High Court Karnataka High Court

Ayyappa S/O Hanumanthappa vs N S Srinivasa Reddy on 4 June, 2008

Karnataka High Court
Ayyappa S/O Hanumanthappa vs N S Srinivasa Reddy on 4 June, 2008
Author: Ashok B.Hinchigeri

3 COURT OF KARNATAKA HIGH COQR1; KARNATAKA HIGH COURT OF KARNATAKA MESH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COU|

2: Tm mi comma’ 1% Bmmmns

mam ms ‘nm4’m 1:wca=* C = . %

“fl-lEI~§<3E"B;I..E rmzbiaxéézg; L

8E'IWEEH:

Ayyappai ..     ._
S3'  --. _ 

flfifiH:-h3].fi’..48§;}?%l3§;. – ‘

R;a;x¢aia§+a-mi ‘ %

vmag¢§%%3e2ia;ya;;533%1::n’% ‘ ..App¢uam

Ready, ma
L. Raddy,

. 3)’sm…I§T R §:’-styanamyarm Raddy,
in .. 0wrm'”:;:’nf 1:11;: maxi mb bearing
Eo.Kfi;~34f3093,,

” fiffgs Na.13A]%, Hehru Cehxly,

Ffiflmaa, Baaawalttwara Hagar,

%% aeaary — 533 101.

ii; ‘ .,

1% mviaiaenal Manager,
NE; sfiesw Imzia Ammanoua
Csmpany Limitfi,

Eefiax-y–533 1101 , .. Respondw

{B}: E Rajagomfian, Adv, fiat R2]

‘fifim §éLF.fl. is ffied under’ Sactinn 173(1) of the
%% fiat: prayirzg ho madify tm judgment and award
damfl; 23s3.2€3fl5 in MW R’c:I.488{2O02 by the Matar
$cx;’2%ismt fifiaim Tribunal-V, Bellazy in as far as it

dizmllczm the ciaim ofthe appeflam.