wuawm-gm vmvmrvqaamm wu aw-eamnwwwawuwm wewlrw mwwflfi WW W.W&ME%éW§E&»%§%«uM WEWWW KUWKE W? §'>L.35&fiWfi"§}&K.& Wiféw
:1»: am Hm: COUFEZ' or . T T
mm Ms M 09"'
35293;
mm mm' 31.3 mm. Jusnc.-is G'r itAiE§RSV$I
wan :ié§41£;<$§:rsv;:.-gifis)'%%%
nxmm:
sax A It
5/0 ..
AGED i:|.»§E3IIf:'.'"'~§5 j
s2cm?rm ,
Aim amt %
310 mm
mvmmezlaaz. '. * %
. . . PETITIONER
csy %sz1% €x%'£* am 2
am é*'uar.*r$Voi§§ mummy;
«pm BY 321:3 smcmmz
% nxymmr or co-ommxm
n..s.m:zmms
- %«::an mum
* Vgaxweaznmwol
~ nxeztsmna or co-omnarrm
SOGIEFY, ALI R039
um. W--nur-I--wII:a -v-» ..w..mu..u~u-ew-m-»-nu
B.ME~AI.ORE
3 DEPUTY REGISTRAR 0!'
CO'*0P3Rfi'.1'IVE SOCIETY
Gfi A DISTRICT
t'.3I I
4 DEPUTY REGISTRAR O!' . _
CO'-OPRRR'1'IVE SOCIETY V
EA DISTRICT
ERVBNFLGBRIE
5 mm LABOUR cmassxmmg «L
Imam nzpnxfirxmrziwj %
6 sU9nnvIé9n:;%<is1ii5'"o£§it;A:i;s:;L:;i;at1:nA1'on
1:351'
cwranx. ~ gmmxm
7 mnmm % ' %
'c aatmm mm
V
" .. . azsmmnms
sash ma E03. R1 '1'!) as
36- ssmtgz mm szmxcmzr mm
i.? $__RI.x mzmflm-I R arm, ms: ran my
__ rim uunznmmms 225 ms 227
o1i*?s§13z'-»c:'e*31~Is'1'I':%:I'r::c3aI or man mmxm TO BIRRCT
as mm 35 cm mmmmmam sways T0
a»/"'
nmw THE mam: 9399213 32 mm LmQtn£f%'};cLm.r
maze.-3.1975 mm: Am-A,m nxsx-'v:rm«?jirc§;.x11a.{'13fé'5_
our TEE £11.: D? mm mm coU1e'r,4j'%:%.1n:j;,;
use T9 mpnmmn ma st,rs§Qtmr:% ,_PA'$S"EID i
3': fim mnotm COURT, H:*sks:;:"'%T11t'%%vza1=§':,.I<*gs;::?i<ja¢
No.40/1997 M.11.6.1§ 91_V, Ami-<:.% {AAT;:%%gga: n~::§%
AHOURT nun T0 mm'. 1?E T=Z!;V"1'I@TEI'{'--'1uf€J'V':2'o.:'f§'1'tINB or
ns.s,3o, 900/---- 2;: jrc kwp.
ms mp. THIS um,
um
.....w.,,..,,.. W wwwnaumamnm mm «Mm-2 W mmmmm Mfifilzm mum' W mmmmm mm mm
The fox: iaauance cf
suit our d£,_i:&a.§ting that Respondent
1§1T¢ia.._3, 6 appropriate steps to
passed by the Labour
24+-1975 at annmu;e–~a in
,uIZ’«._j!«I.i”fi/ and 3.130 to imlement: the
_ A Qwarct dated 11-6-1991 passed by the
€:’«A::urt, I-Iuhli in I.D.No.40/8′? and tar pay
{mount due to tho petitianox to the tuna
! L”
mmmaw-mwsv-qnwr’u eta-Wm: WWMNK “hawk: mwmwsmmnmnm [¢”r%l¥%”#’&'”3′ ‘%n%:I7’¥ox§fl
of Ra.B,30, 900)’-‘ as per Annaxura-H to
partition.
2. Hand the leat:1ed: “._
respective: parties .
3. It in the §§h&i$§i;§ }§fi tha learned
counsel despite the
ward <:§£ ';¥:<.:cpt payment of
; :'iI;; 'P"..':GI.»-.-V towards axzeaxs,
were mt attended to
than that he was not taken
a.{ii€:a…_.I.1.av in already and 85 years. By
' the mam passed by that Labour ceurt
H been imlctnentsd, necessarily
t$£z',§5nxman is entitled to all the
eeaalfiuantial hamtita including been-1 wages
tha date of the award till ha attuinud
'H auperaxmuati on.
r”
§¥\v
. .m.m.m.m.m Huswrm mmm «W mmmmamm wmmgaew €’_;waE.J3m’ KW mmmmm RWW 66%}
4 .. Per cantxa, than learned
Gwetmsnt Advocate aumittod
hem ordered in tho
workman cxcatat a dixactiéésn
2.5.54, no/-. zecaa:::in4_§§::g tr§az~, hath’
paid and nothing Ha
fuzthez auhmittafi cannot
avail any” ‘amount due to
him hug; §sW;:er tha order on
tho ,%p1g,; the question of
payfiggt “the arrears amount doea
not arise, specific order in
!;h:i.§ …..
appearing for respondent
._§I¢;.’? that this rcsporxdant is mat the
the petitioner and the petitioner
have imleaded the ‘7″ respondent-
W M WWWWWVWXKI wm xawmmmmumauwu wuwrrmi wwumx W? mmfimwuflwfl Mfwfl Lwwe
6. It apptars the potritionar: aongg_§ifV”-h:”Lj’.!;’5z
inwlamentation of award of the yen:
nearly 33 years. It is tisi”a:g>q¢i.’L£:F§§V’V:vc;a§s.ibaf;
the petiticsner that V .
rnpzosentatians and ‘Econ ‘V
considered. It ngpxg-§’gfit§ti§fis’*-A mt
boon considered, :§§\i $¢»..:.§§titioncz to
have reaougfs.-at *_::_o to
iwluwontf ::’ j::’r13;.2′: thn auimiasion
made, Society 13 under
liquirglatifiné the question of
1:einsta:tuéri:x_§int: ‘ S patitionéx: eannat he
at…….2;3uiu length of times as he in
all these aspects in the writ
“§6’€ifi5fij_ Véiuvvftor at lugs: :32? 33 you. Due t
laxchas, this petition does not
LL %sm;v.. it at all, my paw:.-Lem: had filed
such cantomt pxzcceudimgn, he cauld have
V availed the remedy at the relevant point at
W/_
M. m…….w “U”! m..~…..m-wmmm mww vuwwm may mKw%’¥’fim Er.r
dixaction does no; “‘ ssm¢ is
hereby diamiaaod. $ ” ‘
@121’-* _