High Court Karnataka High Court

M/S Shrishma Employees Union vs M/S Swamy Construction Company on 24 July, 2008

Karnataka High Court
M/S Shrishma Employees Union vs M/S Swamy Construction Company on 24 July, 2008
Author: Ram Mohan Reddy


IN THE men: comm’ OF KARNATAKA,

DATED THIS THE 24TH D31?’ or? JULY; Ego: ”

BEFORE t_§ % X
THE I-I{)N’BLE MR. MQ:1A1q”Vi2§ibDY

E’LIC5TIOfivL«:NfiI7_47 _Q1′?’V2QQ’ V 6
QQMPAEY Em:r1;z_Q’;_{_ :gg.§ V g Ff-1221

BETWEEN

1 M/Si’SHI€ISEIPa¥A’}3′;v£PLCrYEES UNION
{REGISTERED},.,_REG3I£?2TERED TRADE UNION
{REGITm13R§%;D UMBER THE INDIAN TRADE
UNI«ONVAC!P), – . %

REPRESEN’TEi3 Bins GENERAL SECRETARY
NO “so; VEERAPURA POST, DODDABALLAPIJR
A TALUK, BA.NGALO”RE RURAL DISTRICT
1 A ~ APPLICANT.

. £vI3%E§«.S.i:}I3BARAO & (:0, ADVS. – ABSENT)

1 ‘SivAMY CQNSTRUCHON COMPANY
HAVING ITS OFFICE AT NO 2, I-FLOOR

‘V 100 F’I’.ROAI’.), 5TH BLOCK
..=KORAMANGA.LA

BANGALORE}-560034

kk 2 SI-IRISHAMA FINE CHEMICALS AND

PHARMACEUTICALS
LIMITED, ADMINISTRATION OFFICE AT
IS’? FLOOR, SHIVAPRASAD COMPLEX, 1/I

M

MUSEUM ROAD, BANGALORE-O1
REGISTERED
OFFICE AT PLOT 30, INDIJSTREAL«.AREA;«. A A

DODDABALLAPURA BANGALQRE: RURAL

nxsrmcr 561203, V
REP BY yrs cm) 85 Mn12.Go¥A;L, $

(By SR. sHwAPRAz«:;xSH,.;xm9;zr§3I2§R1
M/S. KASTURI Assoclares, AQVS; –_F_’C)R rm)

THIS APPLICATION is FILEI} UNDER SECTIONS 6
AND 9 OF f£’HE’1’COMPAN’IES “‘(<:Q13RT) RULES, 1959
PRAYING '11::-. A;-?1?Q:Nfr A_R, Visa CQMPLEX, BANGAL0rzE«–56oo0 1.

‘I;}–§IS4–A13Pl:.Ifi3;f&ii’i'<Z1:I:'3';«;'§:OMING ON FOR HEARING,
THIS DAY,4_fI'I-IE k,'fO"{I}€'1?._'}fs!ADE TIE FOLLOWING:

= -.i$:=.Viio representation for the applicant when

V -V tlrmeieaég called. Hence, the application stands

V' f 'dismissed.

sdl-A
Iuciqe

K5