High Court Karnataka High Court

The Workmen Of Senapathy Whitelay … vs M/S Senapathy Whitelay Limited on 15 October, 2008

Karnataka High Court
The Workmen Of Senapathy Whitelay … vs M/S Senapathy Whitelay Limited on 15 October, 2008
Author: H N Das

Efi{I%H CQURT OF IiL~§F3\EAT:’LK.A AT B;–\.E\’GA.LORE
DATED mg Tffii :5″ 33%” 3? OCTOBER, 39% .’
BEFORE

§~:91-:’*BLE =3-Q. J!;;*S’HC,E Naasmeggéé-2:§Asf_j- %

WRIT PETITION N9. 4s1s4;:;éii–:’ {“£;.-R5331-:’ I

BETEVEEENE’ I

-….——————–..–

The warkrnsn cf

Senapaihyx Whiteiay Limited _

Rap, by its Gansrai Secremry . V. . . _’

Engiazeering 3: Ciancrai ‘iV9rE<$§s"{E::}§QI1 if j

Virzayaka Btziiéings 1 '

Sampige Road _ V

Ebiailaswaram , _,

B&nga}£::re– S69 f)€_}f:'%:_.. ££:~' _ _ 4_ " §'ETI'I1{}'=:~é'ER

{By 31%. E'€3,fa§'m1a:=§w31:13'_,& _
S112. Ee:i.C..Nara§§mi13.n. ~-

A’;~Ei3 :

” S;%:§§pa;h:g 2:a1i:e;a:;4 Li-.a:.;é%’é<i
'Z330. if}, }S§.jc;I";a1ii

Rgmanagaramf .'S"'?}_§I.1
Rep, ¥<:':~:__§2";5 Gfifiiiijai Méaziagery RESPQNDEEET

{By Sri';'««C.Kv.__'$§% :*§iiirna§::s'a_ far
' Ski. BJL'. }'ra%E;akar, Ad'v.}

u-«ans

WRIT PE'fITK}N IS FEED UNDER :%.R'fIC.'LE5§ 226 fiJ;'*£'£}

7i?;?'_'__§C}F TEE CG}-ESTITLFTION QF IEQDIA '%7'€l1TI A PRfi£'I;"iaR Ti}
" ~ .Q{,?E%.SE "RE": .-13.11? ARE) DATED 37..Q8_2fiQ3 £3,333 ETC.

TIriIS WRIT PE.'"F{TI{}E'€ CfOE'vm*§'€3's FQR TERS
Ezéff, TEE CQURT MADE, TIE FQLLGEQNG;

aw/’

0

§RDE£?

In ‘Ibis mi: petiiiezm the petiiiszaner has prayed fer £3 writ in

nature Gf éfifiififéifi :0 qezafih the award dated 2’.?.{}8.2(}{)3 in 1’efar¢.:is.c¢é ”

9143984 passed its}: the Lamar Ceurt at Bangaiczre re>je:s:.ting thfi :’§:f%.§1’a:zf§.:»:-:.. ‘V L”

2. The pe€i”{iene1’is. the *5;::}rI~;ers’ L?:a§<:«t11'§rp£%.%s;3u£§ng.¢ihe_.=3né§;I::s§ees–T:

ssierking fir: the tespundeni wmpany. "Sm péiétifiiizsf apgitezaéixad «. n

Canciliation Officaz' eompiainirag that tIrienr§i67s§3_;3née£it .__cam;3a'z;39';ié.fiised'

work is 38 xwrkxnen with effecpfrom Sificé' -<:€.3.£1QI7.3.;£§a€i<:)1':
grocesdings ended in failure, file .E:fi§;c;§f :£ia£§ed {}?.{}'2'. 1984
referred {he éispuie bet§%f'ee:§ the:-;fiaftieé?fé.1' " the Labeur
Saar: anti the s3mr3..$3a'.a; The ;30i:3.ts sf
aiisggute ififfifiéééi fer 2'<:9é;V£.;1S ;?;$' :':.'1'1<'._ia:1::H
I. £he Sanalzaihg-* '-«'»»*?::L':e£r:.*-1;' Lida
. , Ra:r§é§ii&gfira;n;' in refusing work is 23 werkmen
§}fiTf Eh6 §'i§tVéti¢E'és€d), w.s.=:.f. 95.04.1982?
T. w£:r};men entitied fer back: 2553335, continuéts'
and ather comequeniiai reliefs'?

3. ,%;{%e§4’«§’¢fare:1ce the patitianer flied claim statement am: the

fes§i8n5iefi£«.fiEed the staiemerii: 01° objectiens befere ihe Labimr Csurt, The

;:>e€i’§it:éf;§i’ éézaminfiai 23 wémegses as ‘=£%”‘,W,1 E0 W.’s3;=”,Z’.i% and fiffiéfiiflfid

‘V ‘ £¢:£3 £§”éesu:na:1ts. ‘Ike rasimncient étxamined 2 wi§n=::3§e:§ as Z’a»«=:’2%i1 mad

3″”