% -rfejé’x:’.1t ed-.””A
.3-
V’- Bijapur Co-omrativc Milk Prcxiucers’ Societies
wherein it was held that Sectticm ION-A) of K V’
that a workman who wants to dizt:’¢f.i§r”appinach §;1@e_
Court should do so Within six
communicatiozn of the order.
3. In the light “:2-he .’}Aan§1:i§§p1;’tg;§{i«.Afacts, the petition
filed on 27.2.2003 uI1:1t::1fV:?’f.*’~i%:c:hi:iV<)1f; i'G(.%1«'~é§}v-.'-bf the Act was
beyond £116 siiz tricaiiihéi; 'excefifion can be taken
:9 the .1e3*ec:i§s:s;% ohms :3;-smi¢;n by the Labour Court.
The orcier to suffer fiom pezversity.
, 'Th; isfizithout merit and is, accordingly
Sd/F
Judge
Ln.
9 2097 AIR Saw 2832