Karnataka High Court
M/S Bata India Limited vs Sri Kanikraj on 4 March, 2009
order of dismissal against respondent from file A'
Tribuna} is not obtained by the appellant] emgiigoycfif’. *
same is confirmed by {he learned. “‘
dismissed the writ petition. The coxiectiiese of_ther’eam’
challenged before this Co__urt, As the
appellant has not ;’r*E+§1é..r..§’:,*:ia.s_io:1 from the
industrial T1ibuna}– i_n “ciispute, which
is infixmity in the
order pa-;.s?d€ in not interfering
with :heo%%fin;1§:§”gv%:»: by the Presiding Oficer,
as his ofdc:%wm¢h”+§§é.;s} in the Wfit petition. For
the mamas sfipres, do not find any gooti reaaon to
E»’A§is.*it}1A.’eithe19V’mfl«:ie impugned order or order of the
challenged in the Writ petition.
‘ 1 sd/~.
Thgafgiam, the appeal is dismissed as devoid of
Judge
Sdl-_
fufige
SNN