IN ‘I’I-W £~m3H ECJURT OF KARHATMEE AT BANGAIDRE
m-JED THIS THE 17th my OF MARCH 2oos’kT%j ?T%
BEFORE
BETWEEH:
ADM Fzflmutmw.
A %g’s.-;1″.i.}.,’.~ fi.nn..,.—-..
its mginwrad at ~ V ”
2l’IFE,§!.¢i::-I11:r:raa:ilTi:.*is:1r1::r, ” ‘ – V
fihnpoprm ‘5-n’wt,V
Htlsmra Park ‘Ffifitt,
Em-‘”‘*.,,w.’n…H”1–*:«*.—=%_3
and
($1-1 Kmflfi isgumari % -1. ‘ am
1,
4gag_e:1% flaunt’ ‘ year}: .
Shawn”-*”‘tmwm”*”.
$1′ “k-‘gt’:-‘:s». Suzi G.Pa.nohatc1m1’mn,
_ }f&gvat”1’ 41 yw.
% V Lk 3.. I&r1r.=L::«;Ii».z’:;uxupra1oaah,
3; a. Eri {‘:’r.Fanc:i1aei1’:haran1,'”
V ” *;%g’m:1V”e11:uuut44J3re=aIa.
— “I*J!Ti:~I;Iér:i}.3L1!ia.s1.1:.a..1′;1.I.1.rL1@;1_5
Sin lama. Eri I’.}.PaIu:ha1br:h.saram.,
figsad about 35 years.
AM rrmidhig at:
E33 fiufiffl “-3-.2=..-c.’*L.*=,,-.a.m’*=’ fimmmfl
._ agar.-am;g=maa%n.*c #5….-.-,…………-….
Nn.1(}3, “Wheels-.r Road E-J-.’.’t:x1.:,
C:s’,:c~.k-re. “.!”e3’wn. Eavgedere-$.50 00-5.
{MTia.H.I\h«’wa3’ann and “”\F.Sha11i:a1- , Fuiw. “‘ R2 in ‘
F61 rsd,,I’»~]
. u pig’ 1 I
‘E”‘3n..~.-:2 L…MP :3; mm L:-.r3.«.-;-r fit’-.o1.1…._1_i,
I-‘m”hcit:r’u«:-3.t:§s::»;et21 and Cnnciliafion An:-i:’,'”
appoi:m1′. £1 arhiummr and as f
rnanmrsm aiua ta that: wtitioner
buflc} .:saamed. 1.3.1o.1e;v”97 at Amzagcure-«gsfaa: A
“.Ii’hi:es ~12-MP’ ::o1:nJ.1::.g’ on fa; aifiri tiny, the
E.”:«:1ur1t.. ma-die thra. foflnwirg:
Tfitrtsa and
1’3 to 4 are raprwaztltnd
by Mr’. 1 r¥iiA.»:-z11:;t;5«”£:11V.;.V w;i:L1x?me1.
._.a
5
3
..1§’,’..’5, a jnirrt aifiaemant
“v;?&s.. Vam¢é.4¢;sa*a1;:§%::9;’.v Rueapondeniza :2 ta 4 are the abaolutna
pmpernm and they imended to
:1~’.:.=1re’§s2g;a§”‘*t.§_t1§=;? uaaxna and agproanlzmd the. petitimmr. A jcint
1’1″” urn:-,1:
In % ‘I30? nlifhddu ‘1»!
