Karnataka High Court
The Management Of M/S Group 4 vs Labour Officer Minimum on 25 August, 2009
W.F'.No.19672i20CI9
- 1 -
IN THE HIGH COURT OF KARSBIATAKA AT BANGALORE
DATE!) THIS THE 25"' DAY OF AUGUST 2009
BEF'()R.E
mm HOZWBLE MR..JU8"l'ICE H.(:'¢.RAMES!i--; " 7
W.P. No.1967i2i2{){)9 (L=MW}. é
E3E'FWEEI"€:
2 THE MAN£%.GEMEN'1'OF" Mffs GI-3.C}Ii.3.P
4 sEcURz'ms GUARDING um. = ._ _
{NOW KNOWN as (343 sEcURIT3%___s'r";12"v:§;Es ' ~
EENDIA} P\.?"I' 1311)., $LEc1'E2QN1CA"C1'£*Y_ QRANCH
14TH MAIN, HSR LAY0u*1f,Vé3Ecf*ro;f2.Iv'~.._g . "
BANGALGRE~56{} 043 . ~ _
REP BY MR.A.RAMACHAN_1I)VRA1AH (1'.fiAJOR3 ..
WCE PRE1SIDEN'T'~.jIR &jHI:e' ' - _ - PETITIONER
(BY 322: K Kasfit-m2;_, 3
AND:
1 LABOUR 0I~?'F'iC.}3R;_ _ ;
MINIMUM wAc;E;€:,'s1u*:*§~:oT;§i*;*v UNDER THE
MINIMUM WAGEVS .'+s'~.-{ET
D1v:s1<3N:z'I11.A;<AR'M1KA aagavgm
BAN1\iEE€GHA'IfT'A .E%.€3A};§
B5.§:GAL.0RE-se'a::o:w:GREss
;v§T§z13;:NA;%'Et:~m~~ BUILDING
'-- M3153 Pa:-..r.;:<:;2;«';:; STATION
£=5=!.§,M&ML¥R'ifH'§ macaw
D
= A. PEP 33: yrs P¥«?.ES1§EN'1"'
" ,s§2':~:~:.KR:$HNAcHAI21 {MAJ{}R} RESPGNBENTS
A' __ {BY SE: JAGABEESH MLiN{}AR(}i, ASA 9:32 R1;
mi N KF%ESHNAC§~¥ARI, ADV. 3209 1:22)
'TEES WRIT FETITKJN FILED UNDER AEFICLE 226 OF' THE;
."c"{;:xs::3v*r:*i*U*r:0;~: 0:? INDEA PRAYENG TC! CJALL FOR THE} REGORES
{N CR?]{}'? 85 SET &SiDE THE GREEK DT,1'?'.4.0§, PASSED BY
THE AUTHGRETY UMBER MENEMEEM WAGES BANGALORE WHZCH
W.P.No.196?'?f2009
- 2 _
IS AT ANN-E BY ISSUENG A WRIT C}? CEIQTIORARE QR ANY
OTHER APP}33.GPRiA'i'E WRIT,
'mas PETYFEON COMING cm mg: PRELEMENARY HEAi2£N<:é, "'»
IN "E" axeczuav, 'm:e;: DAY, THE COU1?"I.'MADE 'I'HE Fo1,L0w1N<_3':w
GRDER
Sr: £{.K;asm1'i, learned Seniar Ccmnsei
for the petitisner submits that _ t)f i'
petitiorxar-eH1pioyt=:r in this waif"
respondent N0. 1--LaboL11', {Z}ifi'ict::""' L.;fg:je<:ttétd..
applicafion (Anr.1exure–B} No.22
hfiffiiii — W9rkers’;’~i§”§_z%.§§it1 0f
all the: ‘ }3i’O£:’I:”‘:CdiI1g in
c.;z.No.?/:2*0:57. * 531 k
22. Sri ” rezpnagents respendent
V..N:)_.2 ajlii ssffig is a13Q_______ii:3 President, submits that the
ail the werimaen relating to tha
afofefiéfid’ wmflé be f’€.II”i’}iS}.”1E3fl before
;:.=:s};2o:1§<:1f:f; _N<j;."1 in iwe waek$" time. His submission is
* ~. Aplacéd L 231:1 r}¥3<:01*c1.
' fiéééition disposed of. Sd/…
JUDGE
hkh