High Court Karnataka High Court

M/S Dooravani Products vs Divyanathan on 15 September, 2009

Karnataka High Court
M/S Dooravani Products vs Divyanathan on 15 September, 2009
Author: H.G.Ramesh


W.P.NO.23308 / 2005

THIS WRIT PETITION FILED UNDER ARTICLE 226 OF THE
CONSFITUTION OF INDIA PRAYING TO SET ASIDE THE AWARD_
MADE BY THE HONBLE II ADDITIONAL LABOUR COURT”;
UI’.27.09.2004 PRODUCED ATANN~–C.

THIS WRIT PE’I’1’i’ION COMING ON FOR HEAR1NG§;WT£~IIS—-: r.-
DAY, THE COURTMADEKTEEFOLLOVIHNG: ” I

ORDER ;”s
None appears for the petitioners

is called for the second time. I
dismissed for non–prosect,1t:;’c:-nfl. ‘ I I A :
Petition dismissed. I I