_- M –~…..m……. -nnwfl uvulu ur nmmamlm -rum»: scum” as KARNATAKA men COURT OF KAMMAKA MGM coun
E’? “mm mari $903′: 0? Kammrmm, BANGAL§§1RE:VV: V ”
3Z3&’E”E§} Ti-ES Tm: 22% my my mmaaa
SEEM T X
Tm Hsi}I=?’3§.«E mmmcm I~3;1a,1i.a;<'.::4:s.1:»1z§Qsz-I mg
BE EP¥:~ »
31$ amszmaz, cgmmmfi .; V
I€3R”§’fi,, MVARAGEM; & L
E¥fiV.&H2%GERE,_ %%%%
K$R’FI: aamwmammg _
K.§§fi§za.éa, %
Bazmsmafi 27,; % %
A PETTTIONER
{av am: ,3
ARE:-~ V A A
1 smfsmaamm
sgawmm
_ I3A¥a$rm*E.%E:J £.m:3tIT,
§§’!URAL
2 A ..La;%-.*v.;%$<g%s*::j%g:;1§:*:* £fi1\@m8I€*I~i'ER,
CEzf}§éT'RfiLLH§G AIIIT-I€'3RITY,
mafia smwmasw,
Qfifi fififi- fi.
ow”
-urrnwfi ?__..,”. nnuuunannm ruuri uuum Ur KAKNATAKA HIGH €C3i.3R3′ OF KARNATAKA HIGH CQURF OF §€AWM&TfizKA Hi6-H (SOUR
3 :31s:m’1Y CQ2kfl!dZISSOHiER mam V ifj’
AH§%UfiEAUHKmflZ
Emma swsmm .ac:.T,
RE_fi§G§AL~I,
BEAVfiH;
ammmmwa RQAD, BmwcmLo1e£:., A
F5%smNaEri Ts
gs’; gm: 3 3 mxsrm, 1=’£;:e7»a:;
ms @929, Is ifflnmé 226 & 227
my firm :2 To mass
m fiR1§ER?’=,DT. mx-a, ETC.
Ar$z:.V§z’p1t:®’ um’ ;syhaarmg’ nah
izhg thév f$Zim\vviz1g;.
GEDER
V A ‘ €?f%i_§Ls§<':;£t pewican, the pafi'&::2zm* has prayed £232." a
ai mziomx: as quash the arder dam
waged by tm 3rd. reapmnclent app-mint:
ms pay the yatuity amum: to t'ne fiat
WA,
–_– —— -M-mu ..,….mm.m nnun MUUMKI W mmmmm mm comm or amnmmm mm mam 05 mmnmm mm-E cow
zmpammai ‘G32′ E31511′ 1% Hm’ z:om1éer’ afinn 36 H
acrfiumremtlamdbyhim.
2. firm first raspmndmx
pefifianer ca:-pamzam Z on
31.:a.2r2£;3. at am mm at fegpondexxt,
the pefminner mm and
otlmr re%*ame21t” the firs’:
respaxfiant ” rmpondent
Cnnfinflfig in paymant at”
yaaxity ‘V Autfmrity wide ocrder
H “” fixe pefitmxusm ta pay 8. sum of
fi 53:: gratuity ammznt.
§i::rA1[‘::im*, the appellataa authorigr clirwmd
‘ Zta pay the difimmnce in gmmity amcnxxat
af 3% ysars uaf aearvkze rwxdewd by tbs fiat
V , V _ V’ gm, §-Iencze flaw’ writ petifinn by the Corporahon.’
flux/’
vw —»mA-A _.\w: …-…….m.»-«W-. mun «..e..mm ur EKAKNAIAKA HIGH COURT C)? KARNATAKA HIGH COUR? mm §mnNA?m<A men com:
3.; Ifiré fl an both the
}’§*&t”l.1s&€i§ke&$i1’$¥VI’i3:p&p6r8.
4.. It ia 11-36.: in dispute
the firat rfipexfient an
mm it ?m we in dispute the
a$r§vmes mm and he
mwetl an on
3.a.1a2.ga:::=;.3. amount,
the pmianm=a«t§au¢ ~pe«:-ind tram 9610.196?
ix: n1ns.1§?; he has not worked for
dtzm ‘ that pans’ (1..
_ 5.. A It :53 poaitzmn (sf law that the burden’: of
thgtfiéwvrhad fir mam than 266 days in a yaar
:13 an tbs frat rwpmndma In the fitant:
gmt xmpnndgm dgpwed b%ra the Contrnlhng”
firm’: has was appc1n;ted’ rm E§5.1CL196′? as daily”
Wagmfi ha warlm mars than 24%} days in aa yw: upto
IV
(j’\f\4
197;, mm; the amt mpandm has disc1wW ‘
human as!’ pmmng” that has wr:rr},:s:fi*fi:rf_ V
2443 days» in a gym baa-rm \\
pe.tia%tme3,”s Wm are the cm;3ky$rVar§”‘i1 pa s,s:’§isi§i1
t riacmnmztm to
39% gm me
flaacuwnm 1961
m 19?: m}a:i:zg’ :’s:?~at mpomimt.
“§%ere was to produce
an émcxzzawfizs Shoe The
have mi gmdmaa af ewu:3.enx:e’ available
€’fi?i:’~&&w”%’s¢ “”” H emce has ta be drawn awn’ t
‘ E13’-rt the appeflante autlzwrity
riglitizz mmdga tlaat. thsc am-im rendered by the
uunnnumammm FMWJFI MWMRI In?!” WKKWMEHKR HIWH
‘ ‘W 1’. fimm 55.1&.,195′? 1:: 01.05.1971 is has he
far the- pllrmtz: at calculatmg me
‘I Vwiwlfllwu ‘V10?!
V ‘ V _ 43%’ gatixiign cam Emptxgned ardar page-ad by the
was
autwritgr is in aawrdanae with law and I find
-v-I-n-I vau-
rm jufitfiahls grzaum ts intarfem with t.’r1¢ mm.
,-\,3”
W
C)
fi /3 1&5 pafitian in lamb}: raajwhaci with” n<;i'ij'nr} «
$3 tfi . .
55/. % Iudge~-- dil*
.3300 mm”: $_.z
_» 1515.5: