ammrwi mwmflfi war manwmkmfifi mew Q?’ WRNATAM E”-WGH mum’ @F KARNATAKA I-‘HG!-i COURT OF KARNATAKA E-HG?! COURT? 6? KARNAW¥%iI£%x M654
5
ofthe Tribunal pursuant to the irnpumad order,
‘3 t1e’m1d’ of any raanton, has grumd the
The reason fir aflowixg the application is ‘A
that the carflnr application V
afiavfi, but: was
to the member at’ the Trxbunazgw. ;.
wound which has wm-mm .,pn.mn.
I have pefifioner as
1%-.2§ pointedly aalaad as to why
the m..tt;.g of the aarfiu appfimm
_ by tmn Court was neat ciisclooad in
A autumn’ tmtby ‘ , the
% L _oaid fi1ctv*.§§aa’:”ix>t bmugtrt 130 tbs mace ofthe Court.
_ % it is us rm mama that Imam Ind mad
% unésr Sucfinn we of flu M.V.Act an an
aemafion. On. oammt, the said appfieafion was
xe;o¥cmd,w1ra1al1iseom~:aedbyti-aiscamt. Ith&fie&u
/
us
4′