thereafter ta reingiate the petitioner vosiih {iii} bac:%:wagas mad afl
Qther benefits.
This Writ Peféiian (naming on {hr pre1i1nVi«:;_§£;§.:9″§§:éafi:i.§ in
*8′ Group this day, the Court made the failsvsgff.-n_g: ” ‘V’ ‘
This petitinn is flied by:”?he1 §;z(§i’§c:iia::iA’ J
award passed by {$36 I…éiIa:;_;z:’
i,D.No.6}.f97 dated:–8:V8,(}7_ ii11V:§§:j–éi$tiI}g ‘£}§é”e;’si3pi§Jzte raised by
him.
2, -Th: ‘{‘):’:i’?3té’m3j-.=z_zj v.¢’as;–..”a;§ empEn and abgant froxn “work”. apai a’t£../g
Bcing £1366; sat§3f§€{§;~-V_i¥iti:i the repijz sézzhméttazi by hétm hf: was
V-‘,?.S£:rs;€-zid with fir’::ix:§’e’Vs of charge and after azzquirjta, he was
.§i7§-3a:{‘§§5:_St::?i :i”‘£€’_:’;1f; sgcrvice. As against the saifl arder af éismissaé,
A *-..;_3$i:2 £§:4_’a-r:2’_$:*..* faigcd 3 dispaic and the labour Caurt 39:12:: anqzxééjy
AA _ rxzjfitiéd the digputa raisad by him. Hence, fizis pefiéficm.
_,,/
32¢’
I»)
3. Heard the learned Ccmnsei for the respectigfe parties.
4%. Accorffing to the ieamad C(3E£nSf3J:”fi3r.:fi1:é”é}j§é§§.fi’i?fl6f
exaept some irrcguiarities. p<)§21féd*'s1ut'_.in _.t.3}_é"¢E:ar'gc§s §t::7er'ae}i;';:é
against the petitiianer rm s§ja::_h1"_<_.t0mp3;jzji'%;*e * st;€1fem¢3a..'{ is
prixduced ta': g§vc him an 3:;-ppAértuiii_ty to éizvnteflthe naattcr and
only as an afier "ih_§;1'ughti¥" defézzyse is taken by the
Managemsfif. If r€§3.§¥}?fi3em i's gijmtiucfinn and irgeificiencjsz
his :§é:i"\:'ic":::-3"'iQ\?::11:3éi–ffz':§itfjgasftg been confirrncd, since aficr
cfjiiifii€té.§35:z_ <3f7's§i'x _fi3:3f1i§1s pficibation he has been cnnfirmed in
.th;é:«.§;ostVVarlé.fl1fii §he:Iab»Our C0331' has faiiad to apjpreciate tha
.wcxz§§i€ncé 3.§i<i'u{;e:d the workman and aisa failed {:3 take n-ate
£}f%i'f}§€ 1133? he: met vxéifii an accident and was aim it-save: fmm
V§0r;§}é:A Accardingly, saughi for is 36% asiide the nréer Gf
thfl-.}$.b{§i:r Csmrt.
5″ PeI=–c€::1tra, $36 Eaamed C<:.«un5*.r:.i appearizxg fa): fhe
respcande;z{~«Managem<:nt has subméiiad that saverai
fxpparfunifies were given is the petitiener its impmve }1§zz3se}.§.
/V
7. Is: the case an hand, the iabczur {Kmart izaxséng Eiaken inte
consiéeraition {ha finding giveiz by the crzquiréng v::;:V2″£’}fiitv:jit}¢’ and
also the quantum efpréxductien ofthc ;2etiti€2nr:?E.’?§’a:§VVV§~<–§:j§§6: the
eenciusima that the Managen3ez1_$;.h3.$; I<}s1:'i%ié'*é£3nf§'::1ei':s:»e ..in"t§xj¢"
firs': party afid {fie misbehavior £33? pVarf"a::f"iE1:é ha:2 * "
bees prefixed in the pre:~*.<"::r._1_éI:=:.V_ of f§,e§_ esziqix-iri'z*;g"'*aufi1c:arity'ivy
garnduciizg era! Svidfifiktsi' c:Qj1'eé_r.1;éfi'(3’i¥1.'{§é_ and abusad him EC» gs: nut from the
placé.” is 21330 noticed that there is deiiheratc
‘5c,ie§fi§’g’ in prti{i::£;_t_i_Q1′: and the dimefiséun of different G£’!I’f1§2{‘sI}fiIIfS
3:12: E3;}r~.}3%2:¥2_ wag :20? imifrsmi as specified, due :9 which, the
‘- ___:es§2%i12;ie:i£~Management had in incur huge fizzanciai £053. Wham
=-.__i”he_yséttiiziézizer has remained empimyed and when he has taken
f£:§.}V__ wages, if it is noticed 3221? there is 163$ pr0dr.sct2¥an, it is
“”§_§%<;ei}; is cause muc;%3 mare Encarta? tfian ihe mm} cessation {sf
mark. The statistics given has aiso been «zzonzaidared by fiie
W