High Court Karnataka High Court

The Management Of M/S Group 4 vs Labour Officer Minimum on 25 August, 2009

Karnataka High Court
The Management Of M/S Group 4 vs Labour Officer Minimum on 25 August, 2009
Author: H.G.Ramesh
 

w.P.No, 195701 2009

-1-

IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 25TH my our AUGUST. jig:   .

BEFORE

THE HOIIPBLE MR. JUSTI(','gE     7

W.P. No.19670A/QOOQIILAMWI     

BETWEEN:

4 SECURITAS GUARDING L'1'D;"    

(NOW KNOWN AS G4S.SECURITY SIERVIICES

(INDIA) PVT LTD.,, EL-ECTRQNI_C"CiTY BRANCH

£4'I'I~{ MAIN, IISF3' LAY-_OUT,' "SEC;'I'_OF«?~'1" 
BANQA1,oR.g--55o--.'_o43.'  "    »

REP BY5 MR.-A;RAMACHA'}IDE3AfAH»§(MAJOR)  PETITIONER

1 THE MANAGEMENT (EM/S G.RoUP] -

(BY sR1"K'KA7S?U1éi;;:.;si2."mjvq 

AND:

1 LABOUR 'OpfF1C,3:R 
MINIMUM WAGES AU"1'HOR'ITY UNDER THE
._M::N:rMuM WAG 
- I 'DIVI'SION-lU, KARMIKA BHAVANA
'~BANN1:RGHATrA ROAD

 V'A.BAN§3;@,gLOI§Ej560 029

2 ' VKARNATAKA PRADESH GENERAL WORKERS
C'.ON.C}RE-SIS, KRISHNAREDDY BUILDING
NIi2ARaPOLICE STATION
 RAMA,50IUI?I'HY NACAR
 I' 'IDIOORVANINAGAR POST
2 _BA'NGALOF.'E--56O O16
 REP BY ITS PRESIDENT
% SRI NKRISHNACHARI (MAJOR)  RESPONDENTS

I ‘(BY SRI JAGADEESH MUNDARGI, AGA FOR R1;

SR1 N KRISHNACHARI, ADV. FOR R2]

THIS WRIT PETITION FILED UNDER ARTICLE 226 OF THE

CONSTITUTION OF INDIA PRAYING TO CALL FOR THE RECORDS
IN CR26/2008 AND SET ASIDE THE ORDER DTD 6.5.09 PASSED