High Court Karnataka High Court

Lingaraju @ Ningaraju vs The Proprietor Wood Lands on 4 October, 2010

Karnataka High Court
Lingaraju @ Ningaraju vs The Proprietor Wood Lands on 4 October, 2010
Author: Ram Mohan Reddy
1 W.P.35O &. 4061/09

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 041?: DAY OF OCTOBER 20

BEFORE

TITE HONBLE MRJUSTICE  _ ,4 "  

Writ Petition NOs.350 & 406.1 /2-OOQILTII/{W3 4%    7

BETWEEN:

I LINGARAJU @ NINGARAJU 
S/O KARIAIAH -- 
AGE: 38 YEARS.

2 VIRUPAKSHAV
S/O DEVAIAH 
AGE: 37Y:_' TI-'

 

BOTH%'AR:é:':iO /O: §(.vIsI§IWANATH
sEcIRETARY;'.OO1rF?E«5:T CURING AND
LABOUR UNION,'fCHIKMAGALUR.  PETITIONERS

(By srT.VIGHI\H:SIIwARSISITASTRI, Adv. ,)

        

 'IfIII:.P';2O13RI'ETOf< WOOD LANDS

LG»..R(3AD~,--.CflIK.Z&1£IGALUR.  RESPONDENT

  {By s;;I_t.NIéII»IITHA MAHESH, Adv.)

TITEs_Ié WRIT PETITIONS ARE FILED UNDER

 'I0gR'I'1C£;1§3S 226 3: 227 OF THE CONSTITUTION OF INDIA
"--PI'U¥I'1NG TO QUASH TI»-IE IMPUGNED ORDER ANNEX.-B DT.
 -.lT{).5*I20O7 ON THE FILE OF THE LABOUR OFFICER 3:
V"'-MINIMUM WAGES ENQUIRY AUTHORITY OHIKIVIAGALUR,



2 W.P.35O 81 4061/09

THESE PETITIONS COMING ON FOR PRELIMINARY

HEARING IN 'B' GROUP, THES DAY, THE COURT 

FOLLOWING:
ORDER

Petitioners claiming to be employees of _t’nev–fesp’OndeVntvt_” “~

establishment covered under the Minimum “Aetv’hgtve_e G

called in question the order dated-._10.0$”.2_O07,

of the Labour Officer and Minimuniiwages Attthority,
Chikmagalur. H K _

2. Smt.Ne;tnithaAAEs/Izgittesvfig jee’unse1 for the
respondents was cailed
in question: W.P.18842/2007,
whence ‘jfijfit-..Q_rde1’VVVts1ated 19.11.2008 and

therefore, these petitiOxis,_éu–‘–eG’infructuous.

‘e,_C0rding*—-t; e said subrnission, petitions are

disrniTs’sed’–as become infructuous.

Sd/’F;

Iudge