High Court Karnataka High Court

Sri Syed Abdul Wajid vs The Management Of M/S Ideal Jawa … on 17 December, 2008

Karnataka High Court
Sri Syed Abdul Wajid vs The Management Of M/S Ideal Jawa … on 17 December, 2008
Author: A.S.Bopanna


Sri: DEEPAK, AEV, A§)OFFiCiAL» LIQLHDATOR }

IN ma HIGH ceuwr op KARNATAKA AT BA:~z;;;§aL:§§é;?:* =
aama THIS THE mfi my QFJQEQEM-B”:3’g%4′ –:i2;:*}é’3
BEFORE ‘ V’ ‘ V’

THE HONBLE MR. As; iBQPA§§é4;a_’v«-V

WRIT PEFITION N0. 19 :3%z$;:ggV9? (£«*9§;;é}
BETWEEN: ‘ ” ‘ ”

SR1 SYED ABDUL wA._m:: V

sgcs 1..A_’ms-YED PE_ER_ ‘ ” _ –

AAB0U’?e4r¥E.:.;_Rs,
NC).332/i,BELAW;AT’TG§?AI\.£,’_ ~ .
PUSHPAGERE, €%<%.B:_..mé;*";';«v–. . '-

M’fSORE3. = ‘ PETi’E'{ONER

{By Sri: ‘.3 5 :~z:1={:i’r.;$_e’7;;_

AND 3

1 _’i’I~{EuMANAG-EMEN? OF
ins: :§:I+_:AL JAW”——-:f¥NDIA) PVT LTD
«_ 3′.Ml’s£’}i§%_I,”«E3Y ITS MANACJNG £3iR’E’.C.”I’OR,
” u2xa?”vs;3~3g:v=0r37_.

2; CE–!?’Fi(;1:5AL LIQIJEDATGR 01?
M/s,.:;3Eg~.-.s; mwa {INDEA} PVI’. m3.,
’22_T’r’;b;cH$r2 ’11:: Hifiii Comm 014′ KARNATAKA,
£3 35 PT’. w:1~::::, W FLOOR,
A. KENDRIYA SADANA,
” V EQEMANGALA,
‘ BANGALORE, RESPGNEENTS

titxat his bad ztismaigsmd L13}aI_1t31c:riscdiy 1 ”

L3,1G,1978 in 8=_i1.,}.9?8, The1’%:af’t¢:..=:’;w11¢:11 ‘V

ifiailsitd, mply was made (311 [try

Wolfkmalz alcnng wifh mtsdieal 3
d0fl€fiSfiC enquiiy was V__hc_=1<:1 =_V_t.he emd
tilfimafler was dismisséfi'* §L§y, I9'?9. The
13:-:*ti'tie311e1'is said its have:.:*eai.§s.e§;=} rtztgagti to the
said to the Lahmlr
Coufig pmccedings, the
validity was CG1}SiC1€',I'f3d as 3
preii1ni1121'éij'..V_iSs11€ Cacmgrt has set asicie the

same ,.21s_;1-::b'1'E_a Efigiug arud proper. Tlifiltafifif, the

.':'€3pb;ffié1it~€k::mpa11}?"Wfias tgndercd further Evidence on

:I'}.1(V°;}T'i.i'SV 'i}vifi–._vl;_}:ab0¥.H' C«::.+1.u*t has yxtscnfiy come to tilt:

c011{r1;isi{)::: the rtzfcrcnce is tca be rejfictezi, The

Aihcmibre Claimizzg to be aggrieved by the said

V' before this Cc-uI*i:.l;

4. On hearizzzg the icaxned ceunsal far ‘:2! _

perusal of the award would indicate that af¥;cr..f1A41:cE:.;i<%§–i§;c%:e.sti}§v' "

cllquiry" was set aside, the H1anagc1';ne:nt__}::3£I"_Tc:%:é;I:2i1i¢3g:1»._L(ji1g:_Tf

wimess as MW1 and get malriged tad;

Exhs.M1 to M59. The Laboii1t :iCn1:zt.
rcfemncc to the evidence: ~:;ugi;::£$€£ a1:«1{iV’éid¥v:;uments
relied «am. What is I}(1IfiC€'(‘iV’ is that the
dtxttzmexzts nzaljksté at Vg§§f’;§:ij’E::1;;1cnt of Sri BL,
Nagarajau, indicatc that the
pc:titic>n¢i:.I'”:i,n dated a.:1,:973 had
sub1:;ajtt§:1_ a an 14.: 1,1973 said to have

been i3suct3 i;>}* vthéé fiéjspital, Mysom, with regard to

_ tV::*té£at1:’ar:e:£:2′:’t” was being taimn by the peiifioner,

‘ ‘H;CI:1&’4:’?’§'(i!1′, A(}£1″iéffiifivrafifili from the KJE, Hcflpital and as per

at EXJVL 19, if was mdicatmi by the RR,

V _ Hospgtal “flats: said medical certificate: is not a genuine

” ;3§11c15″f.11e name}: of the denctor indicafmi thercila does not

to the dejctor wcyfiidng in the said hospital The