IN TfiE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27th DAY OF AUGUST 2009 Vi'
PRESENT
THE HONBLE MR. JUSTICE V.
AND
THE HONBLE Dr. JUSTICE
WRIT APPEAL No.2157/20eé{'{S4T<:sRTC}' ~
es: M1sc.W;T99S,rgfbQ9"Cj_ " -
BE 1 WEEN:
The Divisionai C0ntrcsi'ie'r,'AIeV_v. '
KSRTC, T umkur Di\;r_isi:m,.
Tumkur, .... .. "
Rep. by the Chief
KSRTC, Central Officesfx
K.H.Road. Shan"Lhir:agar,V " ~ V ~ V
Bangalom--560 02'7T.'_ *
(By SI'i.B.I.«.V.S_§:"6'lI'V1}€.€V, V'
S1*i.T.N§"Lee3_a .N'aréts.in;E1'a;ri1urthy,
V S_/vQ.Narayar:'aiah, " ' - I
",Aged_ ab0ut'158 years;
_ _Re:jred_ Traffic Ctgntroiler.
K'u'Vem'punagar",~--
T 'C11Qw=eshW3Lri Temple Street,
7. « nigai-ffuznkur Dist.
(B;J :'Sri..I....FShekhar, Adv.)
. . .APPELLANT
...RESPONDENT
\\\/
This writ appeal is filed under Section 4 of the Karnataka
High Court Act praying to set aside the order passed in the Writ
Petition No.10912/2009 dt.28.5.2009.
Misc.W.'7908/ 2009 is filed Li/s.l5l of CPC praying to grant
an exparte interim order of stay of the operation 8: executio'n'*--,of
order dt.28.5.2009 in W.P.No.10912/2009.
These cases coming on for preliminary hearing,»3.thisWd'ay,*'....i' .
GOPALA GOWDA, J ., delivered the fo1loWir1g:--
JUDGMENT
The correctness of the order of-.__the learned
dated 2891 May 2009 in quashingflithe _ endorsdeirientt dated
06.03.2009 issued by the appel1a:.nbt/Mariagement giving
direction to re–consider the matte’rv’land0.v’pass –‘appi’bp.fiate orders by
calculating pay-scale”-for” of settling retirement
benefits within three ~11ri’der challenge in this appeal.
I4eai1i1ed*counsei~fQr__me appellant submits placing strong
reliance tipqil passed by the Labour Court dated 2531
2000x’lin.’Reference’l§lo.50/2003 by the Principal Labour Court,
Bangalore, order of dismissal dated 28.08.1996 passed
Authority against the respondent. was set aside
‘_’_pdirc_cted’ the Corporation to reinstate the employee with
\N/
order, while quashing the impugned endorsement issued by___the
appellant/ Management stating that the workman is entitledjforfthevvgg
continuity of service and that must he considered for .
of adding increments to the pay–scale to__worl§ oi-it”the’_’;terini11a1..:V2 “‘
benefits payable to the employee.
the order by the learned single Jud’ge«–..is inl’colriformity5; the
award and the Judgment of the Coijitiand lvvfindhra
Pradesh High Court. We do tointerfere
with the same in this appeal. 1 hi it
5. The appeal’_Vié;iv lltherefore, the same is
hereby dismissed. 7′ it
In View of the disrnis’sal”of ap;:jeaiV,.liMis”c;W.79O8/2009 for
stay does not survive for Aconsideratioiitandllthel same is dismissed.
‘onv*