High Court Karnataka High Court

M Nagaraja vs The Central Executive Committee … on 14 October, 2008

Karnataka High Court
M Nagaraja vs The Central Executive Committee … on 14 October, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE T  T
DATED THIS THE 14"' DAY or 

THE H0N'BLI~; MR. JUS_TI(} E--A§ii§LU\f§fi;;')ig(§.l§.Ai\fi§5I}S}i
REGULAR FIRST"A§}'EALVNQ§'93;2 0;? 2993

BETWEEN:

M-Nagaraiafif  ;_  ..  ' 

S/o late P£.M.f;-1univ€nk.3;_m7wa; f_>'O'y'ea-rs,

Assistant G_€:ni:::'é§i__ Matgagm 1('F_.lee.;I},V_ '

PIanning.VS'ecSf5_Qn,  

 '  

Bfingalereéfiéflfifii , ' '  _ 'A ' ~--. __ -- 3 ...APPELLANT

(By   and Sri.Byregowda.N., Advs.)

« V' "  1- -Tiicflérztral Executive Committee,

 -  Employees Union,
Re'g171j_ £0,659,
 Station Compound,

" ~~ SC Road, Bangalore~--560009.

Represented by its General Secretary.

V   Karnataka Power Transmission Corperation

Employees Unien,

Ananda Ra-3 Circle,
Bangalore-560009.

Represented by its General Sccrctary.

. $6,»/'



JUDGMENT

The Counsel representing the parties are they

have filed a Joint Memo. The Counsel

appellant has filed a Memo seek§ng”‘f0r.delefiQhx§x)f

3 ta 6 as not necessary parties. A:4’En 5view
respondents 3 to 6 are for the
parties and alse the’: and 2 have
signed the Ieiflt 9» h

{ms appeal challenging the
rejeg<;1io3n" Joint Memo it is stated that during

the {if the respondent-Union has passed a

:2_8_._8v.O8 wherein it has conceded that the

' of the appellant tn) the Union has never ceased and

'_ithhat_ihe§:$i:-itiittxed even during the period of his absencxsz. It is

alsoltézscvalved that the dcfetion of the appellant form the votefis

3" r (inf primary delegates was incorrect and the same wtmld be

rectified and the Union has also accepted and ratified the

election of the appellant as a primary delegate.

W_,..

3. In View of the same, 3%! is disposed of terms of
the Joint Memo filed. T’ T

Bkp.