I
IN THE HIGH comm' or KARKATAKA,
DATED THIS THE 22m» my 014' SEPFEM'SI3R:VA1I.C€)8
33:20:23
THE HONBLE MR. JUSTICE 'i'~;*5II§_V:£,§OI%I;§.Af~i'~I2EDI§'£Av'V'I _
WRIT' PETFFION N0; 015 2.:3ca*zI
BETWEEN
N NARAYANA 31:) LATE,..NANdAPIEA ; ----
AGED ABGU?' 43133 5 " _ -
R/A No.2, 233:) c;f;§.:=_-ass; "
GURAPPArgAH;aP2a:xfA' »
BANGALORE» 55:1" _
= * ...PE'I'I'I'IONER
(Bysri : ME; §A3HEEi'R Ii'/IOHAMMED 35
. '1' 1e.ARAYA:szA§§{;;Mv )
»AAfi..1::_V) ; I
-................ 2
'I;}I.f:3"IVIM'A¥é1IS<§{.EI»§ENT 01?
M13 mo SEAL CLOSURES PVT LTD
' R] BY"I'_l'S MANAGING DIRECTOR
e '- PLQT No.51, RGAD N{}.3, JIGANi' INDUSTRIAL
AREA, AN EKAL TQ
'3A;1'€€}ALGRE- 562 106
RESPONDENT
(83: Sri ; SOMAS}-IEKHAR FOR
8 N MURTHY ASSOCIATES }
THIS WRIT PETITION IS FILED UNDER’ ARTICLES 226
AND 227 OF’ ‘THE CGNSTITUTION OF INDIA PRAYI G TO
I’
.- , jo:j:cl*,111e:110.
K — acmrdiiigiy crdczmd.
2
QUASH THE POR’I’iON 0;? THE AWAR9 IN s<:2" :t-*A–'i§2..";€a.s
DENYING FULL BACKWAGES EN THE
15.11.2006: PASSED BY THE 11 ADDL. LA13«:}U1a%-T£;{::t512'r;
EANGALDRE IN I.D.NO.27/2002 ANN£:}:LI.x;§:?, "A .Az~:D~..
FURTHER QIRECT THE RESPONDEHTATCE PAYAT'Ti~IEv-F'ULLA
BACKWAGES TO THE PEFITIONER. " ' ' . '
THIS PE'I'ITION, COMING ON"?-'OR I 5}EE..LII§iIE?F§}?1Y"*~
Ifl§UfiNGIN"E'GROUP,TH§}DAY1EE§CQUR?bflflH3*
THE FOLLOWING:
..:_.j._ x_
v&0RDE§u
Learned C0§1I3.St’;’AlH_ Vf§T’)r_ jvvfiifi joint meme
dattsd 221$ ‘£116 parties ané
their ‘Submit that the San]: be
taken fierard be modified 3111 rams cf
2″.’ ‘;_;§Qi13.i””.iI1€I:10 is taken on remrti and the award
is :h’s;0difi.ed’ V in t3I’I}Z1S of $115 meme. The Writ petition is
Sd/–
Iudqe
csg