High Court Karnataka High Court

Bangalore Metropolitan … vs The Deputy Labour Commissioner … on 23 May, 2011

Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner … on 23 May, 2011
Author: Ram Mohan Reddy


3
Corporation In addition, the Eeamed ecwunsei subm’i :’:3 that

the cause of action fer the Claim petition e1eVe:1._f,;ez§:1i*:$”;a£’ier

retirement is based on the order passed in f’21fisii:1aL’i?.edciy V’

case by the Apex Court which hag fidbeaiing; ”

matter of this court. Since, serious4′.<;g111'eeti0I1s' Qf 'iav; 31:161.. féicfi

arise for decision making I tizifilib it app1f<§p.rifé:_:teV"ato'"éontinue'

the interim order of 10..Q2.2Ql"1 "f21rthe§7o'1'*def:s,.
In this View of —-.t_h*3 n1at'§,-er, "Ex/_fi.se..e _W. 4144/2011 for

Vacating the stay is reje.r:f,ed., V —

A Eedgé

PMR