RT
Hi TI-E mar mm’: ms’ Kamrmm Barzcyalxflfié if _
z:m’Em*1–m1m.33mnm’5FocreaER
33.13% V A % %
‘mm H£>1m3…E B.%Ii?.JUS@
WRIT ?E’1’T’I’m_H :1 Q g a37o5;g§§oa ‘:4 33%;”
awn: ” T
SjG.1*a1SE-I’1JS:.’%-‘%’;£1’IfE’£’?’VV’v–
mm 5a%[&"a5.Rs W c:m$s - ...PE'I'ITIONER (B1? 3143:: ,1 '. .....a-----nu...
; ‘:2~m{%%ém2is::3rIaL CQFTROLLER,
2at..s,R.’r.¢;:;
. ff ‘ j'<E'L3fi@uE«.§{3"R KGLAR firmware
'fir k mmsxmax, c<3H*rRoLLE12
'%-I-;.s£.'1".c.&
~ Hassmé DMSIBN, mam.
……u ur mmru-unnn mu!-1 COURT QFKARNATAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 01” KARNATAKA HIGH COU
RE SPGNDEHTS
aw
§’\nlu\uH\ll-\l\l-\ ruuri COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGI-IHICIIHWWW
OURT
_..-.. an-‘urn-cl’! V;
ms mp. 18 mm: UHDER A.RTICLES 2265é*é2’7*%t3§’
rm mmrrrtmon my mum PRAYING 11:: A
Rssmremmr commnczmn m RE~Z_EIXZ._THE m¥scaLa
or TI-m PE’§T’I”‘IQZiER w.e.£ 11.11.1935 IH_ ‘1ERM’$
AWAE mama 15.1L1993 AS PER’-«A}_INEXeA_V”*J?l’IIi
:::r::m*smE_R’%% THE *
R I3IREC”‘I’I€I}Ii % V
REPRESEIE%’I’aTIQ?~I m:r*E.1:> 19.6.:«l’Qf.i3_AS FERVAAKQEX-‘4I:”‘;; k
we petitiazn mam em tmx
day, the {Iaurt was the V _
In t.E*a:’s ;m’:tit°a:»1«gE ‘ 1551-ayed for a writ of
pay male af fiat’: sf fix award datad
1s.V:1.1Q9;.’=;;[&m.z.m;.Ha;é;;;%3;j9m am: also as mmi-1e: am
19.35.2003.
H yv «V 2. finds that the»: labour Cmzrt at
LD.Nc.213f1’99O passed an award on
‘; mmmmm: of the peuemnm with
$1′ awviw far the purpoasa sf fixing his pay me.
af tine award, petitionm smtm that he was
r’J\/
_.-. -. …–…..nu-mn ruuvn \.U|.JKl JSARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT
rem’ taicssé’ Eat the mponémt Ccrporaticn has ‘A ”
the pa}; Em. term if the awazré.
dmfis and remmenmtions
rmpamcnt Cmwraflon has not
petiitfianm. Hence the pefifigma1″ ‘cam; Na
pa-ejuéim will be mused tea ‘ if
they are ésmma fic1$_’rapmese11: mam
dam as wrpeclfioualy
as pms£h§.e three manna
{mm the mm-.
3? J jwisgz the writ peti’5mn is
ham’
Sd/-3
Judge