High Court Karnataka High Court

Varalakshmi Handlooms vs V Doraiswmay on 24 July, 2009

Karnataka High Court
Varalakshmi Handlooms vs V Doraiswmay on 24 July, 2009
Author: Huluvadi G.Ramesh
ax: THE HIGH C()L?RT'(')F KARNATAKA AT    - A. V.
Dated thisthe 24'*e:ayorJu1y, 2999    
Before   _ _ V
arms HUNGBLE MR JUSTICE 1t1t;ri::<'Vi»:é'_i_)T1  G'114;Aa'E¥I§ if A . 
Writ Petition 196;é6"2<...2ea§'c'I; Tet) 4 %

Mfs Varalakshmi Handiooms .  ._  '  u

# 11, Kenchappa Garden, Seshad1i.I{.a££_  g

Bangalore; 560 609   " 

since closed in 1988, new r gitfid, by V = A  v_ A " "

Sri K H Venkatarangaiah Sic iaic   V V

R/'0 ii 45, 15' Cross R39ad,jNe_1-.n;  _  " 
Seshadripumrn,      Petitioner

("By SriS   A'

Ana': V'  é V' 4 '
31-: V Dom _'sw.f3tri§* _  '
S31}?  

A 

1
2
      
A4   %
5

A  _ 

A AH  Textile Workers Union
. # 9,.B3thing Ghat Lane, Chickpet
 AA [Bazlgakirc 560 953 Respondenis

   gcfm Kiran Raddy, Adv.)

  "  This Writ Petition is filed under Art.226f227 of the Constitution

  jyayixxg to quash the awand dated 21.2.2000 in Ref. 2521932 by the Labour

Court, Bangalore, etc. X>5_«~"



This Writ Petition earning on for hearing this day, the Court   

following:  ._ ._

ORDER

Petition is by the management assafl 1’ng-._the:_»’ b’y– fm.::;_’

Labour com, Bangalore in Ref.25x19s2 on’;2;t_,_2. V

1: is stated, werkmen havefin: #A1A1d aIleging
rcfusai of empioyment, a’ dispute Court.

Accepting the has mflwed for
reinstatement with “VV.’i?’.:’;i–§§.t?és:.iii}”i.’:f3i’i}’Eb)’* Management has

assailed the said ‘aware jg; mi;

During pen£ien¢y’vnf ‘the AwV:’itp’:étiti:)xa, respondents 1, 4 and 5 have:
imp’ Egstfiifihzegit to i*écei1;f¢__cun1pe11sation. This Cnurt has recorded the

s§fi3¢n1t.f1j§i’»Qn was a full and final settiement in modification

~. of t11e”‘:1xv:a«’1;d,oi:ii1’:*£ boast.

_. ‘A 534:: far aflfispencients 2 and 3 are ccmcerned, despite service: of notice

publication, neither they appeawd not engaged any counsei ta

d’§fi:2;-£3. It is submitted at the Bar that the petitioner – factarry was

4- . ¢:os¢a dining 1988 itseif.

W”

flowcvcr, withoui entering into the merits of the is

also submitted that the petiiiemr unit is closed, it Would, .;§;§;A;$i§{()priai¥é’ta;. u

direct the management to deposit simiiar mfipcci

and 3 in lieu of order of reinstatement and wages as in

of oflxer respondents, in modification of .of=£h_é

Accordingly, petition ffieépqndmm 2 and 3 to
approach the petitiQn¢r is2 amount. To enabie
respondents 22 19 £112′: shal} issue a notice and
thereafiexg. Whenever the 2″‘ and 3″‘

‘die amoum shali be withdrawn and

disbursed to m_% .

Tudgé