High Court Karnataka High Court

Iim-B Employees Association vs The Management Of The Indian on 5 October, 2010

Karnataka High Court
Iim-B Employees Association vs The Management Of The Indian on 5 October, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 5m DAY OF OCTOBER 201;)
PRESENT Q O ON
THE HON'BLE MR.JUSTICE.J\fAIVC3'ISAB-1-'iA§41*§TT::'A~O~:' A
AND I 'O 1'  
THE HON'BLE MRS.JuSTI_CE B.w\t/'.~..I§l'AGAF{f5ITVf!O!\1P.W  
MISC. WRIT NO._BBB7 OE   
I Aw I   _  

MISC.wRIT7'NO-. L7B1"4
  

WRIT APF_'_EALAi\!O.~ :3_]9'8«.'O'F '"2IOOSI'L'--RESg

ToAjPj2Ao10

BETWEEN ,   A O'

IIM--B EMFLO'\{EEi§:;,ASS_OCIA'TIQN, 
IIM--B:,COMP'L!€X,   
BANNERS-HATFA'jRO'A,D;~._ .. I
BANGALORE 560 'O26 *  _
BY ITS GENERAL' SECRETARY.
~ A " ._    ...APPELLANT COMMON
IN BOTH APPLICATIONS

 :{VB"{Vrv1,f,S'.aIV}.OC;.NARASIMHAN ASSTS., AOvS.,)

'N.\!'D'  'A

THE MANAGEMENT OF

  THE INDIAN INSTITUTE OF MANAGEMENT,

 BANNERGHATTA ROAO,
 'B.AN'GALROE 560 076.

~ 'BY ITS CHIEF ADMINISTRATIVE
-rOFFICER.

..RESPONDENT COMMON

IN BOTH APPLICATIONS

MISC. WRIT NO.8887/10 IS FILED UNDER SECTION

5 OF THE LIMITATION ACT PRAYING TO CONDOINE’-THE

DELAY IN FILING THE APPLICATION FOR REI’2ALALI’I\l.GV«’f}’IE’v,4

ORDER DATED 22/06/2010 FOR…TH_E REVAES’L§iS£S’.”STAT’EVD”I

THEREIN.

MISC. WRIT NO. 7814/’I015 FILED EUNEDEER: SECTION

151 OF CPC PRAYI.NiG..é_TO«”E.I5iE’C§Af_i;I”T.HE ORDER DATED
22/06/2010 PASSSED WREAL AND
RESTORE Tt’3E~T.,/AI~’PEf:*~’L goé’ 1T§’:.EE’C)’F?.IGVI’NAL FILES TO BE
HEARD ON ‘IN I§”R_IT.SI”I–FO:R’:’TjifH’E’-«E§.E}5;SO’NS STATED THEREIN.
ARE COMING ON FOR ORDERS

THIS DIM’-,4_’SAVlE>’I’?i;’5I_l~’9l’I:T J’.:’.”‘_.1’*4l}f3VI£)E THE FOLLOWING:–

2’ – !;~.E’eEI?d_ O;-Dsthe appiications «- Misc. w. Nos.7814/2010

A I A ané 388.7/’2E01 0.

I 2. Misc. w. NO..7814/2010 is filed under Section

W151 of CPC., for recafling the order dated 22.06.2010

passed in W.A. No.3798/2009, wherein four weeks time

19;/5

was granted finally to comply with the office obj_e_ctions,

failing which, it was ordered that the writ apjpeia”l«.Vy:shail

stand dismissed for non–prosecution, withogt ‘i.fLilrt’iier’~.4_

order from the Court. Since the_o.i°.fi.ce objfefctfions ngtff

complied within the time gra’néted,i”‘fthe’~-§ap.peal”V.f_;’sto’o:d

dismissed as per the pe’i*e_ri’:.pVtory”‘order.’ “‘:.cT’iiierefore’,”V

application —- Misc. W37814:/.?.0ii0y i’s_,_fi|ed “fovr…re.r.£aliing the
said order. Since the’i–;eis’A’–dei-aiy’days in filing the
application for piecalling’ No.8887/2010
is filed for is unnecessary to
issue n_otivce’~.to’ they were not served

with IlQtlC.E”aA0Vf(.i!7l’:’22’.06′.’é:0’1.0. 7

Hay-iriigyv reoard to the averments made in the

V:§ii3.pVfl:ica_tions:’su_pported by the affidavits of the General

fse¢fre.tar;2i*.¢r thevffappellant and the learned counsel for the

appuellarity we are satisfied that sufficient cause is made

‘f”‘:i’.v4,””‘soot__forV””condoning the delay of 26 days in filing the

igapplication –Misc. W. No.7814/2010 and to recall the

if “order dated 22.06.2010 passed in W.A. No.3798/2009.

to

Accordingly, both the applications are aiiowed. The

delay in fiiing the application for recalling th.e~..:ortd’e;- is

condoned. The order dated 22.05.2010

No.3798/2009 is recalled and th%e,..appea:«isire};<;oredi%_::o the r _

file of this Court.

Iudge

SU£Tl£1