IN THE HIGH COURT OF' KARNATA.KA, DATED Tif-HS THE 1511-1 DAY 0:? SBWEMBER _ THE HQIWBLE MR. JUSTICE RAM TM;'0HAN%
BEFQRE A
WRIT PETFPION N0; :~’3C}9 (5-12? 2008
BETWEEN
M/S TALAGUPPA P1,,¥w£)(,:::) 1?Rc;;)U'<:i"S 'i7'V'I" LTD
TALAGUPPA, SAGA}? TALUK', S-!«:1i!§s)i()__(';$'r"LfE)i§E§';?._'.
REP. BY ITS MANAGING..§)II_€£'.(IFQ:.I? ' "
SR1. YASHKARAN ::"§_NG;H LA:;;.:LY_. ' PETITIONER
{By Sn; E N 'r«1fiRTi§i'i?;":<L;< LAW A] 8)
AND
1
‘rALAL(;\1:;>I>A pmwaéb KARMIKARA SANGH {REGI})
‘TALAGUPPA; SACi~AR–5’?7 430
f ’74R§§<3P. BY iTS'i~§–{?«P4'ORARY SECRETARY
' SR1. VIKRAM PAXJKE, ADVOCATE
" TNQ;E;92;4–0, 54TH CROSS ROAD
«in. BLO{f§K;"RAJAJINAGAR
BANGAL:)RE~56o 910
Ti?iAE LABOUR COMMESSEONER'
NMENT OF KARNATAKA
'T OFFICE OF' THE LABOUR COMMISSIONER
_A.–'KARMIKA BEIAVAN, BANNERUGHATTA RQAD
E?sANGALORE–560 029
INDIAN PLYWOCID MFG CC} PVT LTD
COMMERCIAL UNION HOUSE
NCL9, WALLACE STREET
FORT, MUMBAI-400 001
REP. BY ITS GENERAL MANAGER}
R
I .
In the result, writ petititm is wiihout merit. and ‘V
acccsrdmgly, rejected. 4