High Court Karnataka High Court

Subramani vs R Sharath Kumar on 10 April, 2008

Karnataka High Court
Subramani vs R Sharath Kumar on 10 April, 2008
Author: Lok Adalath
'J V'  R] at Amalmzhapura

-3-

HIGH cxoum' LEGAL SERVICIES LxJMuu'i"1"§;1§;, ":3§A:ei§;.§L{)i<~E _  

BEFORE THE wgi  if ~:' 

in THE HIGH czuum' or K;AmaA 'i*A1?;A.A1' t§am'GAax:):é Ev%' 1' 

mmn 11113 was 1oTfi.j5AY o[r';.s.$I}mi;M   
{:0Ncs;.1_A*1'0R3 's$§§:4;é§:g:;u'1': A' V'

Hoarnm nR.Jusri<:Ejn:oai1gn 
3121 _§£.,_.5_!iRY£,HA§l§YA fiA'_ ~umsm
§g§i6¢é;!h5£ne§nis«-Faint1£i?lfi§;;v,!.§Io.4759I2;bo§

  ;»%;.ok2ad¢m.n¢.73131goog

Betwoeia:'  V'

Subramaniflé %% _
S/0 ME-4.n;'yapfi:oa_
Agedigzboiit 24 yess..*3:s__

Attmf P-:}si,.%'s'.<:1s:11_anka

 133-g;g3;m_:fe.g§4;'   .. APPELLANT

»_.....___._.

1'  Naik, K. Advocatx: 3

ho

    Kumaa"

% S] 0 B.'i'.Rajashekar
" Kammagondanahalii vi%ge
Jlahalii West.
Bangalore» 15.

2. National lnsumntne Company Lat,
13.0.5

, Misaicm Road

Unity Annexe
Bangalore-..»2’7,

Rcpmmlwd by A 5
Divisional Manager.

(By Sri

M.P’.A. filed under §3e_n* cnhanocnlcnt
ofoompcns,citié’>;s:;.”–..v—‘:’u V h »

This A”p;;ea1~1 ::.x.»mm1g._on ih3:..e;:0i1ciliat.icm betbslt: my mama:
afier being it-fct’re(§3.4vidé’«Vorvicr datcd 26.3.2008, the following
order ii! V% ‘ ‘

” .f:ci1ui£:1i.zA1’1ox mama

for the appellant and the learned

1%és3;3or1den’t.~ln.s11ra11¢:c Company along with thc

pIt’:acn'(..

V n 4_ After pmtra-chad magotiations, the matter is acttltad.

“”i’V!ie’ appal1an1 has agreed to mtxzive and the magnnldcnt -~

“‘*msm~anoe Cunmpasny has ageed to pay a lump sum of

Ra.8(),00()[- (Rupees Eighty tllousand only ) in addititm to

what has been awaxtieti by the ‘lfibimai. in full and final

V/7

-3-

Settlement of the claim. A joint memo is filed

parties ti) this effect.

3. ‘The. mspondent – En§t1;1a1n:éA£_.1§i1upaz;j} ‘

daposit. the «mud, ” amount, _weei(s date of
preparation oi’Awa1d, amoilfit shall cany
interest at 9%: p43. 130111 A dafié till the date of

deixisit. é

amount shall be

mleastéti in The award of the ‘I’nb1m’ ml

shall stain} ” = Draw up the Award

sent back to the Tribunal.

Sd/-:__
Judge

SA].

‘bl-if