Karnataka High Court
The Management Of Bhel vs Sri H N Chikkaiah on 10 February, 2009
a11§V'iSV--.:-91:1. Wages
fat)!' said pmiod is paid, however, the resyoildent is not enijifigd for
Wages upto the date sf 293.1996, as the Big:
force tin that date.
5. S1"i.Subramanya, learmcd
workman filed statement of objéfifiiéxg fijfadzzcfid L'
amendment t9 the staudgag e; %;€:I1 (llamas
3719} of {ha Staniiing payment of wages
tiurirzg the SuSp8I}SiQ}1 oh of acquittal in
cximinal casaf §1':j§itted that, even in
mo-dei pfgasvésion for denial of wages
during the s11s_pié1i.::§iQ5:1"§}exé;§§.,___ . '
6, If t}ir:.._4eVt::.piVVt$3,rc§€';:1?ga¢':i;§1$t whom thrs criminal proceedings
35 'eij1p1oyee, he should not be Eififiifid of the
deny the legitixnate claim cf the respondent. ; gigs;