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.