""WW'" ""°°'""""' ""'°"""""""°'A'§?. «flw "M "'*""*W"""'"""%flW"""R fififiwfifi wwwwa *o.c5W' wmmwmmamawm l"lE\&'9K"V wwwmva WW" !'&i"'\W'f&5'%iWJW°flW""i4 %'"€'e$'WW§ MWWWE WW flfififiiwfiflfiififlflfl WIEKWW WWW" .1. B? THE I-II€§£-I COURT 0F KARNATAKA AT T. nxrm nus 'rim mm mm: or mvmvmm %7 J % BEFORE 'mm Hownnn nmmsncx * , BE'I'W%: Repr%edby.'1'l1c Qfficex, South WmemR1im'1way,:; .. * % % 1; 2- '3'11¢7<1'3*1i'=f' ifitmwfiafit), scum Wwtnm L % 13, Ban,ga1ox°r.$6004__6- 13; mm Road, L % L fagagazm seams. mpmmb N.s.smjay Gewda. Adv.) Mia Rmwh Maals, A Propziaay Firm, Raprww by its 801:: Pmém, wewas 0! wu&'¢mwUM=a 'E MWWBFW W5" wmmwmmmikfl Wswm mwwm mflmiwmfimmm Wiwm mwwfim we" ::wwwmms:M¥w~a Wnww wwwmm mm" wwmnwmnmuwwe WHIWIWK mm-mum: ww- awawmmmamwww M Sri. Runes}; Mews, 59~13-3?, Gaysxinw, Vfiaywma 520988,, mm Pradesh. if ' ~ (By Sri. Smtpa Baa, Adv.) Cflfiflfflfifl This Writ Petition is fled the Constfiufien of Infia the' dmed 25.7.2009, paced by the VI "VA I1}_dgje,% Bmgalme City in A.A.No.523f09 Vida . This Writ pmim ham' this d8¥~%*wC°ufim%5d#'¥*#f°11¢W**'%= ' ' ' ' _ wtnmal mecpts mafia: for W % by the respondent uméu
% Act sea Arbitraflon Appmm
ax agpfimm ww 3130 mmmd fez
The mm Trial Judge has mm the mad
As was: gm of the said apphasann, the
, is wfora fig Cetut.
3.SIi.Smjay(§awda.Leatnedcemm1@wariIzgfcr1’t11e
pflcrnsmsabmifithathavfingrmmdtetbsfaettlxdastmzaf
m:v”mw~a\:a:””si wwiswarvam Wwwwmm WW .. _ M _ _ _ M _ _
“”W'”N'”fi’M”‘V~Mf”‘%fl’Mf”$e &?<lW"éedMYt wwwmw Weft? uwmmawwamfiww XII'??? WWW"! 'fix-W5 %'%WEi'4'3fiW33""fi¥'k£""€|. 50""W-ii'§$i"ifi"B WWWW3 Kl!" WWQMEWMEMWW I'"fi%'h3'E'1! %\lWW
.3.
2.5.4.54: was is m. an zmpugwa order could not have
pmea wmm notice to the petitioner. He fmther
it is am the; this petitiomr was with T
which an due fiam the Wm
erdesrisfiabletobemhed.
4. sea. smga: the
rcspondmt submits that bcftms
connselis could not have
filmdthis wzn appxiaamm mm :11:
A A of the impwuad erdar.
g%$t.’!1epet:1iomsi:::ea1m3
XX wfich has nat hm am. Indeed, tha
armmaarwbyumzmned Trail Judgc. If
mm’ ‘ is mad: tbs ms shall he mam-ad’ and
axpmaofwahauapaiod emgmmmaomaudaasf
1%
fi”‘lIi\Wf””!2 fiwhfififiwl WWI’ fl’Nl””‘lW’\«IWJ”‘kHl”&I*t&W”Q muwarmi wmmwm
“E “Ma-MWWKIE Qwlf” WFKHEVHEMRWK VIEW?” %¥JwW,K«@fiW”‘flfi\M§WMfiM%%’ KTEMWW Wmfiuflkfifififl MW!” mmmwmtsmmtm RKWJW WWW”! VII’ nmnnvmammm
.4.
mamgmc Itis also am forth: mrnnmo
his objeaioasto mm Hume, the followimg :g._ – 3 _
CREW.
It is apenforthn wl:uonn1’s’ ‘ to 4′
Judge. zmchappemonis mm
and mm at’ wiflint a s date of
mamgtlxe V ms ” ‘ fie
is ebjactions té dkpoud or
FUDGE
» fig,