Karnataka High Court
The Managing Director vs J Nanjappa on 23 May, 2011
Addl.Labour Csurt, Bangalore. The Labour Court, by order dt. 7.9.2009 recorded a finding that the dorriestie enquiry was not fair and proper. Thereaftrérwaifggg _ award dt. 23.3.2010 allowed themelaim_*petitiointsettinpgl'" aside the order of dismissal dt. disbursement of terminal 'b_en_efits 'with betclsgziagest andvd Continuity of service from the___date'o_f disrrii.ssalfip to the date of retirement, on the petitioner" management h_ad__faile'd"tofs.d.dtrCe eiridenee on the merit of the ehargels, 'The-re"i.s"considerable force in the submission of the lesrned Veouli1Vsei...u~'ll'for the petitioner that in the ad:n'l:tte_d fact that....the respondent was issued with an
order ‘ofltransfer which was not complied with, no
further ‘evidence was necessary on the merit of the
l<._charge_la'nd the Labour court ought to have considered
"'-Vlthatlfaet and proceed to record findings on merit.
i /xi