. ':; $¢:;a.Mara1:dha:a varambaiiy
'V_""Av¢¢atewAmbitrat9r
IN was 3:33 macaw 03 xgxgaraxa Am Ea§éA:§2E*;f,
ngxzn wars was 13"'nA3 as JAnUAR$§fg§a9=_
?REs$xT\_
THE HOE BLE MR. JUSTISE R;:.m&H$§§AEgV§
$33 HGfi"BLE gas,JUsT:¢E §,V;mé§a$A$$RA
M.§.A{fia.795é;2aQé<_
EETWEER: .. vpw f-V
1.
Srii B.Jaygr§§gsh .i.V ‘”
Sic Rama Ehat “”_ “§¢ « ,
Aged abut,§Qiyea$sV <~
2. Mrs’fi;Gaya£fi§£, % v_ ,
Wfo DQ3ayapraka$h’, 2_,
Aged abcut.é3*yéazs”a 
A§;§e;.£::”.a:<:ts 1».,§;W2 are
"<,Re$iéent£,Qf ward N¢.3
, Haufie $9.135, Ashak fiagar
*,xasaxag¢a§s?g.121
E2RéLA=SEaTg»" . § -§§PELL&§T3
{BY Sri;Vi§hwanath R.fiegae; fifim)
 u*£fieai Tawerg First Ficr
'ucgurt Rmad
' wavy:
5
Bistrict Gaunt 1:0 tender their evimnce.
cizrcuxnstances, he request the (burn ‘ :a;3i€ie:’
the -Jizégnzent and izwwtand. the mggtgzr °’
a§§«33.larzts to acimme their ev:§.v;iéi:”*;.z1».:;’¢=;2T…:’
5. Ear ccvntra, the learrgeci ‘cc:uz1::!e’3,’A;§;;?>§,e§a;§:*3;§1gr–.VL’
far the 2″” respvcndezfst ac;:::”iils:«::<:1s_=*,_ t h3«t _ xafaien the
appellants did not *§-3.s£§' ; f:'ti'iV2e czvpporturzity
granted. by the Arl::;;t3:a.i:c'rg:"4 :':ti.*;ey have: 211291:
tendered 'l;he;_i.,1n trial court,
the tr:1.a3. __ :«i.:i5_»'$_T in dismissing the
suit can the Arbitration suit.
‘rherefare, * Court ta dismiss the
appeal ‘V
6g, ‘Eia_f§2:§,:;gz’«–11&ard the mange; far the garties,
tha :3*;£’£iy; be corzsidered by as bvefare this
Cfiuztt the agagarellants were gpxrevérxteé
4. ” smzfficient aa:t.3,$e in net ten®rx§.r;g their
“».V.”V._’:e1§f;;_dé~.wr£ ¢ne9–befcre the Biatriet Cauztst at Efidugsi,
fig/,
Bistrict Caurt at Uclizpi for fresh CD§13i;;.§;¥3g1::é£.7lt;e:iEf1§’£
The apy-ellants are yemmtted ta lat.~u
without seeking any 3,d3§urnm¢L;nt:.__{an§.–?T»
prscaaciglzzgs Shall, be c3s:.’;2:3e;:_i wii;;1*:’:;…n .1r¢::§:i;1’$2′;5 “L,
fruit: taaayi -. E