IN THE HIGH come': or KARNATAKA, _
DATED THIS THE 12TH DAY OF s'&,'PrI1;Is§,I3§«:,It52oQ3I %% " u V
BEFORE:
THE HUMBLE MR. JUSTICE "MQIiI§N;
WRIT PETITION NC). 1II'1{I}{$ QF é'0I:I9i_ '{I.-Tm)
BETWEEN: A. I A"
PGANGAMARAIAH A
S/0.?U'f"1'AMARA}.AH
AGED 1"IBOUT'44;ijIYEfARS "
R/AT No.21:-5,"5T1I..I¢1A:'r»I.gp.:I_D I
478 STAGE' :§IIIu;sTRI,aI,VmwIsIVAAI'
wEST:V'§II§?IciHVfié3T _ I
BANGALORE .- 360 ---
- 4- p PETITZONER
(BY SR1. V I§"N_AII{.& PIIAIILIULA N KULKARNE, ADV)
A. .....
OF'
"I;A;g1sIA'rA'I<A :'Z§5I"ATE FINANCIAL CORPORATION
NO. 11 1, _THAI?MMA1AH ROAD
NEAR c:._0I~a"'I'oNMENT RAILWAY STATION
BANGALCBRE 560 052
'I?I:Irf.BY'=iTs MANAGING DIRECTGR.
RESPONDENT
‘ (BY SR]. 13 RUDRAGOWDA, ADV)
THIS WRIT PETITIGN IS FILED UNDER ARTICLES 226
I AN9 227 OF THE CONSTITUTION OF INDIA PRAYING TO
QUASH THE AWARE! D’f’D.16.1.E}’7, PASSEI) BY THE II
A.DDL.LABOUR COURT, BAIIFGALORE, IN §.If}.N{).123/98,
THE CERTIFIEZID COPY CF WI~§IC§H IS PRODUCED AN
iv
4
Add}. Labour Court, Bangaiore, for short Labour Court.
The respondent arraigned as 11 party in
proceedings, entered appearance, resisted tizie ~
filirzg ccunter statement, inter c;Zi£L,,_Q9nt;.éIidi1;ig» K ‘
petiticmar rfiquired to maintaiil Lag
tampered with the ent:’ies,V g_<')1;p1ec*:""A:_it4'1_2 0f the " V L'
vehicle, being acts {sf grave- :fi1iSeQndi1ét,»V…Ier:Z: to the
temninafion of the seriiicsof' .
the pleadings of the parties,
the three issues of which the 151;
«–._Aiss%,;E; %:eta.s»._ as fegaasds {he validity of the domestic
6fl§fiify« “-the second justification of the dismissal.
Ceurt, recarcled depositions Gf £116:
V’-..WitncS:3§i%1:s for the reapandcnt as MW~–1 to MW3,
13 documents as EX.M1 to M 13, while the
_Vv_}j3-£§3f5;§”¥.Zi{)I”1(:’}i’ was examinerd as WW4. Thfi Labour Ceurt
by (T)Z{‘d€I” dated }.8.10.2{){)4 aimwered the first issue in
the affmmafive hoiding that the enquiry as fair and
M
The Writ: petition is sI.7iti3.1é1’*;111_§:”£’i’i;T.’4 and.) f
accordingly rejected.
csg