{N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THES YHE 3'6 DAY OF MARCH, 2009
BEFORE
THE HON'BLE MRJUSTICE SUBHASH s.AD;gf "
cm
war: pr-rrmou Nmgossig %gg=4% ;&-‘rg’°m % 4% 5 « T T 7
QETWEEN:
Sri Rfiajendian,
Sic Sr§K.Rangaswamy, ._ I
Aged aboutsdyeais. ‘
Ria¥\lo.3E7″” Cross. V
J.$.Nagar,Nandini%_ay<§ui,V _'
Banaaiore«56GOS-6." '
V _ " ' ._ '_ ….PET§TiONER
.. {By '$r_I.V;;'S,Nai%~: _& v:§_flanju§.aVV1(:::karni, Adv.)
The Management of HMT ijimiiecf,-.
Watch Marketing Divfision;-. *
HMT-l ans} 1?, é.alahaI"ii,.
‘ ‘ ….. .. V
1Represen’ted”hy its” «
Deptiiy Generai Malfiager (HRM).
é ..,.RE-SPONDENT
‘ (3y Srmariyappa & C0,. Adv.)
.1 ” ‘E’?-!i§’» Wrfi Petition is filed under Articies 226 and 22? 9f the
Gorzsfituficia of India. paying to; quash the award passed by the Addi.
Lasm; Court. Bangalore, in LD.No.’£30/1994 dated 3.6.2004, the
. —rertifie.id capy of which is garoduced herrewim and marked as Annexure–
-‘A’ fotha extent the petitioner is aggrieved and etc.’