High Court Karnataka High Court

Susheela @ Susheelamma vs M D Prabhu Devaraj on 1 December, 2009

Karnataka High Court
Susheela @ Susheelamma vs M D Prabhu Devaraj on 1 December, 2009
Author: Lok Adalath
E

H1(;?r§ C(3'fJR'i' L-EASAL SERVICES (;'()?e'Ifiz1I'i"i'EE;, BA£;'é(;A_L{').E{E
BEFORE *rm«: Lox ADALAT V
IN THE IIEGH COURT ()1? KAR£"€A"i'AKA AT m§~€(;A:,:;§:2:<:
mmim THIS THE 1" my OF DE.(ZiE§vIB¥;R.} ziggrjéf  ff;  %
c()NC1I,1A'I'()Rs PRESIi;,N'i':  'L  '  '
H0?€'BLE M112. .3US'i'i(;'i:: Aioxm fi'A€.;;3:.§~i,;§i;;§._   
AND   é  W 
SR}1<Z.R.i)_iVEi§._1{Ai{,Ni_i<;&§.§iT§§;jt{  *

Miscelianeeus First Appeal .§V4<;._jI :}f__'}i§i5si;?;§in':.§e_:5  ' '
(Lek Aéalat ?€1'.$.}3_}3 IZQQ9} V *   

S"i}SHEEL.A  3UsHE§LA2:vLx.m,
W;"{.T:v. MA};LIfs;AR.RE'«EAPPA, MN.
@3313 ABOUT 2.9 YEARS,

REAT '£0.52; aim C'£€:{)SS, -- V .
33' mm, S}£A;'€KARAE\I;XG;§P:.fi,  " - . 
M.»%;EiALAKS§»Evfl ;i.A'~:'oLI1;..    .

B_s'£\EGfiL€)REm5é%).Q9£S '    . ..A1*F§;L};AN*i'
{By S'ri .§ H;£'§{f*$:;;;t§jundaiahg figdvcxeate}

ANI}:

L  '  ._ Ex£';£}.?R2s§.'3Hi;?DEV$}{s'%;é';' '
 AGEB35 '{E;«.;%»:Sj 

'RIIAE NE} gm: ;{xȣA'm ROAE1
S}i{5ii.1;;1;x,

" 'V . '--:s:§«::>,.33£s, :§*r"§L02%., NEAR
 4 ';§.::rfiV{:§z€}S$,$J§kz§'JfPI{}§. RQAEE,
* Ex&%I5Z--.»PiS'»¥ARJi.3»i

  M 3 , i5{i$§§'(§Z?;%"'=§ i?§E%?Li'% £55

(Sri. Vishwanath S Shettar, Aévaeate far R-2}

THIS MFA FILE?) i}r'S.i'°?3 {1} OF MY AC1' AEEAEEVES1' '£"ii5ii .E[Ei}{}§%~i'i££'*:E A.?V.¥.? .»i¥¥Ai€i1§

S §iTATEE¥ €}8~§3~2§36 ?ASS«EI}  ':_'sr=i'¢"{3 Na. é£h£?£2{i33 83% ¥'I§£l FiLI£- ii? Tiiil Xi Aiifihfitsfiéifia

?%i§S,MBERg MAEYE, §§iE7fR{)P(}LITAN AREA, Bz§l'\i(§?§i,(}RE (SC{fI-£324}, Péii-i'§'L-E' AL-§,i'j§'%3iJi?¥i;v

P 



2
THE CLAIM PETITEON FQR {fG§\«'§PENSA'I'ION AND 8%/E§sLi1'\ii§ i:;iViriA§V Cfilisflfiéfii QB'
CQMPENSATIGN.
THIS AFPEAL COMING ON F011 CON('IiLiA"l'i(}1'£ BiiLi<"Ui-Zié, Luis AUz§.L.é§i Axis' Eisii

BIIKNG REFERRED V§;I)E ORIEER I3A"l'Efi 1.4-$~2(1i)9, (EH31; P-'0LLL'3W1,é'wu (;'(}§'\_;£_;§L1A§iU§*x
ORBER IS PASSED. 3 

C()NClLiATION GREEK

The learned counsel ii); the appekiarit zmé the reprer:'e3r§9;:i2€.;f$9eA.?.§3f._i:;:§11:'.:21f;é£<3.._

Campany - Respondent along with its counsel 29$: p{e:§ic r§.t.  "I   '

2. The matter is settled between ‘ibr Via giaijélfiymgeaisation Lof

Rs.70,0{}G2’- (Rupees Seventy Thqusand Qn1§§}._(i1i¢;i11six}/’e ” 1¢1:i3;: shall carry éntezmt at the rate at ifé-=’=:; %”,fix.

fifcm ihe f:i*efaVu1t:.’ii”i_E-*s’1’1Ve:__§;1A2:?I,£: of ciaposit.

4. ¢fiiiré”v31ii;a;in:;é<i–vcempensatiom arnmunt gixaii be re.§_eas;e€§ in iavmzr 0% 'aha

<\~('fi'~"""""

5. This miscellaneous first appeai gtandg dtsposefi 01″ in terms of me: Jami
memo The award ofthe Tribi3na¥_ shaii siand modified aa:cr<§mg.E}a @§v.%;:;m up the

Award amzyrdingiy.