High Court Karnataka High Court

M/S Syndicate Rythara Seva … vs Raghunath Wagle on 31 July, 2008

Karnataka High Court
M/S Syndicate Rythara Seva … vs Raghunath Wagle on 31 July, 2008
Author: Deepak Verma A.S.Bopanna
_A_Nl) :

III TIIE men comm' or mmtarmm A'! A'
man mm 111:: am my on my f7  5  C = .

um Horrnm am. amp»: vmmui,  E

was nozrnw mt.  gaseégnugx
WRIT  _1'cjo1.s~é7  Ag.-J__'g1

 

am-wags:      ._
M/S SYNSICATE gmm; SE jg samna
NIYAMITHA, N0W'KN1i-E3i'WN AS7 A 

RAYPHARA SAHAKAR;..BsaNK_;,;Mrmp5?;  '

 

HIRIADKA 3761113:  _
UDUPI DISFRICR, --  A , A
REPRESEIWEDABY  = %

MANAGING DI_RE(;'f."Q.R__  % %  APPELLANT
(By Srj s K'>ACHA¥2'YA=}   

V" ARAC'§rHU.l;iATsH'A«\k'A:G!.E

NAz.;{IVJ1?A:..:;g%§' ~ '  
PERk'JAi-QLA msfr' 5?51 13

 '»....v,UDUPI f;fAwK, Am) DISTRICT  RESPONDENT

“*::H1s Wm’ AP?EAL IS mm U13 4 or THE KARNATAKA
3mr1,co;mr AC1′ PRAYING T0 sm ASIDE THE 01213312 PASSED
” * mfrx’~xE*v:Rrr Pmmon NOJ5243/2005 DATED 21/o 1/zoos.

….«-‘§l’HIS WRIT APPEAL comma cm FOR PRELIMINARY
X HEARING THIS DAY, ACTIHG cum? JI38’!’iCl, DELIVERED ms:

1114/ T. _ u ‘-A FOLLOWING: W

2

JUDGHQHT

Management is before us in this writ appeal filed under.-*« _Sact1?on

4 of the Karnataka High Court Act against the

21.01.2003 passed in Writ Petition No. 152431 2093. 4%

herein hm: filed writ petition undemm “tkzs ?§2?’.%;gr’}-tfie’ 7

Constitution of India beforc the ”

the award dated 30. 10.1996 . L’

2. On the reference maérlhc Court and am:

adjudicatigm ;: gaw had accepted the reference
as made ii) of Industrial Disputes Act. The

statcmentv of was allowed. The 2’33 penny-

S was reinstate party No.1 in service on the

further directed that it should also pay him

‘ V’ bmfi-tjfigés 1_:’i1’1’V’3:§i..ji:;Ive:i:1statc1ncz1t.

3. came to be passed on 30.10.1996. The

K x ” fixfiiiiongr-Vfiianagcmcnt did not take any acfimn to challenge the

for a long number of ywrs. it only woke up fnom its

W

are of the opinion that no case for interference has been _

The appeal is accmdingly

SNB/

>5

fl Chief Justice

fudge