High Court Karnataka High Court

M/S. Shrishma Employees Union vs M/S. Shrishma Fine Chemicals Ltd on 13 April, 2009

Karnataka High Court
M/S. Shrishma Employees Union vs M/S. Shrishma Fine Chemicals Ltd on 13 April, 2009
Author: Ram Mohan Reddy


THIS APPLICATION IS FILED UNDER OREWER. IX RULE; ‘
4 OF’ THE CPC R/W. RULES 6 AND 9 OF Tim-CGMPANIES
(COURT) RULES, 1959 PRAYIN'{}. ;’I’C),. _’-?L*.Sr0REV’
C.A.NO.448/2006 TO THE ORIGINAL:-FTILLVE’~AND”Tf)”HE:’%:}?A
THE SAME ON MERITS. ‘ -. «. ”

THIS APPLICATION “ON ‘V”t’§’RI)I§RS, A %
THIS DAY THE COURT MADE ‘*r.1~m _FOLLQWING;»:

This appficatj.on i$.fi1é§1 union to
restore C.A.448’20§36;fd’:tfie”d;§i§n.§3 A

2. Hcéarci Perused the
averments sefi ‘C-1,_41t i:1V”‘ti1éV.’api§1i¢afion. For the reasons
stéaigc-ad theijéaixi’, the ‘application is restored to file.

Appgegunn gzcefir-dingly ailowed.

Sd/–J
Judgé