and :m:at1::v::*.a11cieI1’ra in 1:9 ‘in Patitianer has T
thus :mt:i1~e mxzaideratitxmn :31″ Rts.15,{}{.”I,DD{]j’–~. The first
meapcmmituer1t agreed. ta fake mar tha develupmnmt worlm
. pE=1fi:i§{.V?TI¢?i.I:’ fifiezi ;-‘$.:iE§n’:.’a7ag3s,1;:;: 1
cu?’ thx: m}:mc1ul~a prcqmrtiaau Tm pe1:it:io:m¢r and all the
zwmpomientn entflred into a
Lxmcmmxwlfuug anti an aymmnt to ”
Iaé
« u .. r-u- au-
fl..1*!3TT 1%”? n-*he1″eirn..1 1:-._-.=.2 5.. tr. 1’1=.m’..I-!_md.T 11* ”
fins }:v:::’I:;a’c=tir:-1’1«c:r flw amnuxnt at’ R8.ibA5,A:’3.«”:”C?f -‘1 f
paid 1:23.!” the gaatitiinner V
Pumamnt ‘tn the said
iesasusezci p-n=m:–r1ated. 1′ of
uaf” than W cieposit
of 1:i’r;1-r::.VV__ci§._g:ve~’.<ta";.:I;V'::":$£.; 0f the a@'e:e:rr1ent.
fezspafldenm did mt hannur the
u
.__ __.
F}
‘tlhm .@§rE;ii::§éi’i§s:gn and C2r;:unci1iatir.m Ant, 1996 before the
E’E:B.11ga1::1’e.. The mid application in
amxamm my me «cnmr 4:::.ivi1 Court.ar1d an irrwrirn Carder
» n n
g:n=_=-.n’t;.w:’i may;-:*.3t ‘!…::* %”-H1’–‘4-=-;I….!. .
.0
a::a n:” «;:::mati.115g; thxtflreata car transi’¢rring or
‘xaam-uw’§rmx”in.g; and drzliveriiztg the possession of the
svc~h<a::1.::.'e}.¢= ;Wwpmr'tyu fiizme: Reapmuient No.1 did not A
"L
–a-“”,<.
tn §aLA},J}woir1tr5§:iV.;af;___’mvso?tsr1a firm 5:-Emir”
r.*.sr:m;’:}_:v.’t’:y with the: tmrma and -mtlditiona of thaa
1m1emnmmr1::1’uJ:xn uni’ uI1:c1earIs1:a11d1’ng, the petitinnxzx
iihfl aa.«fl:ait1~£z1 cfiauaos anti imued a notica to ;~~t..–‘–1¢ :”
I . -smfl 4 ‘1″
1″:-s-a.f,r.:«:m.a%.1v.L,. mpg cf tlm 5%…. …,……., .. ……. Vm……,-
.i”s3Il3£l:I:°.§11’L.1.’.{“4f*e-C3 .. ‘T1: mid m-tics was but Eir…£1sL!~t:..L f
preaaewt pe~.t”ii1!;in11 unczler” ‘ihx:-5 .
3.. A. pa-_=-.ruLrs.a1 uni’ understanding
may hE€u£Z:,’l£”i’L(li”z!.’li..l3:-~ ~ 2 and the
re:Bpc~m+f1m’1t$’;’~.. ‘1t11i-s;___ be’ refarred to the
.fi&r’bitr+s:i;Bx1x-;;’ insum has not been
“””””‘ ‘ “‘1.
«§:.i’i’_1:h¢ t…at. 1.:-.’.n. A1.” it 31…: ia reuuizad.
‘– M-titzi:s::= :s=.1q=.f:’1’~~ and; “flbzfi r»e:ap<mde11ta.
'~.f"1'q*£i'.E%3.'.!F%.Ease'-"r-1"4 Raatiz-5:1 …,ia…Lr.:t. – I245» !l-J=41-3,l'2- _'F'
" ueauwly, petition is allmved.
.i.BI:J Jab}.
Bfi:1nc7Ec,. -‘.ka5trafl.agar fine:-r.’ 1: m Habhal
E§m1g;&1are~–E’:-€30 G92 ia appcaintfl as Arbitrator. Let &
c>c=–;;x;; rni’ m-dam” be ¢cm3mux1icatcad to him upon which /n
..;@w
1’13 sfinalfi !{‘:I1t¢.’€I.’ 8. refemncrues anfl oauac notice to the