Karnataka High Court
M/S Dooravani Products vs Divyanathan on 15 September, 2009
W.P.NO.23308 / 2005
THIS WRIT PETITION FILED UNDER ARTICLE 226 OF THE
CONSFITUTION OF INDIA PRAYING TO SET ASIDE THE AWARD_
MADE BY THE HONBLE II ADDITIONAL LABOUR COURT”;
UI’.27.09.2004 PRODUCED ATANN~–C.
THIS WRIT PE’I’1’i’ION COMING ON FOR HEAR1NG§;WT£~IIS—-: r.-
DAY, THE COURTMADEKTEEFOLLOVIHNG: ” I
ORDER ;”s
None appears for the petitioners
is called for the second time. I
dismissed for non–prosect,1t:;’c:-nfl. ‘ I I A :
Petition dismissed. I I