-1- xx THE amen counm or Kananmaxa Am 3ANALcfiE *_ DATED THIS THE 11?" DAY OF NovEM3ERg'20¢sT*%' BEF0R3.»w- THE HQN'BLE MR.JUSTICE ézasévi §AzE$R 7°'wT
REVIEW PETITEONvN§}2$2AGE_2O§8:” ”
BETWEEN :
1, K. MANJUNATH _ ._v;
s/0 LATE KgM9A:AH sHETTx
A335 ABOUT 41 $SARSg _=;g_ ‘3
NO.23?O[2 fiARJAN’$¢REE?,”*”~~
HUNsUR””.*~*~’.-KW. ?’u’ »
2 B.R.RAMAGBANDRA,” ___
S/O;LRTE R;RAMeArAH*
AGEDyABQTU,4ef¥EARs’
No.MIG.g9o/A_’_”.T
3RB_cRos$,’3THVMAIN
;’H’_BLQCK,”RAMAKRISHNAGAR
V Mvsbfim”;
aB ?JMQHAN,s/0 THIMMEQOWDA
‘.633 ARON? 41 YEARS
‘RENRGANAHALLI
ANKAmAHALL: POST
nTCHmw¢HANAKATTE HOBLI
~ ‘K,R.NAGAR,
*MY$ORE DISTRICT. .., PETITIONERS
.t;Q.
‘fwg§sm_msmmmmw,Ama)
1 THE DISTRICT REGISTRAR GE’
REGISTRATIONS, ._
ROOM NO.8 IL’-*.C.OFFICE
BUILDINGS, MY.S’0RE
i\}
PRINCIPAL sECRETARr,V,
REVTEQHE DEPT. *,I’_
GOVERNMENT OF,KARNATAKA.’g’ », .
M.s.BUILDING,qBANGALQRE._,:I%RESQQNDEMTS
(By Sri M.KEsHAvA ggbax} Agar ‘7
THIS REVIEW PETIIION IS ?ELED U/G 47 RULE
I OF’ c§Q,””3R&I:N@g,sGR fREvI§w’ 0? THE ORDER
DATEE o2~Q5+2QQ8’pAssEQ’IN we NO.l2075/2006 ow
THE EILE kc; uTHE .HoN+aL3 HIGH csuaw OF
KARNATAKA,*EaNgALQRE;v _–
IHIs’REvIgwC@EIITIbN COMING ON FOR ORDERS
THIS DAY; IHE COUfiTuEASSED THE FOLLOWING:
‘ I”.ThgVpetitioners have sought review of the
oraér 5:{§w§§}No.I2o75/2006 <3ated 02.06.2008,
'IwhezébfIfi§is Csurt has quashai the order of
'qtfié'.Lébour Court in Ref.No.89/2003 dated
*I3C,Oi.2G06 and has remitted the matter back to
.fihe Labour Ceurt for fresh disposal in
accordance with law and in the light of the
observations made therein.
I
' E
?i
-3…
2. The only contention urged 3byt;thsru
learned counsel for the getitionersfiiskthatt
the observations made in para 5 of the ¢:d§:,I
with regard to the wage sltps may have afiyerret
effect on the case plead§&i§y théVfiétitipners
before the Labour’ Qourtig tt§fiis_ cdrrt has
observed that the wage rliré réiikgCog by the
Labour court fl§?d’tn§tf itfiiéatt that the
petitioner§_uh§r%tfi ‘£rérQ§fidéfits in the writ
petitiofiéH fiattrwErke@”fi;4Og®§éys in 12 months
immediatélg’firefiéflifiglthé date of termination.
V5? figfiing htérfi the learned counsel for
t%étp§rtie$gff*am of the View that all the
>’°’conténti¢ns cf the parties should be kept open
“”tfafid the Lébour Court has to consider each and
°efiery_$uestion urged on behalf of the parties
fion_<its merits and in accordance with law.
t"Therefore, the aforesaid observations are
-4…
hereby deleted and all contentions of” thé
parties are kept open.
Review petition :s__…._d1s–g§;«:ise-d’;,» fig
accordingly.