Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner … on 23 May, 2011
3
Corporation In addition, the Eeamed ecwunsei subm’i :’:3 that
the cause of action fer the Claim petition e1eVe:1._f,;ez§:1i*:$”;a£’ier
retirement is based on the order passed in f’21fisii:1aL’i?.edciy V’
case by the Apex Court which hag fidbeaiing; ”
matter of this court. Since, serious4′.<;g111'eeti0I1s' Qf 'iav; 31:161.. féicfi
arise for decision making I tizifilib it app1f<§p.rifé:_:teV"ato'"éontinue'
the interim order of 10..Q2.2Ql"1 "f21rthe§7o'1'*def:s,.
In this View of —-.t_h*3 n1at'§,-er, "Ex/_fi.se..e _W. 4144/2011 for
Vacating the stay is reje.r:f,ed., V —
A Eedgé
PMR