High Court Karnataka High Court

Sri T R Balakrishna Singh vs Ksrtc Central Offices on 5 June, 2009

Karnataka High Court
Sri T R Balakrishna Singh vs Ksrtc Central Offices on 5 June, 2009
Author: Huluvadi G.Ramesh
mwuaw warts mmmvazmamuw-u wxwm w»wwrmua_,w{rw' mmmawmwmmm Mw.m+'m Iwwwmw "€wW"' :mMa>».m.wa@Ms.%%.M Miéwm mwuna WE" mmmwmwima flawfl vmwumz EM" E%MKNMM%%§~h HEW'? Mmwm

In um HIGH cook? or nmrm. n

DATE!) rats was 05" my car Juxst§ee9:'.:  H

swam  

mm mxmna ma. aU3TIcE."'3uii;V.§ni"£ R?;Pi$5§§'~j :._

mm etrmron xogjzéago/2393 rsfi-z 3a1ic':" 
SEVEN:  h' V'

sax '1' 3 anuacnxsmut simicfi    

51¢ 59.: m'mc.x. aagmwfinsxg in
AGl:£'¥.*.B0!1'l'.V4.€13'.4'_si-13;, A   * 

RAM' (':10 $511  '   
     PETITIONER

¢sy:':.sxi;'s§§t':?a%V-_'§%2;x:§§"-«s 'rajxxaunn 3! aczmmnur, an-as)

   '. ...... .. wfima

T ,K'~}fa»R§fl.3.- sx-mmwmmza,
WEREEMWD BY THE 'I323 wamam,
_ mmxxm ozmzmaa. -

 A 2"  mvzmzvm. ooamanm

Ksierc, amsmma R1333:
DIVISION, meow man
Bhlfiihsmfi 26. ... assazmnmrs

(By 8:1 : a I was, mvroaazsm



;:'"m is wwc.

*'*=W"" *w="'w"'W§#:..  mmmwmmwmm WEWW mawm UT' mmmwmmwe. WEWM QUUW?" WW Kfiflmfiyékfifi §W{§§*% Cflfifi?' fig: K.é§¢.§%§*'%fi'3{)§'}§aKs§3.e Wgfifi flflifi

was 3.9. nun manna ARTICL 22%?
or was eousvrrwrou or INDIA PB.AYIHG'_.'§0"'G'§*??g3I?E§-'vT_:3iE

mnoasmmrr nrr. zsmzuca tssua:n% a;s:.%Tfrx%a Tm:
assaoammr 1'1-rs oamrmu. Io?' _: :':V§ Vaiacimfizz-§sn  
Kamtrm Am mam: as armE::;-c,i¢awn».1''o_j'%:>:t:s§<:'1f''*¥r}:2«: '
asseanaawrs we saovwa 33:1-_§ELs  éa,

WEEK (103 'to THE 9a:rr1"£--§iiaa SIfiCS'~»H_fi3 3':a3"'t3scz..Aas:t:
INCAPAGITATED 1'0  mama!  _ nu1*ms_ .i'g'£"3!'AG!ED To
*1'!-it P081' or A r:Ri?:':n--'__ st§;z;b"_a?t '*~:;zu as mvxsacsxn
mama nssumwxou-2oi%3V;   9. REGULATIOKE
or mix J _a:m'  accamrua ms:
 inf?   §mftst¢AL aoaan 'mu-1* 'ms:
?ETITIO§¥§R::_ $ 8"V "iv1*xff%:°%:.i'§j 'nxmmnez Ltsrrr ntrrms vo
mam  'ass 'a1:s.'r:cc's':;~~-- 

 wV.'c-.3: ma PRELIMINARY Hsaaruc
IN 'a"*'._ "£25043;  DAY, THE mun? mm mm
mLwq'zns:~ %

ORDER.

 patiticm is by the workman sucking

 AA £02'; fiiaaunttce cf writ af cexztiorari quuhing
  andcraamnt dated 2---7-2oea issued by the

 second respondent at Annesmra-vcc and also

sought: for iasuaace of writ of tuandamm

XX,

V8o.fl’\m£’-“93-.é5%V§.fi WW fi’e..@”‘k.%.£WW&¥%3;W§”& &'”‘§M’&e21H”§ “i»»’3’om’*’&»s3§i”°§~fi,_.”«;§V’£” W¥a:!9’@W£$%fl’§d$WKfi5°a£% %'”$WVMF§”fi ‘°rw%fl”Ee4§’§”‘;a§ %w”‘&”‘ §{“?.4T”‘Wf°Q’»$’%.§””2’\tx.r?’*’-2W».n§”% ¥{“H’%’»’.1W”‘B? mwwtmg WWW” wt-mmwmammm WEWWW ‘fmV.¢W’§.Ffll? WW Wfiflfllflfflfifififlflfi TEE’-5H'”§ ‘ex-$d?§§%

directing the respondents ta provide
aquivalant or lomu: job to thy ”

since he is doclnxad 1ncapaf.’:itata& ‘V

thu duties attached to the: of”

hold by him as envisaged»1§jix.’1er ii.ag11–IL£§t:ii$§i”’26:-3
of the C 6 P. Rngnlgticna’ ‘fiorpmiization
accepting the by the
xadical Boa:;::– t;:.ati; £§§;:: is tit ‘.29
discharge 11¢: %:%g%%~m.m the em: af

justi<:Va;'"* – _ T:

2. Heard_ ‘”~.–“”‘i:unsa1 for the

Z * ….. .« –

}*;:v1V1e petitianur met with an
fihiie 1.;;e was discharging his duties
accident, he has undmgeno
‘rlnxzeazftcz: thu petitionux was
and fauna that he had suffered

disability to the extent: of 30% and it 13 very

,/
\’§ pr

m-mmmmmnm mmwn umwmm mm” mmmmfifim %N%%?;§M awm? my %fi.%W&”§”flfi{fl Wffifi €0Ufl’3′ 0? §€fiW’5fiTfiK§ H§@§”§ C03

difficulty to discharge the natuxe.«j”aff–«b.V”%§9rx

» namely driver work. on the ééff 4_

rocamandati on at the l£a«.:*.i»::a; »’ aafih’ ;

be canaidozod to viva

less the lawn: job. .§:2a§¢a1v’és:,__
petitioner once t-.:.;a’ ” Gandhi
Hospital and sunjaay Gandhi
Hospital, u3,;§,§%d :$1 :¢ting that he
has on this bani of
whi¢h,T. ta consider is
alternative job or
lower his diaability to

;§’*’d:iv’ex. Hence this petition.

§.A having heard the counsel for the

“”–.. “‘:e§pe;:.:%;ive parties, it is naticed that the

T:.é’a;”:i!-gionfccxtiticata iesuud by the Boetar at

‘-vw*mIrwk’u\ng -awn

Gandhi Iiospital necaaaarily in an

V’ authenticated certificate, based on which, the

W

..wH M-wwmg; mu mmnmnamwum aeamwm mwwms wt” mmwiwmmmmm mam?! &m.Jw%’t£. W?’ mmmmazmmm WEWM QJQQKT Q?’ QQRRNMJAKR HQGH CQU

Medical Board would be constituted}*’:.f”L:’–_ i3;1<:e

again if it is found that ::m';«eej p.;;:gi.;m

auttaxs 409 disamnty,-« "tzhezi m; T n

ceuld be considered to px1ieei§é
or lower: job. £e}E:~._
impugned endexeegeentV.e-*–**e§ienet. fault
with. ._ e. _ «.

5. ‘1’c;- ,peeitionox and two
at:-::.2:’c1v “6’3.~;>¢}n-:tunity, respendents
to ‘ before the Board and
it is V fe_ z Bound to take a decision

:5; _;:er’Ei£..i.L::s:te said to have been issued by

A V:.”t:aeev;:§a:.i%t§:s–..at Sanjay Gandhi Hospital and it it

the patitianez is virtually

s{zz.£ia.3:i’:5g we disability and the Medical

” AAVVCe.xti£icate so obtained by the petitioner ia

eqeenuine than the Medical Beard can review it:

decision as to whether: he could be continued

in the alternative jab or met. If it in lean
‘:§’»>*”””

w.u:w”«’iU’>i|¢*

mmmmfimmfimmwfi é””HMW'”‘§ Wfiflwfii W5″

than 40$ it is for the petitioner t6 f$k9 a

decision aithe: to mntinue in

or to tan some ether ;

patitionez could be conti§:-;f.:§é§_iA’
till the dacision 155» –1:: ‘a!;an h3(§ ‘Vita be’

constituted.

6. with.’ the petition
5-3

S&i-=%
Iufiga