.. ...--..m»...-umnn mun gfuafxa Ur' KARNATAKA HIGH COURT OF KARNATAKA Hififl COURT OF KARNATAKA REGH COUWF OF KARNATAKA I'iiGHC1
IN THE RIG}-I CGURT C3? KARRA'I'AKA AT
mrrszzz 'THIS mm 9%: may or Faammxy ~
BEFORE
THE gamma rmaxzswwcs s;;aa.m (I
W,P.fla.??é9}5. 2*£x} I H A'
amwsm
ms smumsma m1ear<3& %
GPEMICALS LTE}. " V. g
GOWREHDMIUR'
KOLAR s1s'zm;.*.k j
% : % X ymrnonan
(av arm:
mung-'
srmr S.RA'}l?fl3R43;V' t A
s/.2m3 WESSED 3? TEE HOLPBLE RIDUS'I'RIAL
A --«.fI'RiBUHAL, BAHGALGRE aw cowzam m'3.3s;1999.
This Petitimx earning an fer Ordma tw day, the
Caurt made the fcslkowim:
. ..._.... u-1!
% -' %%%%%%E%g_a;m age were mm in him evidence.
.. -.,...;.§.. VII m-mnnmxsn niufl t.'UUKT OF KARNAYAKA HXGH COURT % XARNETAKA WGH COURT OFKARNAWCA HGH CC
werlman and it 'w applimbic to ma rwpcaficnt.
smmmmt af m ciaarlgr asttahlishes
Managmnnt aise treatcsd tbs zmpondem:
"I'h:e fact that the aettlmswt the "'
rwpondmt presuppcasw that 3
Re1y1ng' an thme faca , he
73 no error in the award '1"'i*'i¥;>1z:1a1V ha
also submitbad that yaam in
7. It is ;m¢.;§dia§u;¢am;mamma had raised
a ix; x;:3;§:nk,%;w;9s;'%%g~ma it is alga m: in dispute
that an surf the: woriman wan:
_ IT1-,n:§t cihpumd that than is m
ism {W by «£113 Maggi; undu-
F:Aéctit:z;.A3;?§(2;}{I£}i:;"'i%f mg 1.23. fiat. The "I'Erihur1a1 has
c.v.r.1 was Em and dtrntzummm
_ poatad far cross-wminuafiosrz an 3&1
T However, the Coumel fizr tk pafitiam' did
fiat choaas tn (mass-mamina am tide Wimma was
tiischarged an ?.i€L2{3€}2. It is mt that the Cauzzsal
.......m wwwnl vi" nmmuuanmn Haul-5 OF KARNATfiKA Hlfii-I COURT 0?' KARNATAKA Hi6!-i COURT OF KARNATAKA PHGH COURT OF KARNATAKA HIGH CC
rctrimd bafam C.W.1 was éficharged. Tm Counaei 'gas
effectively repm-minim the t a_a~ _j_
2.10.2002
. Hswaver, thc Ceurisal dfi
rmntha, Caramel far the ‘-1
the case that 12:30 with an
notice on the that
tm n had was
well awam oij bafore me.
‘I’ribu11a1 ifimpite no
steps gjvthe awaré in passed
an 1&:.1t;.§;’§;f()E]i3.’ is mat an 13.7.2033,
i.e., my Em ammmza aim,
has mnaidwafi that the
sf sf wtzrkzcnan Tm without saekiq
any swma 33{2;(b; czftbe 1.9.53: and
the pmvisixms (sf section 33:. of the
Furm, ix. ma also emsiaema that the
is a my-man. This main; is furthnm’
by the t mada in writ mtitzinn at
para. 7, wharénm flu t Emglf all% that the
..~
….,.,,.¢.. ..,. ….m….mu. newt: noun? or KARNATAKA HIGH catm or xma~:Amm ms:-1 count 0% KMNAMKA I-IGH cc
mm cf aettlemeni: are appkable ta the reapandmt
aim and he 5:; bound by the t.
pmvc that the: rapandent 1m at worrlman ané
that the $163.1′ of mmm-mm Tm j =
33(i2)(b] of me Act and mm-any,
passed the order uxzaclar 3:39; dg .
c=.>:’rcronm’itarxdm1atl1%_:{&;e.;a§;hg;§. _ V
Amcrdi, the
d/__
Judge