR_E.SE_1f€T:_~" " Ti= A' A
HQIMLE m'.R.JUS1'ICE Hmtzvabi
SRI.HONNAPP!§; A
Miscellaneaus first A}; fig. fig,
Lok Adalgft: N<'y.1§}22_1_'
smgommgsfla,
AGEDA}3otrf-3Vc:,¥B:p;;i;;a5s, *
Rf o.A1.:m VIE-LAG'Ef,.1i§A,DDUR.TQ. j
MANnYA'<D1$TR:cT; " . APPELLANT
{BY fi£;§".:<r..sf&::f£i1¢:1n1{,e§;r¢'z*H A$3T$., ADVOCATTES)
K.H';.E()U"'Bi;E l€
S£?.:3.N'£'H§'~IAG)§R;'
13ANG,_ALQ.kE,V
'G.B.SHfifAi*<AM, S[O.B€)REG~O'WDA,
A ' «l?Z;*':"£I'.. GORAVANAIELALLI,
'Is;mI§II::i:*A TQ 35 DIST.
mg BRz3.NCI~I MANAGER.
1' » GEEEENTAL INSURANCE CO.L'I'D.,
MANIJYA.
.. RE§'OKDENT8
(KY 3321. KKAGARAJA , ADVOCATE FOR. R1}
MFA FILED U;'8.i'?'3(1) OF MV ACT AGAINST THE JUDGMENT AND
A¥I1A% EATED 30-1G----f2()% PASSED EN MVC NO.587f1999 ON THE FILE OF
.2"
THE PRLCIVIL JUDGE {SR.I{)I\1'.) 55 CJM, MANDYA, PARTLY ALLOWEJG THE
C»LA1}9I PE?".£'I'F1{}PN FOR CGMPENSATION AND seems ENHANCEMENF OF'
eonwmwsamom.
THIS APPEAL COMING om FOR coNe1L.1;:aT:0N BEFORE i;1%if"A:3A:AT
AFFER meme REFERREI3 VIBE QRDER DATED 10-'woes, T1i*E.E'§)_'@L£2'E§}ENG
ogmsjms PASSED. '--
The learned counsel for the appeiiafzt a'i 1{i'the~eleafigeiiiiiufigzgiiiisel "
for respondent --- KSRTC along with .represe:1:rati*§¥eA e§"e«Vpresent'.w V L'
*2. After protracted Z1€ig0_{ig€*l.ti(}I1S3,_…1’uEj{{3. matter” iee settled. The
appellant has ageed to recehgi-‘;e_ – KSRTC has
agreed to pay a lump” ,sun’£V”t:”I”V””fR11pees Fourteen
Thousand in addition to the ammint
awarded by the z’__nAfLi£1..:éi11d final eettleziient ef the claim. A
j’u’:{._3: “1*z1,e1″z10_’:}’ie. filed pin b’ei’;e_}..f..e’i’ the parties to this effect.
Th._e” KSRTC has ageed 1:0 depnsit the eaid
Ta§i*::e~unt, v:=’i§;_hir1.~5_L’§t:<éeZ<s from the date of pzeparafion cf award,
'faiii:1'g,_ Whieh iheeisaid amoum ehail carry interest at 9% 33.3. from
wee.jeie'daieeefaéesuxt. en the date of deposit.
3%"
ma
4. This nxiscellanaous first appeal stands disposed of vir:§”~§e;m$
of the Joint Memo. The award 0f this Tribuna} shafi
accordingly. Draw up the fiwaxd accordingly.’