Karnataka High Court
G Balamuralli vs The Management Of M/S Integrated on 9 January, 2009
_ '{;'g;ms1;itu¥:1*c>n~" V {if {miia graying £9 set aside the awaxé
' _i.}?,.(3fg3.()F>;.2.(}{)5;' passeé by the I Add}. Labour Court, Bangalore in
V K__I;D_. "Ni::;28i:1998 An:a--K in so far as denying 699/o back Wages and
"V i1:i:xzsiziit2iu<£11i in £116 p<:i,iE3'.c;1.a,t:1*.
V. VT ~»v'F--E1is Petition cemfing on for Hearing this day. the Court
"».:;1f.1a;(§:3 the following:
- 1 -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
XEATED THES THE @773 DAY GI? JANUARY 9.004
BEFGRE
THE H()N"BLE MR.JUS'1'ICE summsa a.m1* 'V' '
BETWEEN:
G. Baiamuralfi, _
Aged about 40 years, . .
Residing at Sreerangathu Hausa,' _
Elikkaiiour (V , * '
P1:m:a111r, Kefiam District, _ «V "
Kemla~689 696. PETITIONER
{By Sri. s. 3. Mah§'ei:¢11 1'a,£:';fist?;xg..} % %
ANI3: %%%% % 'V
The Managcnéent of' V ' _
M; s. nntegated j:Ziect1ic.V_(f¢.,"iJvt;.___i;°£zi;,
Represented by iil."~';.4NiE1I1€1gi}:1Ag'; Iiixjtéctcr,
Pint N0.<f¥~§i'Z~A, IV F'i1ase',~ " .
Pganya II1{i§;,1Stfii3} Amra", . V _
I:?vFzk1gé'ziGr'é:~~Ci6C¥'L¥)53, H """ " .. RESPONDENT'
(By “L-:–. mu.)
Thi $”Wr:f pmm is filed under Articles 225 &» 227 of the
-2-
GRDER
Respondent is served and Itprcaenteci.
2. Ixazncd Courasel for both parblets submit.’
matter is ::<s£:tt1ed in tsrms of the j<::=:'z1t Irsgmcjrazidzim <3f"sef1.1§=;:né:1s;t
sigflcd by parfm.
3. Jami 11151119 is placcégi on “~
Writ Pe1:’fl:i<3z1 is f¢ff_ of the joint
memorandum d $€ffl:§%fi.fD£'. 9.1': «
sdl-
Iudge