UR’!
IOURT OF KARNATAKA H16!-I COUR1TA0$-‘i KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH
E55 THE HEEH SHEER? £3? TRK?1, EKNGRLGRE
E;=,fi.’§’EéZ’- ‘ET-HTS THE 3.2″ DE? E}? EECEPIBER EGGS
BEEQRE
?SE’HQfi’ELE MR. JUSTECE V;G.3A£&§a’_?@O?!O,
cm? as 93 3? 2088 W_”,
BET¥EE§ _mn_ < "
313:1 L 53 ?.F*.}1}i;1*$€.Z£EE-TI!’§Pu.ZE.F\E-E
fififl. LATE aaakaaxxaa
Agam 52 vaaas .*-,
as, $%?RLRx3HEAMMA LAYav$f*, ». »_,
$591235? FAEYR, MAsARBHAvI,::_sTAsa_
EAfi$A&R%E ~ $2 » ,~”-O= “O ‘”»V~
‘aOh;;%PET1T1amza
£33 £51 ?EHKR?E§§ R Efiafifif ;°gd§g:éte:
«……….._….–.4
1 C¢3’iSTFii–3’3T.I..W3J
g’n$$?,£ART§ER$E;F F232; REF BY ITS
‘,§3Rr§E&;s3: §xVEJkY-Sifi. B HnnAsa REflHY
‘géfifi 39 ?Ea§£:’HE¥Iwe Iws OFFICE AT
333, 1$?H”MAzfl; Iv ELQCK III STAGE
Efififififlfifiwfififiafififi, BAfiGAL$RE -19
“~:3 33£A¥*»”.¢ _____
“%!G;_§ MARKER REES?
“xV a3§§nV3:_?EARs
‘ ..,}**5..R*?!:§;’i?,R.$ GE’ MXS. ASTER €€)N3TR£.3€’?I{)NS
§?$u0?FICE AT ass, EQTH maxn
. zvfséacx, 112 SFAGE, aA$A§AsHwARAfiAe3R
‘ ‘E&fi6ALGRE ~ ?9
.w
gm? ASTER 353$?
wig. 3&1 m ?3JAY REE?
&$5§ 33 ?EAR
§%?§E%$ 9? H53. As?HROcsflsTRflcTzG§3
zvs Q¥FICE AT 333, 1fiTH nazm
M
.. -. … -… – . …… . ‘us… ‘lufl nu-uuu-nu-nu-n unun uuuni Ur !\HlKl’CI-\iH!\fl HIGH COURT OF KARNATAKA HIGH COURT
:2; aaacx, 1:: wags, BAS2W?s3’HW?&RAbIF.GPzR
§.9e.§”§G.F-3>.L€3F”E ” 79
RESPQHDENTS
{By gm: 2:: 1 muza —- Aawcate: ‘ ‘
§:fE’EfEa 1u:zsr:.sa’r:*sz9z~: FILE!) U/s.11g~5;–.’_j;i:_§’ ‘.j’:1§I}a*§;
2′-‘%.fiEE’.%”R;7’=~.’E’E §*3 $23253 CGNCILIATIG1? ACT, lfiiiifi,
*2-‘*§§’~£’§’ ‘?.’2-EELS “E%”Of%}”ELE rsmrafi? W-RY E3 Paszxsgn”—..*;*c:–._T.;r»;=£=.:s:x:4*1§
$2-23 13:23 mszwmroa Ti} {_I_D.!sE$3§’I’I’§’L_2’TB “‘A.’jARBE3’R;fib
“§’R3.EL’:§E3£E.; cmaszswzrqs GE’ 33:; 3.v;*;2:z;suzg’–.a.w;:#’ sa1
%-5=’;%’£-{Fifi Ffiéé Arm “§”E~§E ‘§’H’IRI3 .3LREITZ§'<h-I'QR3A$~ 1um2:n$*s:5o
§"EES"§..E3E QYER 'P'f€E I"xR§ITRhL'.. "'§RIBU¥iF~,LA." IN';
EEETEREE? CE'? SSSTICB. "
@513 my Cfléilkéfi o:s:L"E';:a-.,=’:31»1i:ss::<§:\3 THIS may
ms :*.:£s=:'5.§::* MAEE *§=z-IE;1.rej§;:..a:.x-;,. behalf zrzf each 9f
tha gzvazrg-Tt–.2Z_éé?-3, ‘V’:E*;;;2a;isé”-.a:;’ire:éL%:i3:-‘hash aypointeci.
E331 ‘th锫v.A’a§3’?s~-st;-3:59 af any actizan an the
‘;.=;:a:t” <:;f €:i:2*=: "al'aizi Azbitzatora in refusing tar»
"tile third arbitratms, question of
geetslticsn dzses nut arise. The
§a=.%"t;i,%.t;?:.'-:*;s';': «-"is gzematuze .
fiw…-fisfirdingljg, 'aim petitian :15 éiamasaé as
;§z.1cZs2,, H~i§w$§2'$ZI; this will not yxecluda the
Kr/*
mu. ……. …. ..
m 1a mu .
5
m A %%%% %
.3.
E
G.
3
SK
mm .
w W
2
0 h
.r.w «L
4:.
W
E. A
an n.
my a
1 é
3. E
,1 Q.
,5. Q
3 C
a
322′:
A-
.5500 $0.3 §<P<z¢§ ".0 HMDOU 39-3 5.<.p<Zx$. ".0 HEDDU 33,: 51.12:: L3 3.33) 2.3:… :.~¢I.4n?_l¢n¢H….__.~.J…ml3\wJ runiru I_¢I_=._:r$.I_¢ L3 .l3.1:.