_ IJAILK _.. ...-. V__. . ..n.....-...-nu-a rluvn uuuau ur flAKNHiflK.A I-HGH COEJRT OF KARNATAKIX HFGH COURT OF KARNATAKA H53" COURT
2:) '
-1-
IN THE HIGH comm: or KA1u~IA'rA1<A,
DATED THIS THE aom DAY OF SEi5'fENiBER,~: % J
BEFORE %
THE HONBLE MRJUSTICE Rsnijy
WRIT PETITION .'A,%{Lr12Es)
BETWEEN T A L' 'V I A' '
M/S TRA1\ESYS'FEM-L'{).C3¥iS'TI{3S§ ~
fNTERNATIONAL'.P3(F§;TI3 ~ _ .
TOYOTA TECHNO IeARK,'20, B1jDAQI..-
SNDUSPRIAL AREA,"'B;='wGALORE 552109
REP BY ITS"HI{' MAjNAG:::R MR3 C ARUN
H T V PETITIONER
(By M/S s N'Iv!!,4§RT}'fY-1V%.§SO(iii;F§Ef'i.§S )
AND :
....'..~ ,...._
1 ' THE G~QV'E;RN'MENT OF KARNATAKA
_ D.EPAmfMENfr.,0F LABOUR REP BY
'PRENCIPAJ';~s£:cRE'rARY, LABOUR
V1'E~.(_ASA* EEQEFJDHA,
g DR BR AAMBEDKAR VEEDHI
BANGALORE 1
'- T'RANSYS'i'EM LOGISTICS INTERNATIONAL
WI' LTD, KARMIKARA UNION
D RAJANNA BUILDENG, BEHIND ECICI BANK
'BHAIRAVANADODDI, BIDADI HOBLI
RAMANAGAR, BANGALORE
RESPONDENTS
(By SR1. JAGADISH MUNDARGI, AGA FOR R1
Sri:G.G.SHAS’I’RI, ADV. FOR R2) 2}’/\
Wwwfiwmfiww -filfiwfu EMf”hI”‘?a”‘% Lamwsem Wflwnkwhhwmbwwmmn mum. …»
n-ur-unuwrunn-nus:-I nun:-Ila \u’nF\ll\l [Gil I\J”|!\lil”‘|i.l”‘Il\J”I llI\.7fI \c\J’I.I!(l III’ I\l’|l|!’I’\Il’II\P§ I’!i\7I’! \u\l\J!(l KI!’ I\P§I(l’l’Ill’1I’\l”\ I’I!\3I’I \a\I\Jl§.l KIT !\.D’liK1’I!’Q1.l”I.i’\.f’\ l’I1\7I’I \i’J\’l’I
-2-
THIS WRIT PE’rm0N IS FILED UNDER ARTICLES. 226″ H
AND 227 OF THE CONSTFFUTIGN OF’ INDIA PRfiY¥N’G TO’«
QUASH THE ORDER OF REFMENCE 0,1? _ ~*i_’HE–.}
GOVERNMENT or KARNATAKA DT. 5.9:,A’2oo7y1D–§; ‘A_N:><:–G.' .
THIS WRIT PETITION COMING ON F*o1§' PRELiiw:;N:ARY':'; "
HEARING (B~GROUP) THIS DAY, "-Ef_ifi:'E_ C0uRT'MA-:)E~..ft*H'E"
FOLLOWING: ' Learned counsel Vibr of the Court to withdmw in that Memolifii ordered accordingly.
The writ dvisn1:iVssdd._;fi;$*~*”i§ithdrasvn.
Sd/’i.
Iud9’9
» a1..mr~mMa Wmwawnlwmnw WWW Mwamumw.-mu nzsevmwww u._m.:m..~m