_A_Nl) :
III TIIE men comm' or mmtarmm A'! A'
man mm 111:: am my on my f7 5 C = .
um Horrnm am. amp»: vmmui, E
was nozrnw mt. gaseégnugx
WRIT _1'cjo1.s~é7 Ag.-J__'g1
am-wags: ._
M/S SYNSICATE gmm; SE jg samna
NIYAMITHA, N0W'KN1i-E3i'WN AS7 A
RAYPHARA SAHAKAR;..BsaNK_;,;Mrmp5?; '
HIRIADKA 3761113: _
UDUPI DISFRICR, -- A , A
REPRESEIWEDABY = %
MANAGING DI_RE(;'f."Q.R__ % % APPELLANT
(By Srj s K'>ACHA¥2'YA=}
V" ARAC'§rHU.l;iATsH'A«\k'A:G!.E
NAz.;{IVJ1?A:..:;g%§' ~ '
PERk'JAi-QLA msfr' 5?51 13
'»....v,UDUPI f;fAwK, Am) DISTRICT RESPONDENT
“*::H1s Wm’ AP?EAL IS mm U13 4 or THE KARNATAKA
3mr1,co;mr AC1′ PRAYING T0 sm ASIDE THE 01213312 PASSED
” * mfrx’~xE*v:Rrr Pmmon NOJ5243/2005 DATED 21/o 1/zoos.
….«-‘§l’HIS WRIT APPEAL comma cm FOR PRELIMINARY
X HEARING THIS DAY, ACTIHG cum? JI38’!’iCl, DELIVERED ms:
1114/ T. _ u ‘-A FOLLOWING: W
2
JUDGHQHT
Management is before us in this writ appeal filed under.-*« _Sact1?on
4 of the Karnataka High Court Act against the
21.01.2003 passed in Writ Petition No. 152431 2093. 4%
herein hm: filed writ petition undemm “tkzs ?§2?’.%;gr’}-tfie’ 7
Constitution of India beforc the ”
the award dated 30. 10.1996 . L’
2. On the reference maérlhc Court and am:
adjudicatigm ;: gaw had accepted the reference
as made ii) of Industrial Disputes Act. The
statcmentv of was allowed. The 2’33 penny-
S was reinstate party No.1 in service on the
further directed that it should also pay him
‘ V’ bmfi-tjfigés 1_:’i1’1’V’3:§i..ji:;Ive:i:1statc1ncz1t.
3. came to be passed on 30.10.1996. The
K x ” fixfiiiiongr-Vfiianagcmcnt did not take any acfimn to challenge the
for a long number of ywrs. it only woke up fnom its
W
are of the opinion that no case for interference has been _
The appeal is accmdingly
SNB/
>5
fl Chief Justice
fudge