MAEAKA H16?! C
3*? Iifiéif.’-:1-1 QGUR? GE’ §{fiEKATAKA AT’ BARGAIQRE
BEFQRE
L $mt..S¥mrada%, V
Ageeazi about 66 ymm,
‘Wk: late ELK V’ _ _
2% Sri ‘Ev’.Kan1:1’1a:’a}u, ‘- _ 1
Aged ahmut 44- ysssarfi, – ”
Sig 1ane9.E,Ve:e;{k a I ;_ ” ‘
3, Sn vfiam;
em % % 3}' 9 2933 cf mm 4'
I*Ic.55@;’.J;L3,:2Cim%r;i1*e>sia.,
4% hia%%2¢ Vfiafirwéiapiuaa
“”” …PE’I’I’I”IOHEI?S
Adm
‘ ” ” ;.§r3*§$;’a’. Rflinmar (If
A Efiawrafive ,
” _ ‘ ‘fififitfafflxn Gail,
Ellie: ‘M1 fifth:
State {Ethan
Camp’ fink Fafieratian
Lié. 5 Earxuhrk Remti,
Bmgamwfifi 02?’.
EEG?-I EQURX Q? KARNATAKA Héfifi €Qt’»:.§jRT OF KARNATAKA HIGH COURT OF KAWIMAKA M6!-I GOLRT OF KAW-&A’EA§(A Hkfiki CQUREQF
mam ms ‘mm 4m my 9? Am 2003
Ti-E HQPPBLE ma wanes MIT .3 Tl} { ~A
sum LUUKI U!’ KARNATAKA HIGH OF KARNATAKA HSGH COUR? OF KARNAYAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNAIAKA HIGH C
1?» ‘Tim Esziyscre Camp” %nk Ltd’,
Regrmamm kg its Seeratary,
Gmdfi Square, Mysarez. …RE-SPCDNDEIWS.
$23.? is rm mm: Arficim 225 ma T V %
Qamiiiutimn af inéia ta the
nrdem éamd 29.2.3%8 passafi
figpeiéakts Trihml in Rawfmian Petit;-iqza7;~.Ns.l60£Ofi ‘.(C~=:=–~.%
rap} vifie Eanmaum-E;I aw m::::.amumfl3=’fl d§i1’1§a’38_H the
ayepiicééfisnzx filed by fiw senn=I1d”–z;§&E.pcnz’i&1I11:
XLKH 312% % &’ the Cefle nf 1998,
amthm apglémwn Ruke 9(2)'”of flue:
Cfidé aé’ Cisnii i;2’§an1sz$t appfimfinn
mafia: fizazzzian 5 afthe .§§c1_;,._fil1::d R2 haefiozne
the aaramsnfi zmpanxieltfi AV
Em w,?«§a E,-W ma
day, the Sauxbg iii:-Ia
m§¢aa¢fi:%ug.a baa mama a dhgute
pi? Czmperative Soczi-etaniw
i;-g’ ‘” af” 111:1: grocer;-adw , the
um-agmaz barrow-m’ died and the
% mmmdeas. mam: bfiwm tha mad
‘ an @121 The Iqal repréaantativm of
‘V barzfiwar is, pfit:i$rm,, queationscl rm
. _3’::ifl@eni ma award pamefi by tag Arbitrator by wing
ém apgal. “rm ‘r:~§§m1,I.~:avi1g mm: tea the ram; that
the awagafi 1% pElS38& agafit a dead fiscn, aocnepteti the
agpma mmazfiad the mattmi” tn {ha Arbit:-ate: fer fi-ash
ziimpesal in acnwrdannse with kw am}; filrther
fiflltfifififii rwgcnémt is mafia necessary ”
bfiq the igai rflprmentafivss zirfl $6. It Z 9
aypfimfian ffi filed, albeit, ands}: %*£.’i&m;1::%
Pzmefium mfl Becfiazzn 5 af
tha prmmit wtitioncrrs as the
fi . wmwm. The’
ta fiza fact. mat ax-ignal
bomwr applioahhn.
am aaivfi pctitioners before
the flay of a rev7ai:::1. The
‘?g’§bmwl,, fiamt. tmt the applicafiom
by the Ar’£lm’atar, was af tiw
‘mam ficsw mat warrant Emtcrferaw, inaamuch
a£,, w£:é§”tec’ Einvvyamidss, the appfimtian e:m23x.:i nut be
‘E? %§Ir.Smr:3asurfiara [hm learxmd mums}
far the psetiiiorzex-5 submits that there is as
am comm on KARNMAKA mam cgmgnr or KARNATAKA HIGH com: 05 KARNMAKA HG!-E munmr KARNATAKA men couxror MWATAM Him»: 0
mwvgéan uxfier ‘elm Ana En % agplimmn unfit: Grdecr
M,’
Mr”
mu (JJURT OF KARNATAKA HEGH CQUK!” OF KARNATAKA HIGH CZGURT OF KARNIWFAKA HEGH COURT OF KARNATAKA H16?’-I COLERT OF KARNQTAKA 5-MGM CI
22R%21a-§aflRuk§efthmCednofCivfiProcedur¢a.nd
Sawtimm § :3? tlw Lifimténn Am.
:3.” rmge pemsaé the imam by
1:112: Tribuml as wall as am East
&:E§’:.::!%’s».:: fim’: the award Wa£4′ VA
§ imamuch as, against first
m’fi§w:1:a’§* and whey er 3. They
arm apwmam the
guaimmm nded by the
‘§§%11}?”a-E£3.,_.’§.E1fi.§8fsfim!;.2{3?j1}i:;§.3j’, gmsacd agamt at
am: % we unmanned as the
flaw $5 bcfore the Arb15tra$or.
. aniy 3 fbrmal app11’ca%n tn
fi:;*.1§ as the figs} reprmentatism {sf the:
In fact that has been dung. It 73 no
i%;3 %%%%%ag;m%y mm Tm amim may in making the:
am haweven that by imelf carnmt he a
V’ gmmad ta rfegmt figs apyfiaatifin, inaamuch as. the
mgrwematives ‘sauna akwdyv an ramrd. What was
. V “VIM!
.w>+””‘”‘”‘*
J’/W s;
EGH €93.38′! 0? Kfitflfiflfifififl HIGH Q? KARNATAKA HIGH COURT OF KARNATAKA HIGH CQHRI OF KARNAYAKA HEQH CQEMT 0%’ KaARNflTAI(A HSGH Q1
“wag manly a formal agzrpfitratima. ta treat them an
lgalirwfi sftEmp:’Lnc1′
%’« éiaving wmseé €& t:1’dm”,”i 3 ‘4
$3% fiat ix deg;-.3. mt warrant
is
Arblm-atszr at
the aagmst ifitii-;=:* ~ the lagal
sea is
;:mm1’t:*§mi ta fin ” *mt.h1r1’ ‘ fan: week.
Sdfl-
Judge