WP N062843 of 2009 : I 2 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 2ND DAY OF SEPTEMBER 2009 BEFORE TI-IE I-ION'BLE MRJUSTICE AJIT J.GI_I;wE'JAV1';,'__'__:' D'
WRIT 1=>ETm0N No.62843/2009 {L-.E.sRTQji: i
BETWEEN: D M A
The Divisional Controlier, __ _
NWKRTC, I-Iaveri Division, Hay/eri,
Presentiy represented by the ‘ _ EV
Chief Law officer, Central Ofiitfe’
Gokul Road, Hub1i–58x’*)_30_.’ …PET1TIONER
(By Sri. Ravi.V.§:”§.osaInaiii:;.Advoeate)”;
Sri. Subbanna, %
S / 0 Ganesh’ Deshpan-deg
Age 360 ,u ‘ R / 0. 26s3_\/_i;s;hnu Galli,
‘V V. ‘-Near Visshn:iMandir,
‘ Vadagsiion, Belagavi,
=.DiiS_$:«iBeigau1f’n,.V …RESPONDEN’l”
(By”«<Sri . D . Kulkarni, Advocate)
This petition is filed under Articles 226 and 227 of
A tifiisiiflonstitution of India praying to quash the award
"dale-d 17.12.2008 passed by the Presiding Officer,
Aidditionai Labour Court, UBLI at Belgavi Camp in
WP No.62843 of 2009
App1n.No.9/2004 prociueed herewith as Annexurer-B to
the extent of awarding costs of Rs.10,000/– and" ayvard
of interest of 18% p.a., and etc. "
This petition coming on for
this day, the Court made the following: = "
oRpEfiy\i
A joint memo signed by for the
petitioner and the resporideilt disposal of the
writ petition. V
memoflp pp '.3 p I. S CI /V
"JUDGE