hz’;1(i c~.01m=. up 101″ (.)11si(‘l:’2:-11ion l3ef(mr the ‘l’1’ibu1’12.1l on
E9″ Ja11L1a1’y 2006. ‘l’ht’:’ ‘l’1’ib1.:nz5a.I. dlh-21′ (t()11sid(j1*i.r}§_ig._l:he
1’olc-:’.\w’am” 1’1’1z;1i€:1’ie1l 22-1\:’ail2:1blc on file? a:u’1d ai’tm’ __2-ifj1315231?!;’:1l.iIQ_fi _
o1’£’l1c 01′;-11 aI”:cI damnn’1eme11’y c*vicic=:11(_’c. a1_llm_:w:f{‘(i. ‘t.’l’1Vc a;–iI.>_1i_1_”11*
pe”1.iE.1’011 in partz, 2′;-:\.va1’cii1’1g 23: smn c:l1’llf?}s.A2£3,’OO’0/”– If-._xv’i§jf1
l1’11Cl'(.’-.Sl at 6% per a»-u’11’1um*l’r<)1n t'lic_ ii;-111.0 Apc.1.'jt_jV().;3'1 till. L
the c.l21Ie of clep0si1::. c£1'_ssat:is~i7i_u’1(‘rc1″11e1.Ilg (4)111 .031 p§r=”_1S?z1t1′(31__*1. if .
“lWq».Vjl’1_a1\t’L3fiVl’1ca’rlgl’ le.21.1fnccl counsel for appellant
a.u’1d lezlmccl (?()l1Vl”l’.*):C§?’lV_ll5i’.__l’l’iF=i:ll’£’1l’1CC C0n1pany.
Alia}? (T()i’1Si.{;lC1’E’iTi()I’} of the submission of the
‘”V.lC211*L:.1{%cl./_’1:(){:1use] l'()Vl7l’i1c=r partiies and 2′}1ft(–3.:’ penxsal of the
._;’a.’lVc.igti’1cf:ii.._’2mcI~.a.wa1*cl passed by ‘I’ribu_nal, ii. SC€I’I that
t:l’1£=%-.f_l”rib.u~:1§-{l’ Alms a.warClcrc.l only :1 sum of Rs. 18,000/»
‘A V”: Qwz’:1′(:ls… f:)2′.1in z:u”1ci sL1I’fe:’i1″:g$. As per lE}X.l~’6 — wound
_ ‘(K-?1’»*_i!.’i’€1f2-1ft?, iilm appellarn. has s1,1si1a:’ned in all four
a .i.n’:;;111″ic’s. (mi. of wl’1.ic’:l1, iI’1j14I1’l’€?S 1 to 3 are smnple and the
id