-1-
11»: THE HIGH mm? or ' x
DATED THIS THE goth my as sEf?§i'E1m3E:%, ":3;eQs;:;f*
BE'§'Q]§E %
THE HONBLE MR'.JUST1§__§E- .,taA1;;5 mam f:?E1:)1>Y
WRIT P2:'rrr1c;:$i%'No;*% 2€§S,;2'?'--/[2t§G4_ (L--RES)
WRIT Em}? I(f;m*~:t::g. ;4'E».2.6V2/'.2:}A{s4(L-RES)
_ w w m m -_
THE MANAGmgi:«§NT"§Jr N;m:3NAL""
INST£"I'U'TE OF M1+:?~ETAi, 1a;«:.2a::m
AND NEURO .SCIEN'£3E.$;' g£3SU--~R ROAE
BANGALORE 27% ._ '
REP BY' ms REGISTRAR-,
;' 'V _ '" ' PETYFIONER
..... (COMMON IN BOTH
THE PETITIONS)
';;--B§rVs.{-i ': v.§%1j~B 'éi{:A?f 455 P 13 VISHWANATH, ADV )
Amt:
'A V' * LQTGANATHAN
<:;_c;.:r<I13zA EMPLOYEES UNION
». ..j;# 5-'€32/'40 541%»; amass
1:1 BLOCK RAJAJINAGAR
"..VE§%NGAL9RE 10
RESPONDENT
(common IN BOTH
THE PETITIQNS)
4
If
M
-2-
{By Sri: N G PHADKE, AEV )
TI-{ESE WRIT PET1T1oNs*””APE FI_.;_:E1§’._ VUPJDSR
ARFICLES 226 AND 22′? OF THEV=,{3OIS¥.§i§T’iJTiQIVE- O?”-LINEIA
PRAYING TO QUASH THE ORDER” PP;Sf:’s.E£)., BYg TTHE_V
ADDITIONAL LABOUR _rcQUm:._ = BADIGALQRE mi”.
Ai°PLICA’I’§ON I\EOS.1?/20O1~.v}7i~J}E Ai5~§._1_’€–‘l11_é2_;. ‘NvG’.3/2964′
VIDE ANNEX–M AND ETC.
THESE WRIT PI:,*f}*1wiNG;
= V
file a joint memo
settlement and submit
that éaitcn on record and the carriers
:i1:upugned df Vthaa be modified in terms of the
v j<::i.?it':'«2fl€333?'E1:u,, « ….. .. v
"*_§o:%.I1t memo.
A[‘Ph§3–.is taken can record. The writ pefitions are
fi1i$éif3ring the orders impugned in terms of the
Sd/-
Judge
Ln.