High Court Karnataka High Court

North East Karnataka Road … vs Amaranna S/O Hampanna Since Decd … on 6 June, 2008

Karnataka High Court
North East Karnataka Road … vs Amaranna S/O Hampanna Since Decd … on 6 June, 2008
Author: Deepak Verma Gowda
',1.

IN THE EIIGH COURT GF KARHATAKA AT 

EATED Trizs THE 6"' my 01:' JUNE ;:2a{:g'._ f  A' %

PRESEDIT

THE I-I(}H'BLE MR. JUs'r;{cE» a s§;i?5£:_v.:ER3a:;§;' 'V T 1:'

MD '

THE HDBFBLE MR. Jvs'1'*:<§E B.sREmr*:As"v§0wnA

war!' ,a.??m1}'§_o. :;577g ;:i£~* £997 :L§i{si5:Tc}
C/'w wrzrr A.pPEM.fra<:,1?gs'-9 1 '@223 2:39? {LKSRTC}

In w.A.Ho.15'2'g[2m7;     if  
xztxmfizsz:  '  :

fiofih, E1-aw:  V  

Eéfaezii 'TI':%EI1S§{)v}.Tf."§§7€§i;§"§}0I';?i}ii£3fi;  ~ 'V V

S'£:at.i0n §E'%;:é'c,}A,_ AV 'TL-V
GBKBALRGA, ' V _ %  

 its M*£z_11agi:1;" 1:):;:n::éct011._  '
mpresented 11:}; 113*. ' 
Chief Law Gfficer.

" _;f'?$3r Smt. H'.R_:fi€I1l1:{8, Adv.)

Sf 9'-{;1éi2,t;_:£1a.;_' V V 
EimiI;.C€."fl€C'\§3€?iS§tfi_{1,'"by his L. Rs. ,

  zmatha,
T f*3§j'e- late Amarajxna,
«.§;gec:i about 33 Years.

 Padmavathy',
D] 0 late Amaranna,
Aged about :29 Years.

. , APPELLA.1§I'I'.

K.



 

' '  Sf cyfimjxipaiina,

3. S.i{avit11a,
D] 0 late zimaramza,
Aged about 27 Years.

4. Sfiaskami,
D/0 late Amaranna,   ~
Aged about 25 Years. I

All are Rfat W21rdN0.1, ? .

Bapuji Nagar,

Post and'i'q. iiudiigi,  '  A  

DIST: BELLARY.     "  RESPOHDENTS.

{B}; S1i.V.S.Najk,VAT:i}*".) "

-}v.;_w_ 5;  *___:..,.__  . V

This 'Wm. A&f{1v;)ea1§:'is   Sei*..ti:o:1 4 of the Kar11aL3ka
High Court  1-act asifgizc: th11 Na.11s5::?212d03 .+:ié.if_t5:€Ti 'o:3.0*;%.200?,

In  ~ ..   
BETWEEN?-«.V% - ' A S 1

Amaztiamia ,

 .~'§Iii£i{?fé'. dec€aa:§:€i--,. _by his L.Rs.,

"'1A;"7.._«S;bv2}é;;;g1:1:2;£ha,

 S/Q .1.at:_=. 'Amaranna,
 Agcd about 33 'mars.

_. .. .4  ' ----  B,  Pfidmavathi,

"'_13/ 0 late Amaranna,
'Ageci about 32, Years.

' " -4. 'Ci. 5. Kavitha,

Dfo late Amar:-znna,
Aged about (50 Years.

734



94"!

1D. Rashmi,
D10 late Amaranna,
Aged abeut 28 Years,

All am Residents of   
Hatti Bhe.etmam1a Gowda, V» 9 T 
Near Past Office, Post Siravaréi,  '
Tajuk: Manavi,  .4    g % _ L.
DIST: RAICHUR-584:..2'9.,_ " _  ~._.§";§P'?ELLAN'I"S.

{By Sri.V.S.N:ajk, Adv.)

ii _
1.

