High Court Karnataka High Court

Sri Ramesh vs The Labour Officer And The … on 13 April, 2009

Karnataka High Court
Sri Ramesh vs The Labour Officer And The … on 13 April, 2009
Author: Huluvadi G.Ramesh


§;’;«: “rm HIGH (‘;'{}UR’§ (.3? KAR ?5$A’I’AK§a M’ }3AE’€{}A1.-{)R}3
Iliated this the 13″‘ day amp:-:1, 2999
Befesre

ETHE .I:{£’)N’BI.E MR .I£?S3}’CE HL’£..ii’E*Z~’iBI G .
Between:

Sri Ramesh SS9 Kadrappa

2:8 V13, 34, Sri Chamun<ie2si1wariT.
11%';-oss,<3a:;c:hi:1aga:a 7 , A. ~ _
EX/fy:§eEre 5%) G8? " "..VV_';P%:titioner

"1-{ale "

gay 32% V S Naik, ,%£1’v.}” f_’–

Azztis ‘

1 Laban: _
Paymeizt 9f_Minin:t;m_ §§?age’::._A’.:;I_ —
Eviysare 3I}&isi;ii_<:§,' éviysafie. _

Managing Director _ _ ~~
'Nazaaisad Medicai SVe'niices'{13') LE6
, T }'§§i':f£i$i1iI}i" Read, "3;\§3z.a1f;icsa<.£
= Eviysara 1 Respendfmts

[Mi

(B3?Sri'3agééeé§§:}£!i§ihd.§f:;gi, GA fer R1;

, Sri 3\«i'L_N¥1_?;:ddy5 ';_:~;.d_s.:.' 1% R2)

?é§ii&0n is filed under Ar'£'.226i'22? sf {$28 Cangiimiim

" igqizaéiz gm mam dated s'3.2{2<:rz in M:w.:'c:a:5a;'2§oé $93: the 23'

tesfiésnd-mi, éiac.

M Writ Petition awning an fer pmiiminary hearing {his day; the

‘ . made the ftéicsvizzg:

W

W: Petition 13355 / 2c% 08 ,(I;

H.)

QRBER

Petitiencr has ssnught far quashing, the order éated 5,3.2i}i}’? pjgiéseé ;. é ‘

the 13: féfipfifidfiflf and in issue a direction {:3 the §'<:*Sp<)nd€nt..$G-.%fi§S?,Qfé'~.§}1é:._

main patition and 11:: hear and dispase turf the same infba<:,0i3f1'f£§Jzi:;z;é'wii}E; '£a3¥.' H T_T f

Awarding to the peiitioner, hevv_t§és._}v:3?_}:i;§g sisaa' ':?§*«{a€§)er under {E13
2" responciant. Stating ii:_é:t4V;1§.éd néiaf 'ba::ez": paii% :iii:i1m'::1:i wagés 3 petiiim:
was fxiaai fiawéver, iriuxig-;g_».péfiiiea3:;§*'-ii}? i§zs.,§nati:$-r;" the sage cams ii} 132

dismissed fer na§?i~pr¥0 $?ii£.:$ii0n. 'V §;VéiEe19;*»e1"3z:%sc£:._i§é:é;é<3us appiiatatien came :9

be fiieai and thaé aiaga éaxné fie 1§§c.'V€%i.sziL¥gséd,."' }':ien:;e, this pe$:i£i.t}imtiQf2 .,:;;vfVi:he f5éti£iener’s eounsel £113? file: respfinééni
;i’€1ikQ%§fy’«{§$§ his mimi Whfle passing ihe; erdcr an& no reasans

are as§igned;- Pm» Vrasgéflnfiamt ezaunsei suhmitted neariy ten wars have

by $2; time éézerkman has appmasiwé the Authariiy and 212::

‘ ‘I –éi§:§;’1%§a§é§n itself i§.__ §e§.3i€-fl.

‘ * H:.§aféi’$he Gcvemment Header.

” hsaréag the patties, I am cf the egainion i: wouid be a;>pr0p~ria£e to

‘givé we mars asppommity ii} the peiiti-zmer.

xx’,-..Z”‘

w

Acmraiingiy, pfiiififil} is éisgasefi {xi Maria: is remanéed ” .
rsspandem” Auilrmriiy for consideration. The respcandent =
fake aii gzessiblc’: cenisnfiinns ami defense §vet;~
maintainah-i.§.ity befszyre {he skutharify WM shai} pairés :i’?:c¢:§§1*?<i.%«:1'r::1a:§V-.sv;V9Ti:L"s;§1. 7

law keeping in viw: the a1'gum€ni.s acivanc-éd'mf; baha1fé'f the ;£'§?1;i*gs';2<2;1<ies§t.

regarfiirzg rrieiay anai laches also'

Gm-'em:nmE' Ad'$<fc:::*a;e"i0 file: m¢m_§r«¢0§'.a§;:£33'Lrafigéjwithin fear weekg.

Iv …. .4 " Q '
An L A % Iudge