High Court Karnataka High Court

H Ambika D/O Huliappa vs M/S.E K Plant Technologies Pvt Ltd on 13 August, 2010

Karnataka High Court
H Ambika D/O Huliappa vs M/S.E K Plant Technologies Pvt Ltd on 13 August, 2010
Author: Ram Mohan Reddy
T 1 tin
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13"' DAY 01? AUGUST 2010
BEFORE

THE HON'BLE MRJUSTICE RAM MOHAN R]Ef,I)Vi?')_'j:?._V_

MISC.W.7409/2010 . 
IN 

WRIT PETITION No.373o712009 (L;we3o»ga'*ssT _ so  

BBTW BEN :

Kum.H. Ambika
D/0» Huliappas I   
Aged about 17 years, ' __ 

Represented by her naturaifather f V V
Huliappa S/o.Erappa   ' .
Agedabout 55_"ea1'--s    
R/atmuaaihaiu   

Ha1aga€id.j Post,'  "':1:_T:'é1«Hobii,
Hiriyur 'i'alu.V1<,. _ ' _ " 
Chitsadurga Di.sutriet. V' ...Petitioner.

 ] (BysrifK.1§.'s1ayasi§fih5, Adv. * ABSENT)

1.

TIVI/s’«§E.Kf;P1ant Technologies Pvt Ltd.,

Rep. by__ its Managing Director,
.. f .. -Krishnappa,
‘ Aged about 46 years
“}}Eo.6, Makali Village,
‘ = . –Makali Post, Tumkur Road,

Bangalore — 562 I23.

2. The State of Kamataka
By its Chief Secretary,

Labour Department,
Government of Karnataka
Bangalore.

3. The Labour Officer & Commissioner,
For Workmen’ s Compensation,
Bangalore Sub-Division-1,

Bangalore. …Resp0nden__ts’.; A’

(By Sri.Jagadish Mundargi, AGA)

>i=*=i%=>i1l<

This Misc.W is filed under Section" 151
recall the order dated 12.07.2010,,» for theireasons :'stated"therein. V'

This Misc.W coming onl"fb'riforders thisi€iay;"Vlthe Court
made the foliowirlgh ' '

There islno "the applicant. Application

is rejected.

Sd/3.

I UDGE