High Court Karnataka High Court

Vicon Employees Union vs The Management Of M/S Vicon Ltd on 7 March, 2008

Karnataka High Court
Vicon Employees Union vs The Management Of M/S Vicon Ltd on 7 March, 2008
Author: S.R.Bannurmath & Gowda
 C_[0.7Chaifl1anya Properties Ltd.,
  A  Bazigalore -- 550020

{N THE HIGH comm' <31? KARNATAKA, BANGALQR$ _
DATED THE 07% my 01? MARCH 200.8?' % g? f  
BEFORE    

THE HQNBLE MR JUSTICE  

Am: AV 1% . ,
THE HONBLE MR. JUSTICE A. Qowm
WRIT APPEAL 0;? 5 ma)

BETWEEN: ‘

Vicon Emp1oyee.s'{I;1:iQIi_ ‘ , . ..
Rep. by its -.¥’oif:.t S~::C_:rctéir_y,4 r
Nekkundi, {)(21ni31.aIsa§}.§1rea,. ” ”
ML1th1,I:5an;flI”3. P0:si7,_v ‘ ‘
Via Varthuz”, ‘ ‘ V’

Bangalore. –*55r3{:8’7_ *

Presently at _ V I

Gangappa.B;1i1di;r1.g, ‘ ~

8;??? Cress: Gamdachaxfgalya,

‘-Maizadétrapzflaséidi P0:-st,

Ba_n’g_a ierc -e_SEsG40348_ Appellant

(By as Shankarappa, Advocates)

of
Vicdn Ltd.,

Ni), 3.7; Sanktty Read,

-3-

Rap. by it Director,
W1″1i’£.ei’1€:1d Road, Mahadevapura

Barigaiore – 568348. V

Writ Afipeal filed 11/3 4 of _the

Act praying to set asidfs the ordef –p:as_sedA’i13V__ti3¢VWI*§;£ Pe¥:iti011
No.25586/2605 dated 04/06/2007 . ‘ i

This Writ Appeal is Qzim,’ 01:1 this day,
Court made the following 11:. h’

TWO: wr:e.k$*:’;;_j:f3 to comply with the
ofiice Gbjfidfifififi. = not complied with, the
appeal wiil diV$.§’111_;”_’i4V~:-‘A,V«.”.~”,v4=;*,(1.’::_”a{1t0131aticaily without further

cmitgrs. V

Sd/ —

Judge

‘fj-

, “SH” at J “2
xgh Cum’: 3;’ giamatak.
Bangafm-¢-5a3 om

3*’; 3 -528′