High Court Karnataka High Court

N V Ramakrishna S/O N R … vs Sadashivanagar Club on 18 February, 2009

Karnataka High Court
N V Ramakrishna S/O N R … vs Sadashivanagar Club on 18 February, 2009
Author: Subhash B.Adi


Rf:pI’escjz1é’;g:(1: fay its .. RESPGNBENT

~ .[.[‘_j’:.r.ii;.2-7.3.200′? made in I.D.No.56[2{)-08 on the £316 of the Presiding
_ _ €)i1″ice:r,.[ If~’friz1c’ipa} Labour Court, at Bangalore by the issue of a
‘writ cexffiorari or other Writ csr cinder, e:tc.,.

VT this day, tha Court maria the following:

§N THE HIGH CGURT 0;’ KARNATAKA AT BANGALORE}
QATED mzs THE 18th DAY 01:’ FEBRUARY
BEFORE ‘_ % ;

THE Ir~iON’Bi..Z£1 MR.JUS’I’ICE SUBHA_SH’v: $.A’§I:: 3 _
“;_vgf_,x1;____’_1; PE’1″ITION

BETWEEN:

N.V.Ramakrish11a

S,/0 N.R.Vc:nkatapathy

Agad 70 years

Residing at No.7, 3″‘ Cross V V

Nehmnagar, Seshadripurama-“” — 1
BANGALGRE560 ff’-,._P¥.33’FITi€)NE3R

{By szi.R.Na:aysi:§. .

AND:

Sadashzivanagar ‘Club «V ” W
Sadashivana,gar – -_
BAN{}ALGR’–E+56G G-80 ” ”

(£33; 1’A:]s»,S.N.,_1\k§111*t@Iiy Associates, Advs.)
WVfii1I%@fifiOfl is filed under Articles 226 8:. 22′? of ihe

C0nst:itution”g of’ India praying to quash Annex–A award

‘§’his Petition coming on for Preiizainaty Healing in ‘B’

if * .§<'Nw-

.3.

Q

This matter was heaxti at ictngth. Aftaf’-..bj}?1ea1ing
SI’i.S0mashel<1ar, ieamed Counsei apgaeaxing for
can instructions submitted that, respondtant fiéjg
Rs.30,fl(}()/~ towards fail and
persuasion submitted that, it J

amount is acceptable by the pblfifiaper 49-"

2. In View of the §€ififf5§:):’1.Vsta;{1ds disposed of
subject to Iespcjidcnt vVi”~£a2:..V’5(“}.{)(}O/~ towards fuii
and fina} ofglie petitioner – workman

Within th«E::?:iAaie. <:)Vi:1f£::§c€:ipt of copy' sf this order.
AE:coi"difi.g1y{. ' ssfands modified,

Sd/-

Judge