IN THE HIGH COURT OF KARNATAKA AT
BANGALORE T T
DATED THIS THE 14"' DAY or
THE H0N'BLI~; MR. JUS_TI(} E--A§ii§LU\f§fi;;')ig(§.l§.Ai\fi§5I}S}i
REGULAR FIRST"A§}'EALVNQ§'93;2 0;? 2993
BETWEEN:
M-Nagaraiafif ;_ .. '
S/o late P£.M.f;-1univ€nk.3;_m7wa; f_>'O'y'ea-rs,
Assistant G_€:ni:::'é§i__ Matgagm 1('F_.lee.;I},V_ '
PIanning.VS'ecSf5_Qn,
'
Bfingalereéfiéflfifii , ' ' _ 'A ' ~--. __ -- 3 ...APPELLANT
(By and Sri.Byregowda.N., Advs.)
« V' " 1- -Tiicflérztral Executive Committee,
- Employees Union,
Re'g171j_ £0,659,
Station Compound,
" ~~ SC Road, Bangalore~--560009.
Represented by its General Secretary.
V Karnataka Power Transmission Corperation
Employees Unien,
Ananda Ra-3 Circle,
Bangalore-560009.
Represented by its General Sccrctary.
. $6,»/'
JUDGMENT
The Counsel representing the parties are they
have filed a Joint Memo. The Counsel
appellant has filed a Memo seek§ng”‘f0r.delefiQhx§x)f
3 ta 6 as not necessary parties. A:4’En 5view
respondents 3 to 6 are for the
parties and alse the’: and 2 have
signed the Ieiflt 9» h
{ms appeal challenging the
rejeg<;1io3n" Joint Memo it is stated that during
the {if the respondent-Union has passed a
:2_8_._8v.O8 wherein it has conceded that the
' of the appellant tn) the Union has never ceased and
'_ithhat_ihe§:$i:-itiittxed even during the period of his absencxsz. It is
alsoltézscvalved that the dcfetion of the appellant form the votefis
3" r (inf primary delegates was incorrect and the same wtmld be
rectified and the Union has also accepted and ratified the
election of the appellant as a primary delegate.
W_,..
3. In View of the same, 3%! is disposed of terms of
the Joint Memo filed. T’ T
Bkp.