High Court Karnataka High Court

The Regional Director vs M/S East End Service on 2 June, 2011

Karnataka High Court
The Regional Director vs M/S East End Service on 2 June, 2011
Author: A.N.Venugopala Gowda


The ESI Court: is directed to decide the matter as

earfy as practicable and at any event, within a peri:n:$VV_:0fpt4.

memths from the date of first appearance of the

Cententions of both part£e:! “aVfe« t_kept.;«

ccmssideration.

Ks;/~–