Karnataka High Court
The Regional Director vs The Management Of Woodlands … on 9 June, 2011
EN THE HIGH COURT OF KA"R..§§ATAKA";!¥?_"'a3«§{.E\§§;§J;C§RE
DATED THIS Ti-EE 9?"":jAé%'j4GVfF'FA3.uNE, 201":
V~'3EF"-.935' " 3 ..
THE HC3N'BLE MR. 333?:-c:_E ,Zi_§N:,VEN bC3'Q_IF§7ALA GOWDA
MISCELLANE~0::«§.j:=:RsT Af?}¥5EAE¥"?§:OV;S_Q:VS2 OF 2007 (E81)
BETWEEN:=:' 1 'V 'V « ' '
1. TheV,Reg§dn§;i'I £3*I?;xf_e_ctz2_E,.__ ' "
E.S.I. :;:orpcjrVat%Qn,':53io..1iL>.,A'
Binny fieids', E3if'1rij;r;'}et,,
Banga£oar', *_ V 'V
E.S".};_. C©.rporatio.n, No,1{}},
" Birxmi' f:,'e:ds%,A.B;nnype-t;
,Bangaip:'~e --.=_5«6{}DZ3, .,AppeHants
L__.(E's§,g_ 'Sr:_fv'..éVNaVfa.:i';jnha Hana, Adv.)
AN 15*:
r._The Management Gf
1£:§cQdEa%1ds HeteE {P} Li:C§,,.
Rajaram Mehan R03; Read;
_ 'fiiafigaiare - 560025,
" Reg. by his Managing Qirectar,
-5;; i<,1:',Va3udeva Rae' El Resparsdgrzt
(53; Sr; Lakshmana R33, si'adv.}
2
This MFA is fiied tmder sectien 82(2)
against the order dated 25.01.2007 passed
Application No.68/O4 on the File of the iudeqeg~--..ESZ£fC4ourt;
Bangalore; allowing the applicatiohflted under"'s.eetlt:ri=éi5-<_
A of the ES]: Act chalienging the wider _c:iate séigid esgééyr, the Corporation has flied this
appea}';. :
2. ANsas'ré¥.';Simha Holia, {earned counsei
ap::€:«arj{2'g Vyfar'ih'e.,._a.£>.;>ei¥ant - Corporation raised severai
*<;;§:'*:ter';-i:_§§:<1$.._é§'§ainst the impugned order. Sri Lakshmarta
R36,' iéa'?_2je'g"[::' ceunsei appearing fer the regpendent
atté':7npi: e s:I"§e manta: the Ce$ wét*s3_"'§ramey:%--'V--%. «thég
Caurt arzd bath sides have sé%4d.§;'ced we
i§er'V:.:sa£ of
the isszses framed s?i§'2»;_s .'vV'i§i;f'¥."C§€¥'% H<§A1'V ,t:3ra@f was
piaced an the agp¥i:arf'::'Perusa£ of the
impugned G{~dé:r£.VL:V%;h0§§{s making any
reference on record by the
a;)pi£c:afif"?' '§:s.::t¥2out appreciating the
evideniie the appiication has
been.aiic=s}v?ed. " I.nV'Veffe_§':t;'~"'K{he tmpugned order though runs
~'"~,_i:9 S pagés;'--------~§3"nQt a considered erder. How the
'§3iV£'f't§€?Afi'v..0: f ::3'r:0M:'rf. has been discharged by the apphcant /
E'sté'£é§is?ir5 :--ijr:é:'camst be made out from a reading of the
imp:§g.nte§i Vsrderx In the circumstances, the fmpugneci
V' i. *=3ir:3Lfe'-ré being véttated is not sus'£:amab%e and heme £5 set
' af:§:§de§
ES: Aggiicatisrz N0.68;'S4 starzés mastered is the fiie
ef the ESE Sgzagrt, Barzgaiare, fez cegwderatien am éisgesai
. . E
:2': acatgrdanse waif': 53:22:,
;\R
5
Parties are directed to appear £iAeasf't"~V
on 20.6.11 and receive further oriivers,-..e'A.fiv
ESE Court to decide.»e"c-hue afjpV§iiatior:"'V'}3V;§;.:4_eari:y
practicabfe and at any eveef;.._V'?:vv§1;hinV"._VV:;}e:rio;ii; of four
months from the date ef the earties.
Contentions of
No
....
sac*