High Court Karnataka High Court

Sri R Rajendran vs The Management Of Hmt Limited on 3 March, 2009

Karnataka High Court
Sri R Rajendran vs The Management Of Hmt Limited on 3 March, 2009
Author: Subhash B.Adi
{N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES YHE 3'6 DAY OF MARCH, 2009

BEFORE

THE HON'BLE MRJUSTICE SUBHASH s.AD;gf " 

cm

war: pr-rrmou Nmgossig %gg=4% ;&-‘rg’°m % 4% 5 « T T 7

QETWEEN:

Sri Rfiajendian,
Sic Sr§K.Rangaswamy, ._ I
Aged aboutsdyeais. ‘
Ria¥\lo.3E7″” Cross. V
J.$.Nagar,Nandini%_ay<§ui,V _'
Banaaiore«56GOS-6." '
V _ " ' ._ '_ ….PET§TiONER

.. {By '$r_I.V;;'S,Nai%~: _& v:§_flanju§.aVV1(:::karni, Adv.)
The Management of HMT ijimiiecf,-.
Watch Marketing Divfision;-. *
HMT-l ans} 1?, é.alahaI"ii,.

‘ ‘ ….. .. V
1Represen’ted”hy its” «

Deptiiy Generai Malfiager (HRM).
é ..,.RE-SPONDENT

‘ (3y Srmariyappa & C0,. Adv.)

.1 ” ‘E’?-!i§’» Wrfi Petition is filed under Articies 226 and 22? 9f the
Gorzsfituficia of India. paying to; quash the award passed by the Addi.

Lasm; Court. Bangalore, in LD.No.’£30/1994 dated 3.6.2004, the

. —rertifie.id capy of which is garoduced herrewim and marked as Annexure–

-‘A’ fotha extent the petitioner is aggrieved and etc.’