Retyped 5: replaced vitae chamber
ordeé dated 06.04.2099
gm ,, _ W,
3 flaw/V ,?>»w''~> 90" W 55 ""
EN ma EEGH Cc:>::"R1" SF K,%RNATAKA AT BAZ\EG~ALORE
DATED was Tffii :23?" DAY 0}? lxmacri, 2099
BEFORE _
31$ HQNELE MR, msncu B.S.PATH,_ .. .. A "
ml 5 ac. cw L. N9. ;t347;;ues%*
1 N
M.F.A, Ne.196«g'2006 '
B r~
Mfg THIS: NEW INDIA ASSIERMSFVEZE
COMPANY Lmlma, " .7'
BRANCH OFFICE, KOTTAYAM, V
nmovan REGIONAL .«:>FF:;~.%E*y;_ ,..;APPELLAN'1"
(S91. K 3LrRY;%3az;~.§?;;éL§9A:<3;;g Rag m;}%T%T
AMI):-
1. s1»m1<:AR PQ£;3J_AR¥, ' .
SXO DQGU POfZ)J'A_Ri,' V.
AGI::D;.,aBc)Ur 43 Ymasfi _
' '3.0MEJ;AL;AGLU)DE HOUSE,
i<ADAEN"IZ2g%£§:Z--?§1i£LAGE,
' 'h{I:§NG.AY,g(:'j}BfE»VT:1LLT£{.
' V' V .2. ?:{éiANAG1é§:é.;L¥«;§~.?r OF
_ Mi S RGCK MINES,
_ . ?_ MaNGA1,c:;%£,,
" ~ V . $;a§13?§DK;%:R VEEDHL :.RESP{)NDENI"S
nhanwavvu
r-nsc. cm; £3 man UNDER 52311014 151 CFC
A PRAYER TO E\:i_A.KE AN QRDER FOR MQDHKCATIQN OF
GREEK mi'-ED ztmgzasg Dmcme 'rm OFFICE TC)
mawsmr 1%, AMQUNI ms DEPOSIT BEFGRE Ims HQNBLE
' (30:12? TO 11% Cezvmfissxoxfik FGR W0EKm:2~:s*
CQEx»§ENSA'I"I£}N AT MAEEGALQREL A3'~..TD ETC"
Retyped & replaceé vide chamber
orcier dateci G6.04_.2009
(]\/\
weer. R4. .4 ;+»~1é'''~ 435"
Tms .r-115}_:Lrv1:R£m Tlrfii FOLLOWING:- , «
JUDGMENT
M,F.A. No.i(}64z’2(}{)6 was disposed nifksh’ ’25;s:_3.209$_}
bmught to the notice of the Court by the A. cou11.$V£:_l’ ” V’
applicantffmt respondent that whiié: dispésmgcfi théxappjéah.
has been issued to Hansmit the, .§IIl0lI£’11″”V’v’£3-!i C§” défijasit the
Commissioner for Workman Cozn’f3é;t¥§aiic’;ir2,V disbursai in
accerdanca with iaw. It this:’béék§§(;:fifda.&a:;_;;;24esrféfii”appIicaticn £5
mad. _ g ;_ . A .
2. __;;o¢3f1sel for the applicant/firs!
respondent, I £1; fier;es$ar.§«rV to iraxismit the amount
in dcpesit toiiiw fa; Egorkmcn Compensation, Mangaiore,
Elisbursvai ériisoriiaxgce Mfisc. C. is dispcseé eff accordingly.
Sd/-‘3
Judge
‘ ‘ « . :::;é.$;.23’e:32c:€:9