WQH %M!"OF Wfifi fifl-9.3%?
WW mam" W =:'
§nI'<tm"W»fi!Wiw
an mm wwammmmwmuwm mawm wwwwwa §w"§{f" fiflfiwflfiafiflfl WW3" QWMQ? Q?
an 1 -
11: 1113 mm: ccxmr or KARHATAKA AT nancmncm
DATED THIS THE 2am DAY 01? APRIL 2009
mamas " %L
was Horrsm mwusncn
---uunuauun-uo¢--¢-----
1 CI-ELUVARAJU
SIOIEMPEGOWM,
AGED seem' zsvmnss, % %
12/o.xm.121,5m
mmm cwvs
B8KlINl5$I'AGE.g,' _
'
. . ' . .. " . '_ . "'
(av VISii§?3.!i ATHv.V:'3:-$_}IETrAR, ADV.)
AND
flflfififlfl
- *1 eHUBB<3EzmRAL mwmxcn co Lm
% ~. %B¥_rrs MANAGER,
A _1'1;3¥fi£'L()oR, EhmASSY CLASSIC.
- ' vIT1'zaLna.a5:.L¥A Roan,
' ..BAHvGA'1}{)RE~1.
2 Sl#}i*.E_§2fII'lI-EA RAJAGOPALAH
, * *5;/9 mnemmzm,
' = 'AGED MA.JOR,l\I0.A 202,
mama APPARl'MEN"l'S,
? BILEKALLAHALLI,
mnnnnemrra Raw,
EAHGALORE-75.
RESPOHDENTS
[BY SI-IR! H S LINGARAJ, ADV. FOR R1]
mm H Cfllm"
* WW * wwwwf V»-«;_ef wmnmmanmm wiairfi «mum 0? KARNATAKA WGH {ZQURT 0%" KARNAYAKR MEQH CIGUW? Q?
'1'H1S REA I8 FILED EH8 173g.%OF MV' ACT
AGAINST TIE JUDGMENT ARI} ARI) D3139:
25.4.2
CD’:’ PASSED IN MW: 110. 461312004 (3323 THE
or ‘rim mm. JUDGE, ccxmr or mm musfis.
BANGALORE, (9CCH.N0.-5), PARTLY ‘
CLAIM PE’1’I’1’I0fi FOR CONWNBAIIOE
mwmncmmrrr or comzxmnm. % . A %
THE COURT nuxvznnn %m_:>u.awma:;%-A
TI-£18 M.F.A comma on ma» risARntcz%fr?maA
2. The mar tn the
emmam y grumd than: the
amauulfig % ~ ‘ the haaadnod’pum’ and
ofinccme mm
futuraluuu of aarrzitgu and
Refining to numm of kajuflea
3.{ the arm hand, learned Counsel
” -I-j.!:S.Ldngaraj M the mumm eoxwany eomnaea
. the award does mt require my mtmme
Tribunalhas not ampmathe aomzmmnpmoauma
bythaappallanthxpa-acfofnppellnxthaingntminerin
«P