High Court Karnataka High Court

Ghatge Patil Transport Ltd vs Bangalore Mazdoor Sangh on 16 October, 2008

Karnataka High Court
Ghatge Patil Transport Ltd vs Bangalore Mazdoor Sangh on 16 October, 2008
Author: N.Ananda


– nu: : uwwnl \Jl I\l”\l\l’¢l”|ll”|I\l-I l’II\.7I”‘l LUUKE U!” KAKNATAKA HIGH COURT

3-: Tim rma comm’ or KARNATAKAAT BANGAIa£3I§E %
mmn mm THE 15%: my 01?

BEFORE

mm H{)1’f’BLE am. JUs’rz{::3.%H;§*5’Jfix%A H} }4A.

BETWEEN :

ammn PATIL1’RAl§SI’ORT’LT.TJig
HAVING rrs maenemmpamcm L
AT N4:}.51?–~E , ‘_
KGLHAHIR ~–fi-16
REG:om.L c-ms::E*a.*:%r:c:w;;~1;%%2,%
smnman ROAD, :5? cRoss,«
BE}mDVHG’TE~L:,EIJ5&&’PA¥(A.N,
REP. BY ITS AREA mmGaa%%-

8 S _ ” APPELLANT

A gm’ FCJR SRIC I-I JADHAV, Am,3

mm SAHGH,

– 569 909,

~ L%%’%4%jRm=.TBY masmm. malmomxrr
% smug

‘ffiE.iIII*’AI3FII.=ED3EDERORI%4~3RULEl(r}(1’C

Aaamsrmm ommn mm 3.6.3006 1253531) on LA. Imam

{I13 Hfi.=$»395,I*’§3G136 GK ‘fl FILE €113′ TE XVWADBL. C1’I?CIV£L
Jflflflvfi, Bi.AK&AIDRE C11’? (SSH 36.32), fl G IA. 130.11