E
3
3 U
: ::
E: Q
:1:
pg
:2
[5
inn.
.0
E
:3
=0
L:
‘3:
E?
I
*3
Z
3
H:
D
E
:1
3
.9
I:
?
I:
5
E
E
E.’
N.
WfiP.§a.£4ié3j 2£)€%E3(I..}
B? THE I-IIGE CGEIKI’ £3?’ KA%?A§€.fi A1′ Efis.§%LGRE’f
mmn ‘I*H1$”rHE 2 am my my Fmguagv mama -f -1 __
BEFQRE A’ V _
THE HCJHBLE £412′. Juarzag smgmfi E; ”
WmTPETIfl§fiHe;§€16%f., 1 %’
BETWEEN: ‘
TREBANGALQRE URBe€LI’€A§E
RURAL nmmc? wsmmrmg —
Lfl1,KPRGBUC:ERS’3{&EE’£”.*xf_ , .. =
IIHIOI<l'L'I'B., " '
Hoauxrmgn,
BA.z~IGAL0RE:5ac: 323;; g _ '.';:,I~*E'Z"I'TI9KER
(By ms, z§..1wAL;A 2'«zg ;=,.;n}%%;1; J '
ARE:
ma. IQBAL Armzmn,
sic: mmmx, .. ” ,_
Avmmsxsmw BREVERQ
” « ….. 14 9
9’3? 31,0-::::K, Jgayzafinsaaxfi
:._$é§3′-Q} 3,, .,R%P0:mE1e’r
~ _ sfi1’S§’B3R;5I.$’;§2§i1′ E }LAT ta, Ami;
‘j is filed; mam’ Aaflxflafim $215 sné 22′?
‘af af Iaéia, ;mayin.g ta ea aairzie the awaré
4:21.}??? passaé Em Rfiammxce Ke.34;8§ m the file of
Ctaizrt, Bmagaiam ffimnmzurewmj.
‘4 This Writ Pghfifim ¢ an fm: final hearim, this aisy,
9’ Q16 Geurt mafia the fallmm” g-
..n…..n man uuulfu. ‘gr IUIKNATAXA HIGH COUR? OF KARNATAKA H36!-i COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA HIGH COUR1
P0
W.F,Ka.§416Ef 2fiC¥a[L}
fififi
TEA writ paiitimz fig by tha Emqmwi
tha mm in Rea-‘mam 2*§¢,.341$6 ama 4§:%if:§§§%%*%a§u;*A _
thafiecrftha Labmar Qmxrtg ~ ‘
The rwponfimgt claims thgig IZ’.l8 “4e’;3fi§L5V§I avé
Bafifi was-kw E-am ‘f. 32. par
fiay and he was Frau;
February, 3954, wark. In
this ruw;:”§i,’ clisyute. The
mm by v§’?;$.%;é%3e’%§a@mea the diayuta
“igfiilfl Mmagammt was
}u$i’§fi&a:1i.’.i1d. tha petitimter wflh fiiect
flaw 1§L.’:a..;9s«€§.; _ A’ 5 ”
.’ —.Lab::ur ficuxt wm~&m mt himsdzf
m ‘ &n§ alga pmtum éamzmmts.
aim a&&eezé eaédmm. Iaafimnr Ciaurt
AA £x.I§;i3, e registmt found that,
rapumdaxrzt kw werkesd far mare than 356 éaya in
T 1933 by mlying an & zeexm xiataé 3s.:&1=934 net
mmimd in the: esziéanss. It is aiiww Qaf; the mid
w3.m.£4z5.sz 28333.}
ietitw ahavwg that the resyandmt had miieé {mare
ciurizag Jamzaxy, 1*§&§3 ts Becamftzer, 1983: Re1y§ng._9:r:.
ESI Card and athe-3’ fiacnmaais, Laban:
that, the rwpmémt wafiman hag ‘
days cantizzuausly in am: yew wad .t_. hAa K 2
‘be him amounts ‘:9 vislauon emf
Act. and sfimvad this x’éut;3’er_@.¢§ 133.3.’ shay’
petitioxvéfl-~h§ammnen£ ms ‘V¥’1i§§.:§%§i§:t3 §$sp§{ndmt-
Lmmad submits
as a Bafi warker
is Ha detain net get; any
as he dam mt marge
nffwarkman. R is aim mntmded
– mouéng that bar has wewked for
the raszzandmzt and the twist bttréamcz is
A F’:11’zhm:* aeubmiw that thaws is no
Twuifimmeamshmzmmmwmmm 249
V It ig 8.1% 1”’ t.: I. :1
.:.«-s ;,<-a–
is issuadin 1999 fa:-time alimad. rammmi of 338-1. anti
,.._. ………A.V_. nnnmniflhfl mun wax: or KARNATAKA HIGH COUR1′ as KARNATAKA was-1 COURI o:= nmmmma H§GH com
the aama is net justififiia at tfis Imgth 0f we. It in
3330 submitmé that aha Laban: Ccmrt withaut
_ -. — _..,-., wwv .. .–. turn! an uzsr-uI-‘1
A W33 1.’. ” .;
mu!-J’\lltAI’_. ..,.~ Mmmam mun warn of KARNATAKA HIGH COURT or KAIINATAKA was comer or KARNATAKA HIGH coma
w.p.Ha24:as; znaagy
311633 a diractian waulti, pramicafijr mejuéice the
intmrmt cf the mpmyw.
Emma, it is rsmmsméy is we graham th–;’§ V’
is mam far my ethm a::a~naz:*m
this fact; wmrant far 75.:
Labour {‘§eur1;,W9″riman
hm ::atw1’1’£:a31y fiwaé m1i§1’
Wflfkfl in tiil February,
2.934; Ta mm §;§;g:§aa:@% an m.a£.13
produwé thsa attméanse
reg’§’_ts§zfL 33. 2, E98:~¥ 5. Iasaaaar
racmfiaé the auambw cf
absmt. fipmt flaw
_F,3E;3i’42éa;2;&;_Viis.#11sa. éithe Mmagmmi: is 31% mi in
. them éacummta mé also
admisaisu of the pafifizmm that the
as 312% wexkm yrwauppww
A rmpwariw was wa:e:&g ma tha fiacumanta
afiw: that ha hfiwagkeé gm 1§8,’£t§3 law. If:
than ckcumatmcm, kding af fact arsivafi by the
Egabeur Ccurt En my epénian &a nut sad} for
intarfemmaa.
Wm u- mmmmm aazuucougr 95 KARNATAKA men counter KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or xAImAmcA HIGH COURT
‘§Ef.P.I%’a.2#1éSf£”3flfi{I.}
mt. gamma: baa
fiat ‘£21215 gama ‘tiI.’£3.&, 6fl gf 1-
sustainfi at tkis lwfih cxf time 2% theizgh the
Pefificm wag gm am-2% July, gage mé. she % n
mfder wafi ?&saeé an 4.1%.. T9935 me stem ” H
by the raapanéenfi fither ta get: ‘fir
1?’-B wagm. Ehia alga
mast intvaraateé in tha V’
Jifit 3f the gf ‘aafifiisn in
the light. af the aw pmuea his
case, he is ‘Ea; that
if the wagea, ‘E12113
res;3+;:§;i:se5a:f:£,:::’ Qubamfiai ammmt.
E-41:5.-E.{3$ iafi ig reassnahie.
Aegéfdizfigéy,’ tha raspmfimt is w:t:it1ec1
sf camyanfiafinn. as¢a¢&@,
A _ Ali9f_%a:§ §:;é&éis§eauw cf.
Sd/-
Iudge