High Court Karnataka High Court

H Mahabalappa vs Remount Commodities Pvt Ltd on 19 June, 2009

Karnataka High Court
H Mahabalappa vs Remount Commodities Pvt Ltd on 19 June, 2009
Author: H.G.Ramesh
2 ;»z1;U:;';*; comam

IN Tim HIGH cmmzr or mmarum AT 

DATE!) trms THE 19% DAY 05* JUNE.  5   ;_. A' 

BEFORE

THE :~1oK*BLE: m2..ms'rIcE  ff: *

BETWEEN:

H. MA HABALAPPA

if A 148/1 ROIKD 'J~O5'
JEEVANBIMA NAGAR
BANCiALORE~56O O?'5

V ""'~v,§;A.fté9?e.'LLA:«z'r
{SR1 H. MAHABAI..a.~?P;-3.  1>.M€1~Y--::re-4&3:-:I«2$ii;:<1'.~; . . 

AND:

1 REMOUIW"c&.}~1A1sA'';?I4';.::I§.':":1j'£3fLL0.o14:Tyi;;:A¥ ComPLL«:x
cH;3£v;«:31JMUK§;fI;' .K'A.KKAN';'\..i;iU (W3
KOCH!-ESQAGSOV' _ A = _ 

DETY EXCHANGE (Max;
._:N~=::»1.5A._;;':'{),  ---------- 
A _ #'*Ex'c'21ANQ}e: SQUARE'
 '::.g;§e§§N~R@;x:>..cHAKA£.2a ANDHEE' £25;
 __¥s1II..f'I'aé.¥B'--;¢_x¢I#¢%-(}€.*._{)='§~.)3
~. BY': L:5:;c3;a--L BEPT.

Nae. $3UN'iE.;.N.£)ai.AL
 SOLE: i'xRBi'1"'RA'I'OR'
 ' .. TC:/0'12~E:sP0NDENTN0.2
 'A':%;_AB0vE  ..RE8PONI)EHT8

-51¢

 THIS M.F,A. IS FELEZD UNDER SECTIONS 34, 37'(i){b} OF'

 --.%fH's:"m2B;T:2A*r:oN AND concmawrom ACT, 1996, AGAINST'
"-.,_f:fz--1E AWARD DATED 23.12.2003 passaa BY RESPGNDENT
'No.3 Vif3E r::x.H;B:*1xA.

Miscgiigna__9_us First A294 Iu%%'o...§'2412z%2~3£3§.'% A  

 



 

 

-33-

M. F.A.No.241gg20_Q3

THIS APPEAL COMING ON PIER ORDERSW

MAiN"TAlNABIL3'1"Y 'i'E~IiS DAY, THE comm' MAKES". 

FOLLOWING:

ORDER

Heard the petitioner who i_ f

The objection raised by the_Ei?.¢g’sti*j.t_ ;;J;;).i%V1s:’Vf{r;..A.’I’I2″jé:

appeal is dismissed as net maiIVita..j’iir1ab1e.” ‘

APP€ai dismissed. J – *