-V'I'i'-3-H!!! 't'I'I'.rI'I"I -fInUdI"ii"'H|'l'I I'41!".I I'.IA'P'§'I.'IjI'lI.l1']'l. filiffiijf I'\'I',I'lS
U1-£1,111' L11' hliflflfllflhh,
DATED THIS THE mm DAY 01? ,
BEFORE
THE 1~1u::J1mLE pm. ..1Us'I'L'::E A
£.IJ"£:|l'!' nwrrrrnn; Mn 1 nfiai: finrifi *
5
C,LB..!_l,a°;'I1-131.1,
310 0.BaaA.PPA,
gmmwwwm, »»§
mommmmmmmmjy
autfl-Con-mflhA.nohA-RIOII
_:':"a'"a"'.?F' 1 Ci 1
$am
no .I'l'.i .|.'l.'.l.'.l.l.Jflallr.E
cm:
flWn '=.' "
3. THE
; NEWBTUDEY 'PRIVfiTE LTD.
brvfzsienj
CHANNEL.
~ _ * ~ _ % em .,m_:";11.3nAvAn,
&'.t5LE:IU'§IrLE&.I mm,
--A
:ta.e.;!!%L.rJ1=.E-1
l'I'|-"I"l"lA'l¥ 1-.-n-:1-ham.-Ham
1 LpU..EI'd"'uo'I"u-"I'.g
3:53
~ : NEWBTODAY PRIVATE LTD.
"_{'T'EI..-FJVT$i'C)1i Dfvifiifiifi
"AR.F.('3.,R.R. DISTRICT
.fi.NI3'HRA PRADESH
3. 'THE MANAGER,
WM! 'IZ':k'II'Tfl'A'!"'II'.I 93-13.
J" In II' III I-IFIJIJ II-'H GE fifiIOI%#l'
9; '.1', K.C.N.BHAWL1l,
V' _._#_ ._.L_.|._._.|.._.'l 'L.-- .L'I.. .......I-...
gwflfi "a':'v{}I1LTLa1 W LIE ITFJIEEI o
trnmnvunnn 1' unnn
It':-m.U.l.Ihl:I'u nunu,
mnnavnxmaan.
{BY Bm;n_..5HNARAMA anssncmrma. * . %
Iflfl
__._ .14-'... .in_..._-':'..1'.._.V.'
mn_:_. ___.-.. ___.:.._'____ :_ 121.: V
sun Wnt petumn 15 man; H T. :2,rI.n;1uu
227 of the: Canstitution of Ir1diii*.pf.a}*ing1 "m 'iaoue'v Ewrit
in the. nature of qamsh erdisr
Qggegcvcva :11; mg zzg.94;2@::z?
Court, Chilnnngalur Vida 'cor1;3aque11t1y
ma EOE-'1'ri f'fi6(i"'E'3? fih6»pE:fi'I.nuur""'--'*~'i:'):tIo'""ffi t't'n3
labouw {tutu-t, C «'»-- pin: 'tr ~--:;tI.Ii£e_quua1fly allow the
TM pgtnifisn hearing in
3 WP «='5*"?'*'=*i=%v*~ foiinwins
AAAA
L11 Ho,9'l!2ODT._l. in
-11- .1
canon f316'ii'Iiififléi'.
'A claims that he was: appoimnd an
_ 15.10.2000 and he was mmimmd from
9.5.2001
and he is entitled for reinstatement
baznthta. The said rauJew’ _net:ItIn’ ‘ n
_ A-.u….un
rm. .. …-……-…. .’l……A.
1 I10 IWFJIIR L
‘V aH:agodthat.haisnntawor1m|anandha’nonlya
strir1gaa’az1dthe1’eiunoappoir1tu1entorduarortarn1ua:l’
2 .41
.«5;>T’&:’
” , ;_sg__11*E~
— 4′ ’54’ – A –‘L-.-,-no -flu-nan-I-I.-n Aarauni-|.’l-‘
“m.u1=::ia or array’ auumy uuvutuvfi .w__§I-Lvvyu
Ra..2,UflD,r’- as a ramineruhip.
oomidering the inane as to whethacr the
workman, new that he in a A =
lulnlnflvir Hui.-Eh’ \rFJl«K’hIul.\’ rwuflw
Flag-I’ -I”!-mm mninn -n.m-ing_1 1_n_-rv__V1.-._n_;d_
233 am, that too, i.;s–. 5-am
data of appoinunenz It halrl
am he ma mt It also
that shown that
” ” t ;.; __,1 ….u be w::..+.u.=..-9-.—
‘ t ” of Rs.2,|DlJO!– ratnmerah1’ ‘p.
of service” and coxinltiusx-1r1g’ ‘ the
labour muurt bald that the
LL _’ : _¢_’;.’I…:I 1……….l2-A»
._ not unu. ‘mi ” auuuuu fisr I.IIu.unu.|..
tmtion 2.5 of the ID Ant.
3. It is mat in disputes that the petitioner clainn
that he was appointed on 18.10.2000 and he has
till 9.62001. The entim pmrind works out tn
flew.
t-v pf
233 ciays and it does frat i”ffi.’:fi”:,- 2% er” ;. a’v’e*-… a-.-..*-:fqrc”.i:’.g
tn :1».-.. petifioner also. Apart fium rm,
lerttor aha clcarly speaks that he in
strmgm-‘ _ fin’ a pmmu1u{ ‘ purw mggammip
patitinnar has mt ccjmpbtaad” nature
of a;1pnfiI1tment appaglfli no right flows