High Court Karnataka High Court

Sudha vs R Paneerselvam on 19 November, 2009

Karnataka High Court
Sudha vs R Paneerselvam on 19 November, 2009
Author: Lok Adalath
EETWEEN:

1.

  BANGALQRI3»~~$¢5a;u364.

HIGXI COURT LEGAL SER'\'"'i'C}§;t:Z {f£')MMi'i"1"Ei£. E§;~§:\{§A§ giiiiifg
BEFORE TIIE LOK AZ)A.LAT V.  

IN' THE I~IIGii C()'UR"1"' or KARi'~iA"i"'AKA Ar BAN ¢,z3:,:V§1<§:%;j«   ~ .

DATEI) 'i"HIS THE 19*" DAY OF N0¥'EMBER¢'2é§9'\3..,:l/: "   "

C()NCILlA'i'()R:5 PRE§§'E'1V'i':. t 

Ii()N'BLE MR. JUSTICE I1ULUV§fl)l "{};R'1 AMTT'%*é:$a 1 % 
SR1. E.R,n1WAKAI&V.%L.1¥iEMBER# '  

Miscellaneous Ftt§t_A -"at  
(Lok Adaia;t.I'\f9.1412§$;'20€!$'f} _  

31§mA,AGEb2sYBgxEe--.S;     
W!O.§_.ATE sUR;:s;:.i_ _ _   '- 

SLEEEAS  5  '  »  
SEQ. LATE s:;g:::s:~1;'~'.,% " "

m<:.1<{sx:~¢:.a;~<§':.:;s.¢ :25 ":éE;x;3--s_,V"'w% " 
S.fQ.§,ATE B.S;§<R§SHNA  

RAMAEEEVI, 62 £23533,  . 'V
w';~ B,K.FA.MANNA ». 

    MENOR

93759. :33' his b;!§ffi'}{ER!NAT{JRAL GUfi»RD£AN
SUBI-1.A }%.??P3tZE__,LA}«EI No.1.
 APSE Rm :~:a"=~%: mama RIG SERVICE,
, i'~z"C)._3~'?, 2"
--  'KALASEDALYA, BANGALORE ._ 550 am

CZRQSS, NEW PETNQOLFET,

uNA'f1ONAL INSGRPNCE CfC).LTD.§
D<)*?., SATHI CORQLEX, LALBAGIE

yr,

yj.



MISSION ROAD, BANGALORE -27.
RE. BY ITS DIVISIONAL MAEQAGER' . RES}'0N§)_EN}'S
(Sri. B.(?.Seetharama Rae, Advocate for R~2) "

mas Mm FILED b'!S.l'.?3 (1) 01? MV ACT gems? we J1;n(;ry:}:arsii'--"i1A'i'zs:;)
2f3--2--2§fl6 msssmn use MVC Ne.2829i20fi$ ON THE mg or we XVI ADi)L.--«..JE%.D(;ii; as

MEMBER MACT, BANGALORE, PARTLY ALLOWWG THE CLAIR/?.--A"?'E*i.'IfIi0§i"e F'(}fi{

CGMPENSATEON ANS} SEEKING ENHANCEMENT OF (30MPENSA1°I(.)T'_'{. 7. '

THIS APPEAL COMM; ON we CGNCELIATIGN' B'E1«'i}Ri£ 'L05. Ai'»su;'1'v --§;§«"ie;'§< '

BEING REFERRED VIBE ORDER name 17.9.2999, me: gr-(;pLe_3s:vs.s;w.A¢oM;iL;a;.:,e;i~e
enemas easszzn.   ~  ' _ -  

 

CONC'ILIA*i'I0N':{)'i{})EiiA"-  A
The ieamed counsel for the appeiiant andftA'i:.e 'represehiemze  iesuratzce

Company -- Respondent along with itsv   _

2. After prolonged nego§§a!’§epe., Appeiiant-Claimant
has agreed to receive and Cdmpany has agreed to pay
a lump sum of Tweniy Theusané only)
(inclusive of intereefi, Been awarded by the Tribunaie in
full and final V§i:e e!aiA1A1a._.S Qeflioint Memo is flied on behalf of the

‘ ….. 14 \\

The Company has ageed to deposit the said
before the Triiamiel, within Six weeks from the date sf preparation 0?’

4.fZ1iv1.ingvx5§hich”£he said amount shali eanfy interest at the rate of 9% FA.

4. A4 , “I 1 , ” ‘ii»{j;2::;.;{1:e_’_c%aie._ei’*eiéf’auIt an the date «of ée/posit.

W

4. This misceiianeous first appeal stands disposed of in terns ef the Joint
me1:n0’I’he award efthe Trilxanai shall stand mefiified accordingly. Draw ‘

Award accordingly.

RR*