32% TEE 11161} CGURT GP KAREATAKA AT 13A}»§(3ALO?.}3 '€k='.P.§'~Ei3.-152$} GP 2598
E
34 THE HKSH COURT OF KARNATAKA AT BANGALORE
§A'i"ED 111:3 mm 16TH ma? 0:? mac}: ..
assess L
me Ho:~:'a:.a am. JUS'i'%C:E'''N;«'<.xPfij.j'¥%,v'.'' '
wnrr PEYITIGR 2«o.4s2a or' Gi§--i:s :»'~.:.*}
BET'ée'E;E%i:
SR: 9RAKAS'ni samw
AQED 5}"{E§\RS _
PR€§PR£E'FGR Mf3'FG1'Q_W.1NK.' ' »
cougwoaa '
mam '
_ I H. _ _ _ 7 émzrzanga
:5?' $3: ; A Amaraag $gH:$.'*f & ;§§.;Ass;a:§,xR, sééékacates)
;k?%E} : '. V a _ . ,' '_V"; x
1 mg MANAGi£";%.G D§a?£C;TCeR _
KA'E§E~4A3A§iA swig '€'§Ns'=.»£f~i¥£';':*:i§%.' -
CQF€F?ORAT&C&.N *
Na,1inTe~:smM.&aAH«»a¢a§~.._ 4
sA:4aA;.a_a:;.5e3 :'.}5.2*._ V
2 , ._?ifHE EXECUTsV$E BERECTGR {mamas}
- §;AE§:h%ATAKA 3': 'TE--?*é'E%éA£'=éCEfisL CQRPQRAEQN
_ :««:a;::2, T§-§{v€MA3AH RGAE";
" 1. 8A§§GAL<2REw56Q $32
' -EHE gezgsgswsw GENERAL MANAGER
' $<.ARN.#;FA§<:A em? amreczaa caammarsesa
._ QG%,_.:%R1'.R€)AD
a.{aL::=?;
{«s*.'"' 4' '
RE$?Q¥'%DEhTS
_ 4' g2¥--s2é': 3 RUBRAGGWBA, AQVQCATE}
§ir\\\'*'I'
£3': 'EH32: Hiiifié iL§€.}L;'i%'i' {J34 kLA§€¥*$A'1L5;E;A 43153' §§45:§:§{-§é§§~,{-fiiii 'v'\é_$',?*éa..é52€3 Li?' 2i§€}$
§}'<§ "Y3? IEIGEE COUI{T GI' Ki'iRl'~§ATA¥.A AT 3'3A}éC2.5.i.O.RE 3.¥'.P.N::::.4§29 0}? 20%
'\
L
T%~%ES'v"s*' Rt? PET§TE{.}!*£ %S HLE33 UMIDER ARTECLES 22$ ANS 2278f?
THE CQNSTWUTEON OF {MESA PRA'?'i:'~£G TC} ERECT THE RESP'ON¥}§-N13
TG CLGSE THE LQAN ACCGURTS SF THE PETETSORER ?ERTAiE<2iNG_'TOF.A'
?a:¥fS. PRIRKASH GOLQUR LABS AND W8. FQTO WENK, ON «'G$%E_j IIME,
SETTLE:'s.%Ei'~i? BASES' EN ACCORDANCE WSTH "¥HE DEC1SiQ_i'i:..TAKE?~¥L"'E¥3""v .
THE 8C}:'%R{} GP EKECUTSVE C{}fv'iM1TTEE GT. 9.1.230? BY ACCF;F"Tv1N€£- THE' --
"'z'€3"§"AL AMOUNT SF RSJ3,Sfi,'£24:"- AND ALSO TC} _--'€3<.'}N$'§{}EFi._ WEE V v
REPRESEN'?'AT$QN FSLEE} BY THQ PETiTi{Z':¥*-{ER-. 'DT5 ':'%V.3.§E{3€$$8 VEQE
ANN% R
we vwz;':' PETFHGN comas QM FOfi €.}R l'3s.£A?2S, z%3s'*aAv, "
QOLERT MAQE THE FGLLGWNG:
?hcugh this mfifi§§\\»;§N'_ the same is
taken up for finaui4:j;i;3pos;;*i"§f§;%§Vf: the iearrsed
coufisei appe3'r§§;g regard to the
nature
2. gfiétition has saught for 3
direci¥c;~n_, d§fé::t_i:f3g_'f%:h§é= ;?éé:3nndents in awe the icrrara
:' 336*'-?¢i3§§fs5»--."}af""'§r?& fifiitifiner Pefiiainiifig ta Mfg. Prakash
c92mék«T% Mia. Faro Wink, can fine Time
V V' _Satfiémerf:t'bé'sisI in amordance with the decision taken
ms»; Beé'2'a..I=*d of Executive Cemmittee dated 9%' January
accepting 'the tetaf amount of Rs.?3,Q6,224l- and
1N HIGH {§'{}Ui£'i' Uh' !<;:%E{h$i3.*1'A§§.:3. A3' BANGALBKE '$f'§«'.§'\§::s.e£52{} OF 2€3i}§-i
as TE},-E'?-, EEG}; COURT 0:? §<.;.;2.:-:;;:;a.§e;:x AT aaxaazcag 'év{}'.}~§o.:€§2G car zazsa
3
2335 to Cflfifiififif the represeniaticn flied by the pefirtétnfier
dated 31%' March 2&8 wide Annexure F,
3, '¥'ha afiiy grievance af petitiener is V.
