Arum P011 appa, Advocate)
HIGH mum wmx. asxvzcns commirmgf ,
mmeanonm V' A
BEFORE THE LGK ADALAT % _ _ .A
IN THE awn coum' or mxnarggiigigaf nmeg;g,;m
mans Tms THE 25% DAY 0:? _ V X
G0Nc:L1ATzoR:3TV_:r3;-Esfiiwir V': A 1'
THE H{}N'BLE MR.JuSf"z€_i: xggmarfiwfi M
SR} R :I.Ai3'éa;'VMEAM.BE.R l =
MiscELLA§§{::;:'s §5E. RS5§""APF'E;Xi; 'N.r1...T8138/ 2006
€.'z{{}I*§4_"2§;I3§i'LA'l%"§~§.£'}A s::{;«" QSES/2008
Biavrwfifigfig { " - 1 F
1 The Qflcntal ~»{3<3.Ltd
Bra3:1cii1'Ofi3sce:" ' . %V
T43.P.C.'M.g::,:::t§mp1ex*~"
, lf{..M;'Road, 'C§hiKQm§1ga1uI
v . " #mp.resen1;e<i"i3y its
Ra§;5m:}a1€31'fice
" _ Le:c'~a:fonipi_cx.
. .Reéid€_:nCy 'Rt§ad Cross
' Bangaloteéfiéfl 0:25
4' {1:'e1::.r[ by 51:3 Asst.Ma.::1agcr
K*~Ja§;mam} ..Appe1}a11t .
£9"
£40.53/2G(}2j_ oi: the file': of the Civil Judge (Sz'.D11) 515
Mcjuaberfi. Kaiiur awarding a compensation of
_figs.3.,6?,26:2j--}_wit11 interest @ 8°/In pa. from the date of
" " fyéiéticn pamcnt.
~-!'_s__é;a;§latQ,gth& fofiowing order isgnassedsz
1 S Chandmppa, major
S/0 Shivappa
Jr.Engi1:1ec1*
K.P.T'.C.L.
Rfo K.E.B.Quartcrs
Mathighatta
Kadur Taluk
Chikamagalur Dist,
2 Abdu} Khadar, major
S/oAhme<:1 __ 1 _ _ _
D1iverofAutGiic3x?s1iaW::--. =i A V =
RI 3 Nazca: Seth Elxtgnsim; * "
Karim? Towh .:'
3 Hajarath, mv?-51%? .
Sfo Khatiaxf 4' _
R/aTh§*agaraiafia'£8jr_
Kadur Team * " »-- ' ...Re.spo11dentS
(By Sri D". Jaagadteéiéwfidv fur R-- 1
3 .....
L' "filed under Sanction 333(1) of MV Act
aga§1ii3.t'fl1<é. judgmfixfiénd award dated 36-8-20{}5 passed, £31
, " 'A.T%zis.."' appcal, ceming on for ooncmaufm; baforc the Look
/3
._ 3 ,_,,,
CONCILIATION ORDER
The learned advocates for both parties are present.
2. The matter is settled between the parties, the
joint memo dated 25-3-2009, wherein the Respondent..'f§lo:l'ii:..Vha.s
agreed to receive and the appellant –y,}Vnsurar1c:e–: has
agreed to pay a sum of Rs. 1,130,000/l’+,,
Thousand only) with intere’s_t”‘–~._at ‘A86/lo iw».i._’in.ste3adi
Rs.1,67,262/– yvith interest at….lllS”/o”‘p.a..lavyiarded by the
Tribunal, in full and final
3. The appe1_1;;1?g;,.,-.’,. has agreed to
deposit the ‘before: the within six weeks
from the Cl.,ate_ hp-.’reparati,o’ii,.._Qf award, failing which the said
amount rate of 9% p.a. from the date
of default, “till the ‘datellof deposit.
sum, 50% of the amount shall be kept in
h”-~”‘fixedlid.epos.itl:ii1’l:the name of the Respondent No.1 in any
” ifriationalizevdi’Bank for a period of three years with liberty to
§’*==~;{. §;~–{j::.”T_ §’
H
draw the interest on the said amount. The baiancc 50%; of I
é~*~r*€’_’t? rwé %
the ammmt shai} be released in favcmr of the H
5. Both the parfits are settled the claim’ ‘
above the tzcmpcnsation awarcieci by t1.ttn*?’,~V’I’:I7i’1)11.:r’1.:V._a”1′, ‘ ~:
5. We are satisfitfi’ ‘a.hoi;1~_V _of settlement
Itzpertxrtd by both f£f;:=:__ paztfléé’ arrived are
just and 4′ ‘ ”
7. djsposcd of in terms of the joint
memo. The: “awa:d E,-pf’ fig-.’:%V’*1′:¥ibuna1 shall stand modified
– V _ _
acggxdfmgly. z’é”é*°’=~*é3- ‘g”””””°*’*”*”
” . _ “i.”3rair_%a% 11 pnthc award accordingly.