High Court Karnataka High Court

Mylarappa vs Himatsinghka Seide Ltd on 22 September, 2008

Karnataka High Court
Mylarappa vs Himatsinghka Seide Ltd on 22 September, 2008
Author: Ram Mohan Reddy
IR THE HEGH COURT OF KA}i'RATA}{A AT BANGALQRE 'W.P.N{3.i2?7'? OF 2806

1

IN THE HIGH comm' cm KARNATAKA,  A-

DATED Tms THE 221% DAY C},E?..S_E?P?§:¥.'E513E'RVi."0Q;8;  A 'k

BEFoREy '"'  
THE HQWBLE MR'. JUs'r:QEaVRAM MO§i A?§"'§§Ei3DY
WRIT PETI'I'I'ON. NO. 2.*?--':?:7fv~O;F. A::>;a0 61'L.-.TE;§R)

BETWEEN
MYLARAPPA     . 
AGED ABOU'F;4'6~Y F3AE:$ :;   "
3/0 SHE'!M¥.?'N}S%j§'§;_i»1;%§~'?A~_V  
R/AT NO 8%, 1;;~.}ii;*i'*r*Lf1é2,"~».T'j;--   V'
WARD we 3,--'V.DI-a:§$1or:T_'NvQ ~  
Do£n:>A8ALLA'::éUR;;; S6 1--~;1e3  '
REP.I3'*[CS.M{)fIA_N'  *  _ « '
;:>REs1mE;N'm    

 -    P2':I*I'1'I0NER

(B3; SR} 2. c S Maéfigin, :>REs:DEN'r KEFTR) (ABSEN'I'))

A *H1rv(AT$~fi'NG}HK2=;sE:9E LIMITED

' .  GENEI.~2AL_ MANAGER

N0 23/AA,' 'KIADB iNDUSI'F:'IAL AREA,
DOI).DA§3'AL=LAPUR REP BY ITS

 RESPONDENT

‘ -.[B3;. : J KANIKARAJ, ADV.)

THIS WRIT PETITION IS §’ILElI) UNDER ARTICLES 226

“AND 22? <31? THE CGNSFITUTION op' INDIA PRAYING TO
'QUASH THE AWARD DT. 23.12005 passm BY THE

PRINCIPAL LABOUR COURT, BANGALORE IN LD. 149/ I999
APPENDED HEREIN AS ANX. M AND 'TO MODIFY THE
AWARE} DIRECTING REINSTATEMENT TO HIS Q§QIGINAIJ

he

E7'/'

IN THE HZGH COERT OF' E(AR'RATA,I§A AT BARGALORE W.P.Z\IC).2'?'?"? OF' 2006

EN THE HEGH COUFIT OF KARNATAKA AT BJENCEALORE W.P.NC}.i277'7 OF 2086

2

POST WITH FULL BACK WAGES AND c0rs:<.¥%i't$::i:?t,%':5
SEI=?.VICE AND ALL OTHER CONSEQU ENTIAL"'}3ENfE.FiT' AS

IF' THE PE'TI'T¥{)NER IS NOT TERMINATED. 3 V' -. b

THES PE'I'I'§'I{)N, COMING:'»QN;F§I§*P§ELI1viI:E*Jfl§'é
HEARING :N '3' GROUP, THIS DAYTHE CC;3fLTR'3.'= animg-_

THE FOLLOWING: O

There is no rep1'€sentat.ix3:1 f01"' 'the pétitianér when

the case is caiied. I-Ic1 1't:Jc-3,' dismissed.

IN THE HIGH COURT GP' KAE€A'FAKA AT BANGALORE W.P.HC).27'3"'7 0? 2005