High Court Karnataka High Court

M/S Karnataka Agro Industries vs Y V Bhaskarachar on 10 July, 2009

Karnataka High Court
M/S Karnataka Agro Industries vs Y V Bhaskarachar on 10 July, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARKATAKA AT BANGALORE
DATED THIS THE 10'5"" DAY OF' JULY, 2009

BEFORE

THE HON'BLE MRJUSTICE SUBHASH B.In;OI«'  A' 

CRIMINAL PETITION NO.5370l2008 A 
BETWEEN:   T M
I M/S KARNATAKA AGRO INDUSTRIES. 

CORPORATION LIMITED *  

HEBBAL, BANGAL.ORE~ 550 0:241 

REP. BY ITS MANAGING DIRE€T(3i §'-- 

ON AOOL. CHARGE. I  5    
 «  PETITIONER
(By.Sxfi ; B :I:AIv.»AI;sIéIA.Ig II, A.I>I}'." M

- 2
I»
F?

Y VBHASKARACHAR » _  A
s/O VEERABADEEACPMR  ' '
MAJOR '»,; {' O=O
RESIDENT OFv.I'$!Q_.98/3._'  .
OPP. _ MIDDLE SCHOOL D'QWi'§Ef BAZAR
YELAHANKA,   *
BANGALORE~ .556 .064; .  

. ., " ._  '-  RESPONDENT

 IqIéL.é"'VU/s.482 CR.P.C BY THE ADVOCATE FOR THE

PE*IfI*I*IOI¥:'I3Rf.IéjI"<:éYIIsIO. THAT THIS HOBPBLE COURT MAY BE
pLI;AsEOvI'TO':":*§;2I'IcI< DOWN THE: FURTHER PROCEEDINGS IN

,_* 'V 'O:c.NO.'I«eI593/'zoos VIBE ORDER DATED 4.10.2008 VIBE
. ..jg..ANI«I,ExuRE'* W-;. on THE FILE OF CNINL, BANGALORE.

_     PETITION COMING ON FOR ORBERS THIS DAY, THE
 -OOOR? MADE THE FOLLOWING:



ORDER

Petifioner is questioning the order in C.C.No. 1859812008

passed on 4.10.2008.

2. The respondent complainant had ‘A

complaint under Section 260 of 7._for

punishable under Section 29 of the Etinciugaiai ‘}’1%)1s;pute%sfAct;

interafia on the ground that, the patseed in V’

Refezence No.34/1995 hasnot beefl’ 11.1′ thisctegaiti the
Labour Department by its had a11thonzed’
the complainant to of the power

under Sections. .1__9»of ‘éhejttvjmjushiai Disputes Act.

3. The    is that, the petitioner
has  «    Since already there is

authozization $at;1ted_ ‘vin7.fa{r’o£1r of the complainant and the

116611 has been shown that, he has

compI_1’ezi_ titre award. Prima facie the ailegation shows

the mange V pggiegabxe under Section 29 of the h1dustn:a’ 1

Disputestt Act; However, if the petitioner has any grievance, he

.1 :53; before the Ieamed Magistrate.

. amp!”

— “”:Aeoo:*diI1g1Y. this petifion stands dismissed.

Sd/.;

J11 fig-3