THE APPEAL COMING ON FOR CC}NC§Li;3.TIOf'<§ BEHJEREE LLBK ADA$_;éx'"%" fi'a§4~iEi¥{
BEENG REFERRED VIBE ORSER DATED :3-«:»:~.'2m, THE FOLi_O'€v1¥\§(3 CC3T'x2i;iL};5."£"1£}§\é
GRDER ES PASSED.
(fONCILIA’I’IC}?*€ ORDER
The iearned counsei for the ctaimant-appetiazzt. iéé3€¢,edf”.,__
counsei fer the KSRTC aiorzg with its représen:.a4f:Eve5″;;fr’§éA.§:~:;é$er3§ .V:_. ‘
2. After preionged negatiaticsns, t;’wTV§”‘2<1j:Vat*cV'é'rv.i".V§*= ;3eft§'§'éiv'fdA~;jif'§'7§z..aV_V sgpfieiéitéairét
-Ciaimant has agreed ta receive %<E;s§¥Z""E'C has
agreed te pay a sum of Rs.1V,€.' £§;£}AQiéZ1X~{_{§iiI'§'§%'{fine Lakr: gray} Witfi
interest at 6% p.a, frorrjvitijze date §f'vApét§f;:;§':*f £i§§A%é7:§'dam at €§%;§B{3:§§E-_:: :23
adciétien to what §i?:$ i'f:'§una§=, in ms: am §'ss'"%§%
settiement of an Zfiaiiaéf ef the parties
to this effect. u ' V'
3. The ReVs;3ondLértt;_’-.§§E§RT§2?*és agreed to deposit the said ameuniz
y’ zwitfi’in”‘*s’§x’ weeks from the date of preparatten cf
awa r§d. 3
out ths:;~é Lr{:,h$:nced compensation, SG% ef the amczmt aéarzg
‘ “vé§§?;V§’s«.§fi¥v3p0rt§dr:§£e interest shat: be kegt in fimé éepcsét in tine name eéf
‘”«_¥_.4t%:é”-a’p§;e~3§»a§fi.: in any fiéatienaiézed Bank éaéziaiéy fa}? a perieaf 9? 7’si%
yééa*ré:§_n_€£ the appeilant shaii m entztied ta Qfraw the gaaréomcaé gzntaraai:
Aiiffi
my