HIGH COURT LEGAL SERVICES COMMITTEE,
BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA A..’F’AA’BAr€C;l’§LG;i’§§§)::’ tv A
DATED THIS THE 1373 DAY OF – . ~. ”
PRESENT
THE HOPFBLE MR. JUS’F}CE c;’R.-. tg1:MaRAsivAM¥’§
sR1H.c_. SHiVAi?§ALMU;:V:MEMBEf§’- k
;(cQMC:LL5T«ijEs)
…. _
BETWEEN:
SR1. SRiNIVASACiiARI, P
3/0. MQHAMCHAEI, ‘ –
AGED ABOLTF 23 YEARS,
cm.’ 3.0.
cHm’IiHAMAN_1.
APPELLANT
_ (BY SR: .JMfiE5L:’i§§é1sHNA, ADVOCATE)
‘ms. NEW INIJIA ASSURANCE
‘. “(CO-. EL:m,
‘ . DWISEUN X, No.52/1,
‘ VINAYAKA COMPLEX,
% .FIRS’I’ FLOOR, OPP. NATIONAL COLLEGE,
” V.V.R()AD, BANGALORE,
V REPRESENTED 3? rrs REGIONAL MANAGER.
SR1 C.P.SUNDAR,
AGED: MAJOR,
S] 0. C.N.PILLA VENKATASWAMAFPA,
7152, 339 MAIN, BJNNY MILL ROAD,
¢/
failing which the said amount shall can]; interest at ‘
of 9% per annum from the date of dcfatziilt; ._th¢ ctatfi
deposit.
compensation amount in Fixed 6f’~75°E/o.
In these circumstances i feelta the:
amount since the for his
business. ‘ b t L _ AV
5. We that arrived between
the parties isVv:3’1_1s*t ” t
6. Appeal stands disposed
of –in” tfeitit
accordingly.
Sd/-
Judge
856;’-
t
4. The Tribunal has ordc9:1~z;.{:ti’~t, for”