High Court Karnataka High Court

The Deputy Conservator Of Forest … vs Babu S/O Abdul Gafer on 27 November, 2008

Karnataka High Court
The Deputy Conservator Of Forest … vs Babu S/O Abdul Gafer on 27 November, 2008
Author: A.S.Bopanna


E’? TIE E-fififi COURT QF’ Kfi.%ATAKA AT EANGAIAERE

mmm was THE» 2% my 01-? % R

BEFQRE

mm. mzmm mmwmcm j%Aaa¢3Pam§Akk

war? Pfimlflfl no.1′:434;2:::o9r(L-*£x%«ti;% * %

Eemvum:

L was mmrar cmzs&%gvnm&£;éA%%mR3sr%
mmm mmsxen ~ 1

2″ “rm Emxcflfiéa sE*c£?E*I*aR’i’f x

mm M, Er¥’Ja’R@§fi_fi~3flT_£l’_¥}2§” % %

memrfiy A_ 3 A

% mmmnsa
gm’ mm ADV.)

ARE-: M .

2 …… ..

ELQC.I€’;._

iwfmm, ., RESPGIHDENT

£133″: Sufi: K amvmasa M mv.mR R]

* ‘fiflfi WET PE7I’.I’I’;I*’-DH IS FEED UHBER AR’I’IC-LES
&» 3%’? GI?’ ‘THE CGHSTHIWIQK DF mam PFAPLYIHG
QALL Fflfl TIE» REEQRBE FRGM ‘1?-IE OFFICE OF

LfiBC3UR GWIRT. MYSQRE IR REFERENCE

ND!” 173% Dfififi 2?.2.200’?.

é.

…….¢gam. ._ au..–;-.1. .54.–. _…-.._……-

‘ENS WRIT PETITIGN COMING ON FCJR
PRE§}I.%JI§1’ifi;RY E’fiAR§I’§G H53’ “E” (3%, THIS DAY THE
fiflfifi? Mfisflhi THE FGLDQWHVG;

QRDER

Gwmazfimjg Eearfi enamel fi::r the

‘QM heard the I

1
1
4
4

$104 me the labour
wart in. he was worldng
Lmdas: the the yaar 1993 as a
Watcfier. ‘ appeared and disputed

,4. by the rmpandem Iwrein

The mapcmxient aka contzmxdari
mfiggmmm in which cm mpenam herein
wnrlw is nm: an industry but a

rmf’ am Gcvarnment and thezrafiam ‘£11: labour
must have jur?md2’x::”tian In czonaidser the case

fmxm by the 3;-wpondent. The labour court

3-.e1}r ml-fig mate 91’ the rival uunbenirinns baa

é

-.’..-. A n.-um dhn.hLnnUn.J|un -.’.-. an’.-. In

diwpmmfi aaafi’ that mm referezriae H¢.I{98 by its award

dam ::.2m.2mw. The labour cmzrt on

mmmant hwecixx has grmwd that he: _

mmsimuumafigr for a grad” af 2-40

thtai. ‘Em peztitismar irmevixx who

befara-. the labour czuurt, hafi to V

dimpum this the
ramtpamtlflnt mm-5;; £3 and 50%
‘tmckwagw. maria it clear
mm: the 551;} M construed was

[ifiez award, pem:1o’ ‘ near it

raised in the pawn:

WWI; Tgg.%%ghas’fATmg labour ceaurt was mt jusmaa in

tlrmt the iahmzr smurt had

pmceed with the matter. Tm harm

‘ Aflwmcmtze wnukl urge that the labour mtut

an at wmng aaasuznptinn that thram is no

with” ward ma that aspect cf the matter.

mammal would aiaa» paint out that 1111: decision

refilzwn-nbytheiahourmumanthiaaspectafflm

L

v
at

tirm Ema? firm: the peerson when aasccrm that the awzgnd

haw ‘vs mam finch manwimh and ” K

mmhliéah tkmt mspmct. ,

mutt mm thfisn aapwt cf the ‘V L’

Em”: with @ard w the asp-étitgaf

wmzzid mm ta» }a§u¢ ix: View
the ewidema whmh” 1′ the perfume”

°!:§h;eJavérard;ve§1atc=d 2712.200? in its

pmmz. fafin }m;m .;§n 3% d and the am is

c,§b?;zi§§i=1aIismc1.VVV’ Ra£Ne.2;9s sham
labuur mu:-t at Mysore Ear

1″w3;:m§£1′:::«:a’€.%.Q:x in am light Q: the eviclmrwc that

the part1&’ ‘

mag; gm abmze a1mm’mfinm, dxmcrtxu” ‘us and

the petitiazn amncla dispxmeci of. 1% ordazr

V

Sd/-E
Fudge