submitted a representation deter} 113'
Amexure F seeking One Time 'c'V3.f_ '
the éecisien taken by tha Ba-ard__.0f .
dated 9"' January his
request, thé u . §'&sued the
communicatinng,' t.*Q§ie§';"é§* by the
Eeamed the Statemerrt
af Gbjc:§:r:'£ic3;*é,:':;V'Q'i"i§;§':a:,%i %§:%;;;§::~s& ti;';§e...v;§;etitioner ta pay the
an';0t%§§%'1.._'/aaéidfig' the deiayed peried as
mmmufiicafid V_e5;:' :31? KA§&§;%.TAEi?~. AT B5iaNGé's.L{}P£. '9~.'.}'i1-:z:»_<:_$2£} <31? 204:3
4
dated §§" January 200?. Therefore; petitioner is
mrxstraéned is redress his grievance seeking apprmpréaie
reiiefs, as stated supra, by presenting ihis pefiticn.
4. 2 have heard learned ceunsei .
peiitioner and ieamed standing caurz-sei fijgj 'V
respondents - Carporaticm. V _ 2
5. After perusafi of the A$oug’ht.”ii?i:e
petifianer and csther matc;§;:gg§ avéi$faf:§§§§f V§$n_’fiié’,’ ‘iffiriigergas
that, pet§ti::’z:°ser has in ; _ i’:i$ deiaiieé
representation Annexure F.
?he same disposed ef an
merits. .pé:{i%<3fier in abeyance arid
igsued the"::=§mt§ii:'¥r¥éé§iié§§§£s;r::LV"§§'. rm? justifiabie. Therefore,
_..§.vi€hot;t{:é:p~ressi£:g._.§r':y 'fxpinicsn cm merits :31' this case, ii:
.Vsu f'ifi§:e'«..§€:r___thi$ Cum: if apgaropriaie eiireafiafi is
iss£:a5i"=ta :§":{A=é¥V'Lj%fej;§%:;ip35i*;éents to cxsngider the repraenfatien
$gbr;3§t't'ed: §3;f petitiener dated 11%' March 2008 vide
/L4
g
/
IN THE Hlifici CU¥.}R'i"' €33' i-i.§.i{§"éA'ilA§iA AT BANGALQRE 'uV<F,?*§G.-$539 {.3}-' 2{§i38
13313 max: £:t3§'3?:1" 03"» K2%R}%AT;'&(A AT Em-.:GALos::I3 'e¥.?.1*éo.4:320 <3? 20%
5
Anrzexure F and disperse of the same in accordance with
iaw.
6. Having regard tn the facts and *
the mm, the writ petition flied by petitioner K
wiih a direction ta the respandsi-%n’$ _’tQ
representation submitted by peti_ficn§ér_ dated
2088 vide Annexure F’ and sfiéme in
amardame with IawA,”~ ‘A reasonabie
apportunéty to pmsibie, at
arty rate, the date sf
receipt t:§ .. ” tha petiticrser
is ref.-:.tr§Irf;e7*€;i.’_ any preperty ::hat is
martgaggzd wgy. at the time af abisining the
‘ ‘§ea:j take a finai fiecisicm, as éirected
2mwa> e[”
sar-
Judge
*:iL smg+
I55 fiiii EEGH if{}U}~’CI'{}F i{AR£’éA’i”Aj4Lz~’£ i’~.’1’i:§A1’\§{ifisL{.}K§§ \%%’.§’.§\3(3x35L’ff! UP’ 33%)};