case and at this juncture, it is not nec.~ee~sfa.r”y
for the plaintiff to secure the
relating to another employeewaince-‘_”
given to such employee would he
to the plaintiff’s
will have to succeezd on-~~~*h.i_:s”‘ox¢rnh’oas–e the
defendant do not deduction.
Therefore, atl trial Court
was justi; i’ i application .
Nevert,he–leei’s;;’ :’:’1I:;j..t open to the
plaintiff” herein to make
an approp,.rivate._’request to the defendant—
.«vV.A_Man_aégement _____ furnishing copies of such
d»oou1ine~-nte’v.af:d_ if such request is made and if
do not furnish such documents
[to 4the”‘A.p;laintiff, it would be open to the
“..fplai«ntisff to take advantage of such situation
hefore the trial Court.
In that View of the matter, interference
A. with the order passed}2 by the trial Court is
w
fl
not called for. Accordingly, th¢I\pefii£iéfi g
stands disposed of. No ordét fi$’té:c¢sfis,,U°
%%%A1uage
JCS