2 ' s§:_i« (E; LA::$HM1NARAYAN, " ~ BANGALORE - 550023 IN THE HIGH COURT OF KARNATAKA, * " DATED THIS THE 13'"! DA&f;C5F"}§PR5«IL BEFORE THE H0N=BLr: MR. JUSTICE MGEEAE?-1RxE2}5]§Y
COMPANY APPLIiC3;4iTI(§§I”‘f§ft’§.’1.\i4:’2′ OF’ 2003
L u m A
COMPANY APPLIQATION rszo;92_3;; 2007
C0M%PA1’$IY’_VPETfF§C}N 1510.”-55..OF 1,997
BE:’3’\iJ’£«3§«j,__;_*g_3 M
1 M/S sHRIsr:jM.A EMQLQYEES’ L¥NiON
REP BY ITS .QE4NVERa:’.’*sEcRE’rARY
53 RAvz.sHANKAR,, re.<;;i.;:»":., NIDHI NILAYA,
.1 CROSS, .71'a.r41A1:*J, SUBBANNA GARDEN,
.» =§!IJAYANAG;'§.R§ _
– sA.mA:,0RE-566 040.
. ‘ -,3/’Q. f.,”?:}Ri3K RAMAKRISHNA ,
‘ AGED “ABOUT 52 YEARS,
” N0,12;’11 FLGOR, 9TH (moss, GANESHA
TEMPLE STREET, enema PALYA,
” SR1 s ASHWATHAPPA
S] 0. SR} SRINIVASAIAH
AGED ABOUT’ 54 YEARS
R/AT ROZIPURA, 4TH WARD
THIMMANAKUNTE MAIN ROAD
DODBABALLAPUR,
4 SR} N S BASAVAi’?AJU 3
o~\
D 85 F’ WING 4TH FLOO§,
KORAMANGALA
BANGALORE.
3 THE GOVERNMENT OF mum
REP BY ITS SECRETARY
DEF’? OF LAW, JUSTICE AND; _
COMPANY AFFAIRS ‘ ”
NEW DELHI. ..}..
(R2 3:. R3 DELEFED VIDE C.G’. }iE”:,_()3.(};9)
THIS APPLICATION IS r«’1L}E’D,:uNpER’0Ié D:Emx RULE
4 OF CPC READ WFFi~l:’E?ULI§§;’>H €$ <;§ "QF THE é0MPANY
(COURT) RULES, 1959'Fs3'AYiN:i}' R_£3 S–'§fORE OF THE
COMPANY APPL;-cATI0N"*1"01r:s"QR1Gir4A§£=F1LE AND HEAR
THE SAME ()I*2__.VMA1§fif{I_TS:'–A . V
'i'HIS::' Aff§'L1'CAfrIG.'{§ ON FOR ORDERS,
THIS FOLLOWING:
a;3p}£cz§£iofi,_is~.fi1ed by the workmen praying to
‘~ ;>_t.AIV:1<~: application to its original file.
V the learned counsel. Perused the
avezfirlentsi out in the appiication. For tY)j(§iiSOI1E-‘: