Betweezss
IN THE HEGH (305123 014' KARNA'i"Ai£ }2;m§'E:;£1% V X T. j 1:'
Writ Pmsn 15:22 z2E;~;5"g;'rER;'V_.V_% -. «. '
Sri Siddarqiu ~» sirasx dead by {Rs
1
1:»)
.___ "E1;z a,i'
Smt S 2%.:-Aianjuia, 216 yrs
W50 iate Siddaraju V
M: Kiran Kumar 3, 21 .
390 late Siédéiffajilv -- "
MS "}E?gat'h:;a§é:z:zrzVVax'§," " _. .
Ififalaig Siédaraju _ "
?:..»:; n.;;anj:1zi1a:ha's,"'1a:
Siovgaze sidc:m'~'a§u,,_ _____ H .
' » _v3-~1;.Va£cMn::;1i>r$ and represantefl by their
V V moflfzeg & guardian pefi"u'.1
' ' 233% 'f;'é.§--.V.B£da}1;r Viiiagafi Kaiaéugaiia Past
"Tyamag'ohd1u Habit ;'~l%'ei&mang;.:.i:»:: Taiuk
Bangaiora Rurai Qistrici ?z3titie3--ner3
A »%gBy%sf;%§r 3 Naiixg Adv.)
W§§vis§::::na§ Canimiiezz KSRTC
" Bmlgalore Centrai Eivisien
K. E1 Road, Bangalere 2?
Respondent
{By Sri B L Sanéizev, ,:~'xdV,)
N)
Wat Petition is fiiad tmdar Az'%.226;'22? 31" the €:'<3:3s§é.E}3£iQn
praying £0 quash the award daieé §9.8k2(3{3§ Er; Ref.14;'2§€}3 3.§'il'i€_3"v~i7£.v1lf"':3-4'_'B*11?'_?
Ehe Zfim Add}. §{_,ab::mr Ccnm, Bangaiare. ' I' '
This Writ Petitien coining 013. fer hearing ihis £133', -i:';ss:: 131%' w
fceimwing:
ORDER
Patitionem are the Wife and s::hi1dréi:.g:§f the éeéeaseduwsafkrnan Whe
was werking as a Driver under i§1;§.id*:gpc{r;ée;°:tCmgfétéen.
19993 afiszr Vir:javii’xg haiii ifié;zaTzI;;_\}*;,’Tg’£’:z:é’i»:ii’:1gi thai he was unauthefisaéiy absent;
Q26 $’ér'(i¢i”3.<.¥¥lai'§ xi%s__' éiismiéssarci Lfmim i;'r:rvis:s against wiaich, dispute was raised
.. 1,mder $4.};E:0:»4;~*:~ sf §n§usiri§.} Disputes Act by the 'we3rE:man before the
'* L&'§3Gi.§._¥_f {3c1;1;€,.A&.R$jA€;c_§é:1g the refereiwe, €136 Laban: Court a:::mf::*med the (mic:
a:f* i§.i_s£x:Té:1:_;<;sA21¥;" petitian.
éounsei reprfisenting $315 partias.
” V i*i~.is me argument 3f the mttiximzars’ cesnsei “£ha§ ‘aha workman was
fmm jaunéice atzé éne ta flinsss, he cauié mt attend the éuty and
” pendency sf incguiry’ befare the I,.a’§0ur Ceurt the wsykman expired fin
296*’
nu
;3{}O3′ The order af ptmishrnent ‘n”np€:se(i is tax} djspmpoz1§Gnai§._sh:v:i”‘.,
and aacerdirtgfiyfi sought fbr quaghifig the award
Per canwa, munsel for thee respandeni’x21ai:_3gémef§t- sAiibznit:ed’L_L”€h.éii T–1
mess is gxevieus m§sc<m.duc$ 0f'unaui}13s:iVséd; absaiiw aszti {fiat thew;-rd4ir 01'
dismigsal ézannot be ixiterfecreé with.
£1: £5; seam that ihe wit}: had; .¢:§.§;fiQw}efig¢_ éf”.iEf:e:éé$b”§vhich came tea ‘are
ciispessd arfbefbra f;h{;gI.a%:§fi 11: €fm}z:rt.:’ §vfit*i%znan wcuid have been
abseszi fer dt3t§,?’im gréiiftjid ef _iaum:lia;e. Howeveix, in my
Qpiaziem the ézfdei’ Qf ‘éisfix§$’sa§A ‘reg be :00 harsh and: the Labour wart
aouiéi have takcfi 3 1:=V«.:a,s»:)iz:as.i::1eA.*_sz;””sf:”«$y\..i:3: the maifer in steaé iakéng new vi’ the
,~§)rexzious’§~gxisc£§:1ducL ii” §:3s;v_he}.«{§ that {here is ugaauihariseé abssncrz and $1333:
“:’_151e»12f;é1rs:4_Vgs,rz;3e~>:1.§:A 11:§S”~a$tab1isha& me méscenduci anfi acserdizegéy, caniirmcd
‘£he”f’ &iis.§i;vé.sssa3.;’ ‘ ‘
in this éiratzsnstansesg whiie mstvéifyixig Eh: award ef the Labour Couré,
ifié arfiéfiéé Ehe wzyrkman be mated as an duty fnzzm the date: at’ dismissai iiéi
iiéaih Lew during 2383. Hewevcr? he is net eniified fin: back wages; ibz’ ma
V V” u ” ‘gaifii paeried as ihc pzxnishmsz-nt afwithhfiidirzg sf ‘basazk Wages ;{mm the date of ‘
~ .4 .. x
E?
éésmigsai til} his death it-3=:1f£S sufiiazizmt. H is fifi’ the mana§;emeni:,t€§setEie
the iaitrmirial benefits and 3258 any {‘.s€§}f3’1′ cens€:que::i’ia} ii>enefl’£5g~~— .’ f L’
PvZi’ii’€§i}fl is sfiewed in part