Q3 ‘IHE HIGH COUR’I” QF KARNATALBLR. NI’ B&H
EFATED THIS THE 6* DAY CIF -JANUARY
BE FQRE
11-13 HcN’BLE Mr. JU8I’ICE Amv-I T ”
IT
BETWEEN V 4_ % V V
1 Knrmafxraxa 11EERAvA1ez’ru*:it}2m
corms BOARD BULIDBi’_£_.’§_ _»
me: E ?£iAEmEi)3£;£§.'(%_VEE})£II’ i ” ._ ‘
EAHGALIJRE 1, REi_F,B_YL’_I’S;VC0k£_F1%H”¥’_}
sacmmm, C} 5 ._ ..1.._?m1’1’It;:-KER
By $11.: 12′ 1’ I M
1 am:
sm A.zféa;r:x.t§:§:31fa. szmmaa
la.)
31% 1éa§ii?;#;:xE9:£=h« fiaman
saws ni5::_rs:a.5En_ 33′ L35:
{:3
SIi{§i’A$HeK Kanmak
« BEJMAPPA Icaman
: @955 .s*I1msH Bmsauma
Sam REVAPFA mwxsmma
ALL mg nmrox.
R10 afitxmn Baenwanxvmasfi
” z5.:§mm TQ, BEI.£§A”{.3Zhi nmmcr.
5 % ‘Ea’? SP1. 1.9.1313 &CQIIISi’i3′.€)K swam
gmraaz. mm pagans?
mm ammmszms
“* *~
” $15. smash A.}?ACKEA.P’URE, AI}Vfi{.’;A’IE ma R1 ’29 R5;
33: msaava 1231333′, ma FQR R6)
Mal’! vmwunl vr nmnwnnnnn mum i»§!L1,!{l Ur KAXNAIAKA HIGH COURT OF KARNATAKA HIGH COURT 0F KARNAYAKA HIGH COURT OF KARNATAKA HIGH C
‘EIS WEI?’ PEITIIGH IE FILED UHBER AR’I’Ii3L% 326 AED
227 OF ‘IKE C30NS’13’.’IU’II(‘}Ii’ $13′ 111311.”: PRAYfiWG ‘TU Qtififi TEE
H511 COURT OF KARNAVAKA HKSH OF KARNAYAKA REG?! COURT OF KARNATAKA HiGI-i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
IBIHIGEWEII JIIDGHMIT ARI} ORBER }3T.16.8..2C9€)S IN {AC
HCL5$[9§i (313 THE FILE OF CIVIL JUDGE (E’sR.I}H), CRIKGIJI
FOUHI} AT AHHA. __
‘I’hia WA” zxamfing an Ear prelimbaxy
Group this day. the Craurt made the fa11¢wfi’1_g’:’*– . V. O
Tm land beamgfng to
13..0s.199(> fer the 55%!” T1 it!»
say that the Land amima the
. compentsatian’a.tV’R3.%%;;’5′?$g€}8p$,_ tk zrmtice
of the awgvfil on 23.03.199:3.
amt they sought
. ‘an apphca” tixzm under Sec*m’ I1
Aa:.%E ‘me mattm was referrad am 24.03.1999
% ggxe of six years. The Refiarezme Court ma
O camenaamn payable at Ra.52,000.(-
& w-1&1 ~ai1«;.a§.mmry benefits. ‘rm ,uamm’ am award 1’3
V _» V on the gmund that the refmrezxcm applimtian
iikélfis barred by statum.
2.1% datum as narrated by thcRefa1*% Ceurt
mmasfaflewaz /%
“… ………… W mmnmm rnun ..x.tg.u;-3:; ur rmlmnmnn HIGH ceusrr or xAmAm<A HIGH COURT or mmA1'AxA HIGH (SOUR? or KARNATAKA men c
{a} Hat: aff'r¢1im€11a1'5r Netifieauiork 13.38.1990
(b]Da'aa sfawazwci -21.12.1§¥9Q
(:3) Date ef' the amviee ef naticm
ta.) Date ofthe film thc * Y % '
zxisacnian 1&1) of*L,f§. —
{$3 Date af receipt: czf 1
~– 24V.%{;<:%.1999
3. unam-
Seotirm 13 «M1: by me in am.
as and 1=cr?66{95
disposgffi ark Foilawing the 1-waning
stmgad the view that the refs.-reacae
tlrw statutory pmiod. Henge the
‘rm judmmt arni award passed by
Ccmfl: in LAC N¢..55f 99 is quaahed.
is issued and made absaiute.
Sd/’3
fudge
mp