High Court Karnataka High Court

Riyaz Ahamed Khan vs The Divisional Controller Ksrtc on 13 October, 2008

Karnataka High Court
Riyaz Ahamed Khan vs The Divisional Controller Ksrtc on 13 October, 2008
Author: H N Das


RT

Hi TI-E mar mm’: ms’ Kamrmm Barzcyalxflfié if _

z:m’Em*1–m1m.33mnm’5FocreaER

33.13% V A % %
‘mm H£>1m3…E B.%Ii?.JUS@
WRIT ?E’1’T’I’m_H :1 Q g a37o5;g§§oa ‘:4 33%;”

awn: ” T
SjG.1*a1SE-I’1JS:.’%-‘%’;£1’IfE’£’?’VV’v–

mm 5a%[&"a5.Rs    
W c:m$s   

 -      ...PE'I'ITIONER

(B1? 3143::  ,1

'. .....a-----nu...

; ‘:2~m{%%ém2is::3rIaL CQFTROLLER,

2at..s,R.’r.¢;:;

. ff ‘ j'<E'L3fi@uE«.§{3"R KGLAR firmware

'fir k mmsxmax, c<3H*rRoLLE12

'%-I-;.s£.'1".c.&

~ Hassmé DMSIBN, mam.

……u ur mmru-unnn mu!-1 COURT QFKARNATAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT 01” KARNATAKA HIGH COU

RE SPGNDEHTS

aw

§’\nlu\uH\ll-\l\l-\ ruuri COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGI-IHICIIHWWW

OURT

_..-.. an-‘urn-cl’! V;

ms mp. 18 mm: UHDER A.RTICLES 2265é*é2’7*%t3§’
rm mmrrrtmon my mum PRAYING 11:: A
Rssmremmr commnczmn m RE~Z_EIXZ._THE m¥scaLa

or TI-m PE’§T’I”‘IQZiER w.e.£ 11.11.1935 IH_ ‘1ERM’$
AWAE mama 15.1L1993 AS PER’-«A}_INEXeA_V”*J?l’IIi
:::r::m*smE_R’%% THE *

R I3IREC”‘I’I€I}Ii % V
REPRESEIE%’I’aTIQ?~I m:r*E.1:> 19.6.:«l’Qf.i3_AS FERVAAKQEX-‘4I:”‘;; k

we petitiazn mam em tmx
day, the {Iaurt was the V _

In t.E*a:’s ;m’:tit°a:»1«gE ‘ 1551-ayed for a writ of

pay male af fiat’: sf fix award datad
1s.V:1.1Q9;.’=;;[&m.z.m;.Ha;é;;;%3;j9m am: also as mmi-1e: am

19.35.2003.

H yv «V 2. finds that the»: labour Cmzrt at

LD.Nc.213f1’99O passed an award on
‘; mmmmm: of the peuemnm with
$1′ awviw far the purpoasa sf fixing his pay me.

af tine award, petitionm smtm that he was

r’J\/

_.-. -. …–…..nu-mn ruuvn \.U|.JKl JSARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT

rem’ taicssé’ Eat the mponémt Ccrporaticn has ‘A ”

the pa}; Em. term if the awazré.

dmfis and remmenmtions

rmpamcnt Cmwraflon has not
petiitfianm. Hence the pefifigma1″ ‘cam; Na
pa-ejuéim will be mused tea ‘ if
they are ésmma fic1$_’rapmese11: mam
dam as wrpeclfioualy
as pms£h§.e three manna
{mm the mm-.

3? J jwisgz the writ peti’5mn is

ham’

Sd/-3
Judge