IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17th DAY OF SEPTEMBER
BEFORE Ak V' '
THE HON'BLE MRJUSTICE; RAM V V"
MIsc.W.No. 364719610
WRIT PET1T1Q1\f No. 20_10 (L»i{SR.'i'C]
BETWEEN: u V "
The Divisional:&'Cont:je1ie1f:::
K.s.R.T.c.H _
Kolar DiVg'iSiOfl, "KO.1abr'--.j:j-:--., x
Througii A " ' '
K.S . R.T._ C. ,' 'B'anga101*e ~ '
' 1 ...PETI'I'IONER
[By Sri.».K. eNvag3.rajAa,,
V ' Xfenkatachala
"Aged_ years T
~_ S/,0. __Venkatagiriyappa
V Neaf Qiokul College
R/a. H..L(3{..No.7, Maruthi Nilaya
I~Idus1'ngE3oard Layout
.. . RESPONDENT
/s. S. B. Mukkannappa 8: Assts., AdVs.]
UK
-3-
This Misc.W. is filed under Sec.151 CPC praying
for modification of interim order.
This Misc.W. is coming on for orders
Court made the following: it t in V 3
The interim order dt. 15/3/zeoio reads :ti1gje”;i–..pfiie
-“Issue Notice. ‘ v_ i
There will be an ititerintorder ojistdy-suliyject
to petitioner coir1plying..Sec.._1 of I;D,Ac!f”.
The present applicationi’se__fi;Ied writ petitioner.
Road Transport «rrzodification of the
intergjlgn it to extract work from the
respondent accordingly.
e.i.Lear’neci’*”Counse1 for petitioner submits that
v’wages”«._rn»e’aris:,. “current wages” and therefore learned
respondent submits that the respondent
has ob}’ection for the modification of the interim
iek
3. In the resuit, the application is allowed. The
interim order stands modified to the extent
the petitioner, Corporation, to 4′
responderztwvorkman, as a co1idu–ctor_, b j A’
current wages, subject to resfiitofttt1ist’petitio«n”
ali other respects, remains’u:fIa.Itered; . V
Rd/–