ANIAQ I
IN THE HIGH COURT 0}? KARNATAKA, ~
aman THIS THE 221% DAY OF SEP'1'EIV_fI)§§3I§T.fI€if.2~ITI'()I'3 " M'
BEFORE'
THE HONBLE MR. JUs'r:{:E I§;s,1§i--:MOHz§;?% I+I2:E9IL§:¥I*I I _
WRIT PETITION NO. OF 205: :'I§~TI%.~::R}I
HALGONA RADIATDRS PVT L*1'1)'
BY ITS MANAGEMENT . jj - _ v_ I =
86, EFGH, KAIEBB 1jNDI.é:s*r:aI.£;L AR'E2_'§. _
JIGANI, ANEMIL :::ALuK,. B'ANGA:;oR2--6'
REPRESEN:'f'ED'-BY" A.UTHQRIS§t.D.. SIGNATORY
smcmz. ANAN'DA}_VI§AC)'. ..
% PETITIONER
(By Sri : 15§I3_.I.'I""fA 'sQ4NDH.t:_;..'ADv.)
SR; an V£§RA§ARA.J
_s;ir_3 HA'r.3.uI¢rAv9;*1i:9iApPA
'z{0NVNA'HA_LL1'ViLLAGE
MP;,F:'A[}A§~IAI?;";LL§ POST
DEN'KAI'~£iKC)'I"TAI TALUK
7 DHAR'MA?URI DISTRICT
'rA3v;IL mum
RESPONDENT
(By 33111:: K SAROJINI MUTHANNA, ABV.)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
I AND 227 OF’ THE CONSTITUTION OF’ INDIA PRAYING TO
QUASH THE IMPUGNED ORDER DT. 27.10.2006 PASSED
IN I.D.?6/2002 ON THE FILE OF’ THE II ADDITIONAL
LABOUR’ COURT’, BANGALORE VIBE ANNEX.F’.!)f’£
THIS PETFFION, COMING ON FOE ORDERS;».f§’I+i.IS
{mar THE comm? MADE THE FOLLOWING: ” «.
Learxzeci counsal far the xf:’11e:
dated 22-O9-2€)O8 sigxeci Vi
ieamed comma} } redfzgigag ‘f:c::I’1:n_S of
settlement. L€3I’I”1f§d bf the Court to
take on record’ jeixxt :.n–é:I1t2 tg_fmodify the award
ix”; taxfigas -:;f -‘Memo is taken on mcord.
Writ petitiqn is ‘€;ré’cred:’Eg.f the joint meme.
Sd/–
Judge