High Court Karnataka High Court

M/S Garment Impex vs S Kambaiah on 27 October, 2009

Karnataka High Court
M/S Garment Impex vs S Kambaiah on 27 October, 2009
Author: Lok Adalath
HIGH COURT LEGAL SERVICES COMMITTEE, BANGALORE
BEFORE THE LOK ADALAT
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 27"' DAY OF OCTOBER 2o<§9,Af"N<A,,:"IT,

CONCILIATORS PRESENT:
HON'BLE MR.JusT:IcE RAM ,MO'HA,_N..,RE'OI3Y R:  
AND      ' 
SRI.N.S.SAMPANGIRAMAIA_H,'.MEMBER- =  

wri1_:_ Petition No.2E:I}&s76/EI_:~g_5;~A,[C'AI A  
Lok Adaiat No.1_3_9'3/2,009 "
BETWEEN:   " 

M/S.GARMENT IMPEX, ,
530.131, 5*" "A" MAIN, V' .
YESHWANTHPUR INDUSTRIAEEIJBBORB, ' I A

II STAGE, TUMKUR ROAD,; '  _--
BANGALORE »~seo 022.    .

REPRESENTED 

SRI. PRAKASH MAK-HIJA _ ,  
DIRECTOR  .   ..  .. PETITIONER

.(av,AsRIf's.N.MURT.§av ASSOCAITES, ADVOCATES)

AND: 

..m.........._

SRI. é:.*I<Ar4.EAIAR,v.,,V"T   ----
s/O.sANINARAN<;AR.RA, '

ZQAGED ABOUT 32 YEARS',-.  V'
.R;AT NO.2S8/_7,  '

'RAJANNA EUILDINOE, 'V 

. _1:"7.sTAc;£, 15* BIOCK, PEENYA,

T'uM'.KOR"'ROAD,

 BA.NGAIORE'+5.5O O58. .. RESPONDENT

(BY SRI. BALAPPA MJIRALI, ADVOCATE)

I .:'”TH.I-I3 WRIT PETITION FILED PRAYING TO QUASH THE AWARD DATED

V’.,fv3.1~«1:;:OOs VIDE ANNEXURE «~ H, BY THE HON’BLE PRINCIPAL LABOUR COURT,
BANGALORE IN REF.NO.37/97.

THIS WP COMING ON FOR CONCILIATION BEFORE LOK ADALAT AFTER BEING

LACREEERRED VIDE ORDER DATED 16-9-2009, THE FOLLOWING ORDER IS PASSED.

1%

Ex)

CONCILIATION ORDER
The learned counsei for the petitioner and the’i’»._i:ea_rned

counsel for respondent are present.

2. The petitioner has agreed to pay_,a.n.d4 the” hasz.

agreed to receive a sum of Rs.1,75;;0Ot5/-=(VRupees’_

Seventy Five Thousand only) towards ba'<':E«:__ vt'aAiges';:~–;v'i'n'"ifuii and

final settlement of the claim. A _

3. The Petitioner has agreedgto _r%e’i’i1s.tafte,AV:ith_e Respondent to
the post of Writer with .._cur:jfent’wages»–.aiong'”with continuity of

service. _ ._ V , my –

4. The Respondent to report for duty with the
Petitioner wittiin orie.vyevérk from today.

5. 5VnqifiseyyV’Petitionery_._hasHaipreed to make aforesaid payment of

:_._Rs.1,75,:t)’OQ[-“‘:to..;th.e’Respondent within one month fromltoday

to file”proof’of:compIiance. 9
/

La.)

6. This Writ Petition stands disposed of in terms of }oint

Memo.