M.F’.1’i.§\EO. 12019112007
_ 1 –
in THE: man comzzr or KARNATAKA. AT 3Arac§ALQfie1-;_f§ *._V_
DATED TI-{I8 THE 24TH DAY 05* JUNE 5 .._,_f ;_. A’
BEFORE
THE HODFBLE MR.J{::sTIcE1:i-i.G;;’R x;§)fEs’?:i ” ‘V
g1 9 232.2
BETWEEN: ‘
S F BI-EAT
AGED ABOUT 79 YEARS
. ‘E’}€£{)EV SREVBHAGH NEW I~’e:>A:::§ ‘
SHIVBAG,M1§NGi5sLQ_RE
(BY SR1 R V PR;;SA:;, QaI>3?–.;
; M;s1s—:.::’;:3 _
SYNDI(jiA’1’E- Hangs ._ ” ‘
MANIPAL’-L’ ~
REP. BY ITS” MA3:e’AC}ER~–._ ”
-2 S 3:;m’§;_i; sHE’rf:”<';};aR__.. «
gfi'v0<:ATELA;§B1TRA1'oR
» A:~2£;N'ifH':~:R1pA ._
UB§fi'«"
V ‘V _:is E€A;fé{}fiv–..B§¥i:a:i’
MAJQR
‘ W30 SR-i S:YI”1SH BRA’?
” ~ RZLAT NC). I I I-4[3, PAVAMANA
faSHA£>KNA€}AR, E STAGE
‘§ANASHANKARI
_§3aNGAL<::«RE 50
, ;4 SATESH BEAT'
MA£IflR, SIC) SHE S F' BI-IAT
i§'fAT' NO. 3. I E-4D, PAVAMENA
ASHOKNAGSKR, I STAGE
M.P'.A.N€}. 120191208?
BANASHANKARI
BANGALORE 50
5 DR E (3 BEAT '
MAJOR, S/O SR1 i KRISHNA Bfifi'?
TRIBEV, SHIVAGAUG NEW ROAD
MANGALORE'. — 575 002 RE_8VP('§4i'~3'QE?§5§'S. "
(BY SRETN E«1'AGI~1UPATHY,ADV. FOR "
R2 SERVED)
'TH1S MFA FILED U ;s. 3?g;';' (:3? "mig-.,AVR3a1*1';2A*}'ig;:xi_AA’i’§3:D’:_; ?:–.’?.2é07
PASSED IN ARBITRATION SUIT NO. ‘M/2003 ON THE 21:33.3 OF
THE DIST. JUDGE, UDUPJ, PARi1*LY..’DEC§§E1s:1NG”*I%Hr:’ SUET’
CHALLENGENG THE ARB:f:’1%.ATrC:N _AW’AF.’,D’~–, mi 30.5.2003
PASSEDIN A.P.No.221/2006» — 3 1 .A
THIS MFA t::e:>M:N<;3 ON-FOE? =:)§2,m:a§<_s,V THIS BAY, THE
COURT DEL1vER_5:£: «THE FQLL:Q331:1NQ:"~v V'
"""
for the appellant has
filed a xauemub saaking leave to
appez;1L””‘§;eave granted. The appeai 1S
Sd/Q’
X Judge