mg ,mg; urea cous~r1*um«;A:<NA*mKA M ;5A;w»;§p;§§e£:"
m're:9 THIS 'THE 28%! DAY 09 JANU'AR$';.: T'
pxusguw"
‘rue; HUMBLE!) MR.JUS’l’lGi§4E:<,.f.;;.MA!'idi1'iFsiA'l'£-3 '
'l'Hi:*.' I-i()N'I:3LE MR'S: au$'M:*ic§;'3§'v.paAGARA*sm:A
M.F.A.
3g1’w.m:;:sc:
‘m:«; svt_~;c_:mL }§c;;(,§t}’i’:si’i*:«.t;.§:u “<;m«'1(;1:;re
MANDYAW i:.,, _, V * "
‘ T’ – APPELLANT
(By Sri ” .
AND; 2 %
. « 1 _~ 9:¢AM:1;A..s._1.g«;’vAMMA
A wiu 3.5 t)i:;VANNA
» _AGE<M'AJ'€}_R
' R,f,{9;"~£f DESHAHALLI MALAVALLI TQ
' =.MAND YA'DIST
2 ":~sM*–.a§ KAMAMMMA
' ww. KA!'AN£(}0Wl)A
.. AGED MAJOR
_ F?/AT DESHAHALL! MALAVALLI TQ
MANDYA ms!'
' CAUVERY NEERAVARI NIGAM um
REP. 1.-sv ms GENERAL MANAGER
(FINANCE) SR1. m::.vA1.)As
No.1, CUPFEE BOAR!) BUILDING
4"-*3 FLOOR, BR. AMBESKAR VEEDHI
!:3AN(iAL()Rb~5b0 001 RESWNDWTS
(B3? Srii : SR1 ii 8 BHARATH KUMAR. ', ADV. )
*rm:_~; MFA mm) uys. 54 (1) on LA Ami' AGéL:.?~és':: V'
THE JUDGEMENT AND AWARD DATED: PASSEQ
IN. mc.N0. 21/2005 ON THE FILZEMOF' T_H–E Q1xrIL.,{1}BGE".
{SR.DN) AND MACT, MADDUR, P_AR'£'-LY.= ALLOW5NGf'»'1fHEj
REFERENCE PETITION FOR ENHAN'£;fE'D COMPfENSATI()IVE~._
This Appeal coming fog?' éiay, 'V
Manjunath J, deliveregi the
The Ixlatiz':-':«£ _' 'wais wv:a?z';'1.2<x)9. The
fiom morning till
evening; """ opportunity to the
Govemlfizcxit it-mable him to address his
argunV1¢vnts, "'w¢' matter for hearing today.
v ,.,§:,fve*si we dé Afiétsee any assistance from ham' and
1 vzgé – no reason to adjourn the case.
T – .. «._ 'pmsacu£:§i11.
'fghe appeal is dismissed for non-
Sd/-»
Judge
Sd/-_»
fudge