High Court Karnataka High Court

North West Karnataka Road … vs Mahadev on 24 June, 2008

Karnataka High Court
North West Karnataka Road … vs Mahadev on 24 June, 2008
Author: Deepak Verma Gowda


….m.m..»…«-W mww wwwuw wr” wmzmmmamm MEWM %;:mm”%” HF MRNAYAKA E-‘flaw mmzm Q? mmmmm §”§§@%~% QOWE

9% TE% Ififirii €3.33? G? K!£R”KA’£AKz’§ AT

mama Ems 23-m 24% my 0:» = . x

§&ESER’¥’

ism ziayram

ms nmam
ggflmgig ” -.

gmmfi-3 EAR§$fisTfiK§§.’* x
€.3~fiI§{3L.:§’?£?fi E,»IfF§.BI;I*–2£3
%%m§mam:; smegma

jwar warp 3y%zTsmm§ Law omega

hv&.f~*».§fiE’,E-X~CGNHJCTm, 2-mm ms OFFEE
sszanfiassafi, J

537301

KESFQNDEHT

% 35: R E Amppamvna ASSOCI!CI’ES, any;

‘§”‘§’¥IS W%’APPEAL F’fi.EDU.IS ‘? G’ THE
I°i£’L@”I’A§*£A I-HQ1 CHIRT ACT PRAYIHG TO SET

. ~ g
‘%””‘”‘i$;

V9

§..J飔WI…¥ wwwmwm nmmn:

ASQ3 THE GRDER PASSED Bi’ Tffi WRIT PETITION
HCJ.1$4ZiY?2j* $64 DATED? 24)’ 07! @007.

faflowmr

ksamafi Manse}. far. : R«¢apafi&eiit ‘3 alsa

wmenimparaon

2″ this appeal feel1ng’

awagawd passed by learned

S.LugJ’ &vv L}’ua§geV” V §;§:k%V%Ai2:g*w;%1=*;1m130721mm &m’ d on

24.?.2r:.u;r;«f: ggswfiafiigcarwrataan had challenged

Q
5%
3
§
$
9
3
§
3
§
§
E
£2
E
E
§
3
§

tin’ ‘r.:~:f__ iiloxxrt, Bijapur whmeby am

mwnwmmu

reinatatammt of rmpondmz: an the

: eat” C.f.3r1§{i1¢’tar with payment of 59% af back wages
ea mm, The ‘Writ Petiticn of
was partly allawed. Dimctien. with rwrd
f_ ha~x*iu?éa§atate1*w1t has hsen aanfzrmed, but paymmzt with
ta 543% back wagm ms baen act. aafia and

quaabsfi. Cnrpamfion rstifl filing gieuwad by the said

“%@ ‘W1-it Apgl canning on for
I*EfiRE§£’wf an this day, BEEPAK ‘

I-Iearfi fin Euaarned fag mi

§,.¥i€\M.3 Wmlflfiwnnummm mm mvnn

ImI£’x:r”5afir'”<kIflW!"'€h HJuw'ta'"i mwwm WP mfiflmflfiflfifl WWW €;;;1€3m?€"E' HF mmmmm Wfivfl fiflfiéflf flfi afigmmmm Mififi fifififi

m'da*isbfi'creuai:3t1&wr'§tapp<m}; Gnaaczaunfiugfazx

::3z'dar penned by learned

rmpomfient was wmmm an the peat at'
fix: from 13.9.2%5 and 'airing 9

d?mcha.§'gEm his {Sufism an the safi

3» Maw that
aarlim Em. as many

as 1% awn after

?fimrFmt, a period
at" 3 aomatted' as
man; as _ ta his credit mtal nim-

fiacm, it new mntzended that,
'~.::.:m:A:1zst (Swerve any agwthy fxom th's

it thfi at hang hat good wmse
d an rmpeme.-at. I-its has filed ax: amdavit
Mb-efim us mmaaxzxngxhmeranzaat he is may and

§_l£'§lkl 2 <emnn|….I'yu…n. n

Wéééjégm mam

§
$1?

g
3
3
Q
3
Q
E
§
§
§
¥
§
2
2
3
a

LA! mm vs wmwwvflfi

Wfiing 1:5 fargo an his past swzicas with Corpqrrafion,
akail mt rrlaim 5113*’ back: wages or

tmly if he 3% gm frah appemzmm

repartfi £92′ duty at his

mmmned that he wcraufi fa:-= %
tha Wiga {car which he is m.m:s,.g.2ms as it

was cm. aomum. af Simk:
Judge. 3%: has aka by him
in we afiiaagrit w§1§ fie: he involvad in
amr Corporafinn tn
mm him and weuld

,.%,z’3;\q that he warxuld abide: by sclemn

Wflf{13.d. :’i1§£ mama in any cf thn activitias, which

– ‘ to 23:3 ixztezrmt of Corpnratinn 9.111

zsiagmfause financial kzas ta ii.

A’ “V?! ‘flma1ealdmtothaamattm*fi’oma}1a.ng1w,the

awar&p.a.asa&byLabcmrCaurtandt!’1eorderpnseedby

WWI” wmwzwmmmm «arm. run