High Court Karnataka High Court

Vdo India Ltd vs Kum Sujatha K D/O Kanikaraj on 17 April, 2008

Karnataka High Court
Vdo India Ltd vs Kum Sujatha K D/O Kanikaraj on 17 April, 2008
Author: S.R.Bannurmath & Gowda
      "  VHAKAR, ADV.)

-1-

1N THE HIGH COURT 0:? KARNATAi{A'z&TAB§f§N§§Ai;f3§E   V

DATED THIS THE rim DAY  s%; PIé1L  _ -  A

Pnasimir A Q
THE HOIWBLE MR.  'BANI.~l li"R--!:\4lAT,!f5I
     % %    %
THE HODPBLE MR. gusricg 5.3%;  GOWDA

1 V.L).01NDiA».LT.D;..% " _ . ;
(FORMERLY :mfi;Rr¢ATz<31~zALrNs'rRuMEm's LTD.)
NO. 14-1~Q.'H0sU_R' ROAE..,__  
BANGALQRE-560 095 , 
REPRESEH'_I'ED.BY ETS 
,. MANAGING D!_REC'['CrR.

u.APPELLANT

1 "-KUz¢'sL, 'ATHA K
D,{0?KAN1KARA.1
» AGED" 31 YEARS
" = «$0.14, 21'» MAIN ROAD
V. _ ROSE GARIJEN, VIVEKNAGAR
'BANGALORE-560 047

'T   GSURESH

sxo A.S. GOPAL
AGED 29 YEARS
30.259, mm crzoss
DRAMBEDKAR NAGAR



-5.

2.' Appellant-management, has  .  --.  

Court in this appeal being aggx'ie:fi:'ed:::byf'~ 

14.1.2008

passed by the

writ petition, setting aside t’.’fir::._V’»v’ayI:VvarcVis~« and
remitting the mathcr am: liberty to
me petitioners to hear the
matter aficsh- _

3. job trainees raised

dispute The refemnoe came to be

can. they were not workman, against

Writ petition was filed.

-« that Union was a necessary party which

_hadA1’1ot «jixiflpleaded, lmrned Single Judge deemed it fit

” ‘T .giye more opportunity to the writ petitioners and

–A.«i;uashed the impugned awards and Ielnitted the

_ m-atfiter back to the Labour court for fresh consideration after

A “giving permission to the writ petitioners to implead Union.

tab

.5.

4. Aflaer healing’ the ‘V

appellant and on going through

learned Single Judge, we do not mt§ rit_
especially when the learned _ the
basic defect of non~i1npleadiné has given
one more forth their
contentions. thtwexppeal and the

same is 1’ejeCl’£’:'(i’.*~ ‘

5. It both the parties are at
liberty to u’§*i1tf éo€ai11tc:.afitie;11s that are raised in the writ

gs’ ‘.§§e3i§,fas the A 1.