r\
…wx
Management, the Labour Court hetd that, the f’*’iariE:’;_’§:..£§”f’i}’iE’i’3?Z
is justified in dismissing a;3peiiaht. It aésQ..«..CQ;1s’icf£&:ted
whether the puaishment imposed is prODQ.Ft’I’oVtiat:ef~ ta
g:’a-séty of §}fO’v’£-3£’§ misct;hcim:t. :Taki’z§g..ihtai’c–o_hs:tieé*; J4″;
E><.i'v-1.17, the history sheet and :";ot':vci:ég_ [hatj,:..;%;5A::i'eiA'iaht
invoived in 45 Cases ofdefaL,i'I"te«s.iVE1'ieariief'.p_e'ri3t$ ahci he was
smtgased 'with mmor vg.::'t:~:j;aEt'ia:%;s a"ii<aminatitm, was hot interfered by the
ieatjréetév..Séi'h,g'§e Eudge. The writ gjetitéotz has been
*..,ciismis'3eE§, Heme, this appeai.
‘A5. Sh tvitmaii 5.8. Eeamed tgoamseé a;3g3eam”:g t’t:>r
” “‘a’ppel§ai”at waaiité {‘,'<}iiit€ri€i that, the charge azggaéhst appehaht
was fi(}Fi~COl§€CtiOf'i/flOI'IAiSSLl'E3 of tickets to the passengers