IN THE HIGH COURT OF KARNATAKA.
DATED THIS THE 21st pg? 01+’. 2610 _! ” E’ ~
BEFORE .. 3 4′
THE I-ION’BLE MR.JU1S_T–1(3E g§:D15Y–f *
MISC.W N0 .’é*1’9oE E015 2010: _
IN WRIT PETITION. No;’1″7E3.t3I””Q_F 2010 (L-KSRTC)
BETWEEN
THE
KARNATAKA _~-STA”1i’.iE »Rc;;A13. j’F?AN_SPORT
coRp’O’RATI:QI\f:’CEN=T:é§A1, “I’SION K H ROAD.
sHANm1NA@A.R.”«BANGALORE
‘ ‘ ‘ PE3’1’I’1’IOi\J¥_+ZR
[By S1-i SAi’JJEZEV’..:ADV )
V V :1′ E. NVAGARATHNAMMA
“”A.’v;;~.E:3,”;*’0 YEARS
W/C? LATE G-ANGAPPA
=.fNG.’Z16, L K R NAGAR.
~ V I; G HALLI, RMV 11 STAGE.
“BANGALORETQ4
THE ASSISTANT LABOUR COMMISSIONER
PAYMENT OF GRATUITY ACT
DIVISIONJL KARMIKA BHAVANA
BANNERG HATTA ROAD’
BANGALORE
:3 THE DEPUTY LABOUR COMMISSIONER AI\II:’z.._
APPELLATE AU’l’HOR1TY ” ‘ ~_
UN DEER THE PAYMENT OF’ GRATUITY ._ ,_
BANGALORE REGIONWQ ‘– .. ‘
KARMIKA BHAVANA.
BANNERGHATTA ROAD. ._
BANGALORE I
{By Sri : LAKSHMAN RAO;’TABy FOR C/RI
[BY SRI. JAGADISH MUNDARQ’I”.. AGA ‘I*fO_RA &,R3)
MISC. w FILED U.§\JbE3f§_; S”BCTION””‘I’5I OF CPO
PR/WING TO VACATE’. I%.I\E”§’E’RII’./1′()RI)E3R PASSED BY
THIS HONBLE COURT OR 2’v-I’.’B;2Q.I_G..
TI~IIS_.IvI-ISC.w :COI\/II’I’sIO4,OI\IIj’v~I«iORVj’ORDERS. THIS DAY.
THE COURT Ix/IAI>__.I~; rm?’ ;.E’OLLOWIN(3’i’
“>ymWa0RDER
‘I”h§-_= (fivffv{V5’i’_€’.”1’V”1′.€’.T(*’.’ O’f}g4rat.IIiI.y awarded by the Gratuity
C{1}:fl11TEiSSi()I§E:’f.__E1I1d as affirnled by the Appeilate
A _ 1″*\..1,,ViJE,1′-1V{)’I”~iT”_}T,_iE’3_(78fl@d in quCS1;iOII in this writ. pet.i1:iOrI_. In
Viriéw the matter. hearing the appiication to
veIL:at7e… fh€ Interim Order requi1’eS the hearing of the
: f) €Iyi'[4iO}’i. Hence the application is rejected.
£33).
9…?
$3 f..,,
B4,!
3
”