nu ma: man com:-r or xannxrum AT nneannnnf
T DATED THIS THE 13th my or MARCH. f "
BEFORE
THE HON'BLE MRJUSTICE SU:EfiASfi._E'Afii A
WRIT psrmon uo.1o352:mia5%. 1 "
BETWEEN:
The Management of
Lake: E'sIu1"1s:s'nana'T'rust
No.2. Residency Road, V
Bangalore-560 025, ; _ '
Rcpmsentedbyits _
Secmtaxy. " PETITIONER
fidvs.)
Since deceased by'h:'s' ._ _
Legal tcp:§;scntaflvcs;' .. V
1%,} -..*..'=.=t,--..;;et.I§!'.*;.*.*.i _I.'i-«...'._!'ap.=-.-.ska.",
V ' aw "iatc 1)} Gflapaskar,
T = °i("s.*jI swam S:-ecicanth Pujar,
' CD/o late D...G.Tapaskar,
about 340 years,
V' Residing at Nckar Hagar,
Tnaaznneitta Temple,
't')!.I.';V!-!.ubE-- 580 024,
% I)1_lyé1wad District.
' 5.: 1~@'smt.Ra;aahm'_ Surcsh Fatil,
'Djo iate D.G.Tapaslrar,
Aged abouts'? years.
1(6) Sri Rabhavendra E.'T'apaeioar,
Slo late D.G.Tapaskar,
Aged about 30 years.
Respondents No.l(a). lie) as ltd)
Are waiting at Nova Ayodhya Nagm,
Near Chotc Factory,
Near fviaflgafiflavaif (Shawl,
Old Hubli – 24,
Dharwad District.
(Lrs. brought on recon! as per order
dated 11.4.2007).
.__ _ RESPONDENTS
(By Sr.i.V.S.Naik 85 Manjtola’
This Writ tfl’-‘§]:t’,5″226 and 227 of
the Constitution of l1_)d.ia”,’ Ati3..qu1as11 the award passed by
the Labour Court;in”—Ii,I,D.No.27«1/1991gdated 22.3.2006 vide
An;nexure- “”” ‘
rctitiofn in hr’ Vfity. ‘B’ Group
day, the Court ‘made the following!’
; 2. awaxd, the Labour Court has directed the
.1 ._Mot1agement to pay compensation at the rate of
lat. pay d_raw:_r_1 iiom the date J’..}.=,I,I!_”-r.’=atLI.:-n til! the
3. Learned counsel for the petitioner submits that,
respondent was terminated lioln senrice on 10.6.199l.~~~a’It_d
attain’ ed the age of superannuation on 30.9.1991. 1;; L
same ‘ e, the award ditecting the _navm_ ent of _wMtt:d§d’1tpVVt6
title date g’I’nu1nn”I jig’ fill is .
upon I’ vni-I–Ilsa IF on-n\rwran”_Irw”w-V
4. Learned counsel for the mstiendent that.
the workman is no more the age of
–s_II_1pe1′:.an”._I;w,a.ti9n on 1991…. ‘
5. In View 91″‘ the counsel,
the award extent. The legal
xepresentatiees of are entitled fer 60% of
tn. L-.-: ,-.;r :.a._..,me.Lion t_il_l’tLe date of
1. Exmpt this mew»:-.., in all
tends.
” Petition stands of
The” is permitted to withdrawn Rs.25,000[–
‘ is;almead__ deposit.