High Court Karnataka High Court

The Managing Director vs Smt M K Sharada on 18 November, 2009

Karnataka High Court
The Managing Director vs Smt M K Sharada on 18 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
 A0'

 'jf_ {VBY---§SRI V s NAIK, ADVOCATE)

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13"! DAY OF NOVEMBER 2009

PRESENT

THE HON'BLE MR. P.D. DINAKARAN.  G»  H

AND

THE HON'BLE MR. JUsTIcEA:"2r1.G--._$ABH};HIT 2 " 

Writ Apnea} No.43 2:909 iL:;EH)j';   
BETWEEN . ' A'

1 THE MANAGING DIRECTOR   
ADARSHA FILM 11\:s'I'1fI.'I.1f_IE.,  
NO 39,NET1;iAJ1V..R0zgD,?     H 
CLEVALANI?)   
    ~

[BY SR1 sfx}? '

1 SMT M K  
W;/0 SR1 M.I}..._APPAIAH

 _ AGEDABOUT 44""1*EARS

,  SMI'i"HA  I CROSS,

" _ 'i{;_'AD"B"c,0LQNY, PEENYA INDUSTRIAL AREA

BANGALCQE: 560058

THE DIRECTOR
_' .. DIRECTORATE op' KANNADA AND CULTURE
 V NFLUPATHUNGA ROAD
 'BANGA[.ORE 560 002  RESPONDENTS

pavnd eqtvritig. 1

2. Both the parties at the intervention of the well-wishers agreed
to compromise the dispute inter se, in the following teVrrns}V._

(1) The respondent no.1 has agreed to receiver”-a.f;sti:ié for
Rs.2,75,000/– (Rupees Two Lakhs Seventy Five
as fuil and final settlement of her c__|.airn_ pandjisiheé’doesinotfpressi
for reinstatement. Apart from Rs.:=2_v,7!i,’-,-()(A).e’i”:/’4–‘*rrshe’ h-a4s”‘n:e.___cEa=;ni
whatsoever against the Appetlpant inciuding Grattn’.t;;r’Aand it

(2) Appetlant agreed for such oft’er”made’Vb3r__ tiieirespoyndenit no.1″
and today has tendered RS.2,75_,_d0Q/_- by rneansof Demand Draft
bearing No.308348 da+__¢a o3.;_”11,2foo9V_ ‘drawn on Hcanara Bank,
Benson Town Branch, Bangalore-f-artist’ _

(3) The Respondent:’i=~£o.T a:i’s’o”‘dees ictaim whatsoever

from the Appauagaz in

THER§;’FORE.;’:if. A’pp’e!lant”_'””an”d the respondent No.1
respectfutEy:”‘pra’y:_that ‘Coort may be pleased to dispose of
the above appea’:-in =tern:s of thedoint Memo, in the interest of justice

‘(APPBEla*n.t) ” _ ” . V V (Respondent)
at W-

(Advocate foiflrxppéellant) (Advocate for Respondent)

‘4 H ” ‘Ba,-igaiore

.pate:o3.”rr.2oo9

2. The memo for disposal along wiih the joint memo is

placed on record.

3. The appeal stands disposed of, in ”

dated 11.11.2009.

Index: Yes/No, ____ a 4
Web Host: Yes’/No’ ” x .V V15,
vrp/~ ‘ — V