High Court Karnataka High Court

M/S Such Silk International Ltd vs Sridhar S/O Krishnegowda on 3 February, 2009

Karnataka High Court
M/S Such Silk International Ltd vs Sridhar S/O Krishnegowda on 3 February, 2009
Author: Subhash B.Adi


. submitted that, the document cleariyestetiiishwthat, th1s’otV _

rating oeeotisninis right before the Laooor Court, the

V _ i ‘ ].:i,:”.’oriier”ieset and the matter is remittw to the Labour Court,
or disrmai subject to the management depositing
before the Labour Court within one month from the

the industry. In these circumstances, the management had no
opportunity to contest the matter.

5. Sri Leetakrishnan, teamed counsel appeerirtgvV.fi:r_r”‘»the
workman submittw that, notice was sent by registeretteoést’:
is returned as ‘not claimed’. in Saw, it is dmme_ci._to_j

served, considering the same, the awéitd

the workman is itiegat. Further thatt.

even proper notice or withetit”i-the in otriroirisions of
the industriat Disputes Act, that also the
workman is entitieoi roritdoackoroggf it

6. it is no ontoreoorr.o,ire ntanagement has not

oonteotw the metter;’,!t.r_ifssuon1itt_ed that. the industry is closed. in
this circuinetenoes, rrronotmiioo opportunity is required to be

given to the e..mat’3agen1ent to contest the matter, however, the

be put on terms.

this writ Petition is atiowed. The impugned