2
THIS APPEAL €§E€}Bv§3’€G {JR FOE {;’G§\iCILiP§I’Z{)N BEFORE ABALAT AF”§’E§€ Efiififi}
REF’ERE’E’1’I.§ ‘JEDE ORLEEEQ §}A’§’ED 1?~i’2–1ZGO9, THE E*'<Z}LLOWEN{3 {fi£)i'€{ZiL§§«XE'i¢Z}§\$ ES
P}':SSED.
CGNCILIA’£’If)N GREEK
Tha learned 601311361 far the appfiiiani arid the I’€§}I’€Sff._1″H£ii1i.V€
of insurarice Ciompa;”1§,: – R:3spo;1(_i<%:m: along zsiith its ,.<§3"c?':
present
2. After proiongeci negotiafions, t._hc;5 W}:L’.1′}’?”;i’E’.”;fiI ” . :s*sc:1i_{§i§;£:é:ii;’ ‘§’ir1& L
A;::p€1ian1;«C1ai:11a_1″1t has agreed {(1% _:”e:z:::€iwV.?Ic:. érzti E?1:52]§}?fi.:’S;{}€§I:3.{§i{:l*Fi;{jrre
1I}S11I’a3″1C€ Compaiay has agéed to iurnp’ ;<_;V_z.1:r:1:.g:;i" 'ff7§s."118,{}{}{)/V«
{R3._1pees Eighteen T110u:3ar1d.c'§r:1§,:) intéfesi}, ever and
abcrvé what: _ t'i%£?€:V'i:V;£'i.b11I1aI' in fail and final
settlamfinf, :3? Villé is filed on behalf of tbs:
pasfias 1:0 tIr1Vi.;$_ efi’e%:§’i:.
3. x”‘£’.’i3.€ R:€3§}3£\}f1€if(E1f1iZ~ fi:i;€§§Ii;ii’é.11{:@ C€}§Iip8Iiff has ageeéi 1:0 ci:::%p0$ii’.
{ha séigi biéffi-fi:=; the ‘1’ribz.m&i, ‘%%?i{‘ E”i.i.I1 Six weekg Fran: {£13
.§’e::’£1,& Qf pfa3}; s:ra:ié§fiE*.V.0Tf fiyamré, faii}.n_g wi”1i<::h the Sfiiii a_m£:1,1_:r2z: :=§ha'iE
~ ' eéjfgjé __i;<:Tte1*xv3$'E}3,§;A 7-3516: rate 0?' 9% PAW fr*<}::1 {he dais as?' dfsihnifg. 'ffii {E162