Karnataka High Court
Sri R B Varadarajan S/O … vs Union Of India on 26 August, 2010
QETWEEN:
I.
N
IN THE HIG-ii COORT OF KARNATAKA AT BANGALORE
BATED THIS THE 26"' DAY OF AUGUST ZOQQ
BEFORE
THE HONBLE MRJUSTICE RAM MOHAN RE3DI)}":._.H>
W.P. N053. 10'?9»8 1/2010 [S-R}
SR! R B VARADARAJAN S/O Ii».:M.33?.i;AKRI$HNA?.§L__
AGED ABOUT 58 YEARS V _ - .
WORKING AS ASSISTANT" c;~.EM«:RA_L" MANAGJE-3~R_ .
TOKEN No.8o67/263 ' 1 > . ' "
GEAR HOBBING ASSEMBLY D_IVISIOI\E;' HM? LTD
(MBX), BANGALOREg13, R./'A*!)_:;NO».._166--B'"-A
(NEW N0.102), 5TH {:_R~:>s5, 22$? r.21a..;N.
PRAKASHNAGAR, BAN_GALQRE-560"»Q2 1
SR'; V Ci~i2";,?§EDR;§$. SEI§ARAN. 3/0 LATE R VAILAN
AGED -.--<s;B013'1":'5s' '
WORKING AS Wj0.RKER4.s~UPERv:soR-I
TOKEN No,8s44,os'1', BA1'V"GALORE-- 1 3
" V T_s11t"«N:§N.A:§AIgAJA S /0 LATE) NANJAPPA
_ '- ;_xGEvD"'3A._BQfs-r 58 YEARS
A VWORKINGVAS TIME RECORDER
'$R.'.rECHN1cA1, ASSIS'i'Ai'¥'i'-I)
ENGx:§:I_:ERING DEPT
.. VOOTOKEN 110.9011/120, HMT MBX
'BANGALORE-13, AND R/A NOJ425
V' "E''"' BLOCK, KRS GOWDA EXTENSION
NAGASANDRA MAIN ROAD
BAI\$GALGRE~73
PETITIONERS
(By M/S SUBBARAO & CO}
AND:
1. UNION OF INDIA
MINISTRY OF §NDUS'i'RiES
DEPARTMENT OF PU}3XJiC ENTERPRISES
PUBLIC ENTERPRISE BHAVAN
BLOCK NO. 14, CGO COMPLEX
LODHI ROAD, NEW DELHL1 10 001
REPTD BY THE DIRECTOR
Ev
HMT MACHINE TOOLS LTD -
HMT BHAVAN, NO.59 E _
BELLARY ROAD, BANGALOREé56(}__{}"32 *
REPTD BY ITS CHAIRMAN AND
MANAGING DIRECTOR ' "
3. THE GENERAL MA1§AGERw_(PE§j'»v.__
HMT MACHINE TOOLS LTI) ' E-
BANGALORE COMPLEX g EA
HMT POST, BANGALORE--560: 01.~3_ * V _
4. THE JOIN:OE':a:EEAL§wUaNAOEjE.V(E}'Vj' O
H1v,£'r MACI~:§NE":VTO.OLOs LTD
BA;s:GALO.R'E» OOMPLE'x:.., HR/IT POST
BAN'GALOREV--55_Oo. O ~ . 4
* »-- RESPONDENTS
(By sxjiii “‘cARmP’P_A[& cc”-.. JOSHUA H SAMUEL,
‘–!V[A}”{I{,I’:i’I<§£.AS;vIjI ABU's*-«EOE CAVEATOR /R2 3: 3)
'V UNDER ARTICLE 226 3: 227 OF
THE ‘OOIvs’rf£_’r1JTION OF INDIA ?RAYING TO CALL FOR
‘1’HE”‘«RE(,_”jORI)S OF THE CASE INCLUDING PERTAINING
fro THE CASE OF THE PETITIONERS AND GRANT THE
” u .FGI,'{_,0Wi’NG RELIEFS.
THIS DAY, THE COURT MADE THE FOLLOWING:
VVPSCOMENG ON FOR PRELIMXNARY HEARING
‘s….s: —
Lwk
.QB.J2_F2__B
Taking on recond the memo dated 16.8.2(}1Q$__'<th§*':'~;.
writ petitions are dismissed as withdrawn. __