INTHHEHHHiCOURTCH?KARNATAKA 3
CHRCUKFBENCHJMFGULBARGA
DATED THIS THE MST" DAY OF SE1?1'EME.ER,&»:é_O1'.:of
BEFORE
THE HONBLE MR. JUSTICE J
'WRIT PETITION N0,.33_4oé"OF 2oo,9%"%1{:.91éO)
BETWEEN V V ' V ' 1
HARIHAR TALUK AOR1C'UTL1.'1RA.1;" u _
PRODUCE CO-O1>ERAT1\'/E' 11/11~1.3:»{E'r1:~J;c;.SOC1E'1Y L'I'D..
SHIMOGA ROAD, A V' L ..
HARIHAR, DAVANAGERE DI.ST_.
REP. BY ITS S1.<:CRETA;RY={ _
KOTRAPRA. S /'Q $1.13-DAPPA " *
AGED ABC=I_}T--j52£ YEARS?) E
.... _ ...PE'I'I'I'IONI:3R
{BY SR1 A. HA\1UEvI.ANT1'HAPPA,. ADV.
SR1. 13. YADAV, -
AND
1. ,, ._i4'C}.1~1AGA13RAS/O :?AK1RAPRA
'R:/-O NEAR PRHVEARY SCHOOL GUTTUR
'A . POST,HARIHAR TALUK
1° 1'
A {BYSRI C. L. KOUJALAGI, ADV EOR R1
1' DA.1fA.NA_G'ERE DIST.
_ ' THE DEPUTY LABOUR COMMISSIONER
GULEARGA REGION
GULBARGA.
RESPONDENTS
‘l V. – pet-itio5r”1er”has notbeen able to deposit the said amount.
“deposit is a pre–condition before the appeal is
can be ” shown to the petitioner. except making an
aggrieved by the order at Annexure ‘A’ files an appeal}
before the Competent Authorit.y. The Competent
Authority has declined to entertain the appeal and has
issued an endorsement at Amiexurey it
unless the petitioner deposits;’Al’the_A_
determined. the 313Peal*..::Cflnnot
inasmuch as that the :.VVt_:statii_to1oyl”rcqtlirement.
Aggrieved by the said petitioner is
before this writ petition,
the .llollll’deposit the outstanding
deposited before the
Appellate ~ ». it
2. Counsel. the petitioner submits that the
ent.ertavi1’1eid=,AlI am of the View that no further leniency
observatiora that as and when the petitioner deposits the
amounf: with the Appellate Authority, the 21pr:’e;1_1’«..ré§.E~1;111
stand revived and the Appellate Auth.ority
of the appeal in accordance with law,’ _ M .V p
Petition stands disposed acicordiiagiyp;
Mr.M.Kuma}r. 1eé.rI.1 ed = . Government
Advocate is to ‘fiiie of appearance
within .
.—u ‘
Sd/3
REESE