Karnataka High Court
The Managing Director B M T C Bus … vs Masthanamma W/O Venkataiah on 9 March, 2009
""=_"BA§GALeéE~56o 043 HIGH COURT LEGAL SERVICES COMITTEE, BANGALoRg7 * BEFGRE THE LOK ADALAT IN THE HIGH COURT 0? KARNATAKA Ar BANGALORE ." DATED THIS ram 09"'DAX 0? MARCH 2GG§ ' CGNCILIATORS Paéssmmzj THE HONrBLE MR. JusT1CE_s.N§sATyANARAyAmA 'j AND _ sR1.D.M5GARAJ;fMEMBER MISCELLANEOUS FIRST A?PEAL we 3325x2007 Lox ADALAT No.152f2OQ9_ zfu' 1 THE MANAGING DIEECTOR 1_' "._*'*»« B M T C Bus ba90€qV'.,, x v"-v » K.H.ROAD, saA§m1NAGAR;»;t*v= BANGLAGRJEfi56002?._ f'_' ~-Wm» (RC OWNER OF gmrc BUS BEARING NO KA~o1«E~355a) *?.'.»V,"»'- * " '.'xF.'= °.«;.. APPELLANT (By 3:: m.n RAMn$JAyEYA,G0fiDA, ADV 3 -W 1 v*'.'m~'t) VENKATAIAH AGED ABOUT 46 YEARS _ R/AT BEHENB ANJANEYA TEMPLE DGDDA.BANASAWADI ... RESPONDENT
A* ;_{8yaS;i”MUNIYAPPA D NAVEEN, ADV)
THIS MFE IS FILED U/S 173(1) OF MV ACT
.u*AGA:NsT rag JUDMENT AND AWARD mamas 20/12/O6
..3..
3. The appellant*BMTC has agreed to deposit
the said amount, within 6 weeks from the date of
preparation of award, failing which gfiheigéaidjg
amount shall carry interest at 9% p;a{ free the w
date of default, till the date of ae§asig;.”,.r”
4. This miscellaneous first. appeai atane$Vrn
disposed of in terms of Vfihe joint ‘fiemo; The
award of the Tribu_na1.” ms’fia§_i *._stanri” ihodified
$d/’3.
Iudg’?§7