BAT€ASWAI}i,
BANGALORE – 84.
RE? BY XTS MANAGER.
3. MR. MURUGESHAN,
S/O. MANDIYAN,
AGED MAJQR, _
R10. 30 F’ AND COLONY, ” _
VENKATESHA PURAM, ‘V .
AREOEIC CLOLLEGE F’QS”E’,
BANGALGRE – 45. V
4. MR. FRAKASHAN, . .
S10. LATE’; TH_ENGL:§«:2A&*VAN-, ‘
AGED MAJOR, =sz;:::=;. N_G.f;»:, I._**’B%*i;;R€3ss«s,
CHQWDAHA }\?1″:fS{)R4_1?;A._R€”2)!’sB~,~”
BANGALORE.
MR; ‘T~”1~::a.T:xI'<3AR';s,1U,*»~..
3/ 2:). THANii2A3;12LU,.4, _ _
AGED ‘AMJ0R,I”‘ ‘ ‘-
R] 0;’ :g:c;;._6¢:-r§’?,:..V1sr1.z¢:.j__ :;m1=;,
I CROSS C01″1’0N,PE;f:f,’~
Bi:-N{}ALO£{E’« 753.? ‘
(J!
.V 5. « “‘1s:1R;.’-3.1”; .sHAR1v1′;?A;
V » AD.’\€”€).{:A’I’}_3,
% V _ <::aVu1_§'1*. BASE: ROAD,
* –.U«D{§P';…_ –
‘ H 1_ RESPONE-ENTS
;– _ gm’ $.21 2+:1.v.~:<19~2: 5:, 00., Anvocams FOR R1)
V x_{R6 -B ~SE§2VED}
* _ V "–..THiS MFA FILED U/S 37{a} SF' THE ARBITRATEGN
-ACQNCILIATION AC1′, AGA¥NST’ THE ORDER DATED
Q1;,G7.2{5G8 P’ASS§ZD IN ARBETRATION SUIT NO.16/2086 QN
.,T.i~iE FILE} OF’ DISTRECT JUDGE, UDUPI, ALLOWING THE
SUY1′ FILED CHALLENGENG THE ARBITRATION AVJIXRQ
PASSES B’? THE 6TH DEF’E2P€[}fi;NT SRI.B.E.SHAR§V3A 3N
A.P.P~E{},226/1999 UT 65.02.2986.
(3iSfI1iSS€ii The Arbitrataz’ is clirezctfici to C1iS§)(}S€ eff’ @116
proceedings within 3 momhs from the date of
cog}? of the order.
Amy”