High Court Karnataka High Court

Central Power Research Institute vs Director General on 9 September, 2008

Karnataka High Court
Central Power Research Institute vs Director General on 9 September, 2008
Author: Ram Mohan Reddy
1

Ix THE HIGH comm' or KARNATAKA, sanaamag

msrm THIS THE 9TH DAY OF SEPFEMSER' 42i:§.i*§")8V«  

BEFORE  

THE' HONBLE MR. JUSTICE  'RA§§{i}e:IdPEA}I::FEi £5DY'

WRIT FE'I'i"I'10N Nogégagz OF 23:37 

'*z '

K CHA.'mA1AQ}s+:f§';::§4»q{Y--$S--- ' ' _
v -     PETYFIONER

(By Sxfi ; T  Aéaawfrfigkgixa, ADV )

 ._ j;'T'..'V%«AI':.i's§E.«.;cf'c._:}';'é GENERAL

 M18 QENTRAL POWER RESEARCH INS'I'{'}'U'I'E
 sAm.s1T»IIvANAGAR, BANGALORE-80

 AA '2 ASSISTANT LABOUR C.C)M'MiSSiONER (CENTRAL)

 OFFICE OF THE REGIONAL
 LABOUR' C{)MMiSSIONER
SHRAM SADAN 3RD CROSS,
:1 PHASE YESHWANTHPUR
INDUSTRIAL SUBURB 2ND STAGE,
TUMKUR ROAD, BANGALORE-22

3 THE SECRETARY
GOVERNMENT OF' INDEA J. Ra



 ,_pVe1:itio:t1" .dC:z=Qs nc'tV--"sI.11E\rive far consicieratizm.

; "pa-ctiiio-1}  accordingly rejected.

MINISTRY OF' LABOUR 2

NEW DELH£ 13,0 901   
 REs'Po--N_r3.,¥:_$:irs« _

(By M/S : ROSA PARAMAL 35 A18. )

mzs WRIT PETITION IS FILED LENDER AR'?IcL.t'2$ 2226'
AND 227 OF' THE C1ONSTI'I'¥.3'I'ION*.Oi'.'. 1"NI)IA-- §=;2Aai;NC;~._T0.
SET ASIDE THE E,r:QRsME:NTjLE*rT--§:R, 1$:0.'L-- 
420121 185/2()04~IR/(C II) 'AN*m=:XURE-D_ up "3R13'-
RESPONDENT.     

THIS PETHIQN,’ r;oM11x:G ::e1~§I”‘ ‘FOR PIQELIMINARY
HEARING IN ‘8’ GROUP’, COURT MADE
THE FOLLOWING: T I

Sri T S v?g:1z'”§11::tharaVV1n.’V:L’gxzunse3 for the petitioner
submits that “£125 writ petition, the Central
ifigfenfid’ ‘vt12.e’dispt1te for adjudicafian before

fl}é.'{}6I.1;ti*al. fI’fib*11;t@:1″‘anci that the relief sought for in this

j Reco’rd;j1igV the submission of the learned counsel, tiw

Sd/-

Judge