T116 Ma:1agfi1g_BiIgééct§§i”_;’V..:

NE-KRTQ, 5″::’§§:3é’li1i_Gi1v R<3é-.11,
By its CuZhi,e3f'_La

%\."'a

he Difiiésion {§§Q1;,–*mi3fl€r,_ *
' '
RCpf"d$é£k1§€td by fitS~ '
_.<::h1e:" {Law ofiicer. ' .. RESPGNDENTS,

" (By sm:.H.R}r%'é::igka, Adv.)

*_*_ 7i'_"I«rfi 'ak'__ TkM9r_"i'

A Appaal is filsd llildfifl" Section 4 cf the: Kanzataka

__Hig_h <i";n:';:'t Act, prayiirlg "£0 set aside: the Order passed in the Writ
" ..§3'efi't:i§,m _Na.4:1ed hrsre tizafghd1.1ri3.1g”‘t13s::p§:fé3:1€’11cy./_ of’

a:fo:”:*:saj(i Wrii: Peti’t:i{:sns, workman iéiiecti.–~ Ti1éh:f§::::;é”3iiS i.a, 113166. =

bfiififl brsught on rer::ord. t;T)11’au_;;.r_%o1u:i”€. _T§fi1′.IVZt’}31§:j\§»€€,
<'}1"d€1" of rei11statemer1t ccmlzi direcfiens
c0n.tai116d. in '£116 a1x?a1";1:"":«.af for pajzlnent of
backwages to 'f}'1€§ €Xi€}T1t VQf 7. it is this order
passed by feeling aggrieved have

ffled thase Vifgdt .'

6. TE: éh:33}ge _:éia;v;:seased -» W{)I’kII1€~.fi”1 was Xififli regard 1:0

excess }3EiSS(4§i}§gEffS,V’f()1:I11C1″”ii{) be travelling in the bus, W1:1ich was

” ‘~ ._v:’C}’1E3v:.;;’fR’iZ%(1;b. him (iii 19%). Deceaseid — workman was worki11g

«’§”r5afIEc i3r;§:a§ii>11e1″ and was pasted at B63313’. He was removed

ff(5:33 “sa::rvir:é{‘j;21″i 300911111 of the afareaaid crharrge of cexfifying aI1iy

17 2zd1:ii”gs_aSsenge1″s and 10 studezlt in the bus, whereas an actual

f_é:£7::a;T14€,<«3¢1« baing mada by the Assistant Security Inspecter, Beflaljv,

1134 3:111}: passe1':1gers, two ciliiiimn and some student having

" €'0}1CE:*SSi£')I1 passes ware faunci in 311:.

'I215

7'. This order <31" dismissal was challenged by thé deceased

f31}}p1()}'€i'fi baforfi the Labour Court.

8. As mentioned hereinabove, Labaur Ci-£3111′: §E.if:E§i”.’2fvV’V{,’:.f’,:5}.f§.$Vi72″1E.’.I’J’.)”‘1$_Z

the mattfirr came tea the c011c}usi0n that empiogrgé c1eséri5e§ _’t6V’1§e

reinstated with :’31’€ Ififafllfiid 1$”1L1j1g:i:=: “‘JutIg¢’ .,g1s; ” §:<a';i:ii5:)1:1e{1

h(:'f1'€iI1abOVE.

9. {I321 acc0u11t.of I116: dAmt}i”v-.<3f_t11e "WiZ?IT1<'C3;)*?i:«':1I1, Glflfil' of

reizastatement could H0: Ca11f_1_1j§j§;d;'V'i:'i1§» §§a3'm€nt to the fixttillt of

E300/1: :3fi§;ac.§.-;'wa gt3s "":G'{1ffi"1}1f:3(}..
16"). Afte1"'vg€ 1133:} _}'ii:é.}:rii ':_.1}t: Eeaznetfii 001131331 for the parties; and

afte1~._§9é1~us;al 0f'me: recosrcls, we are of the cansideraezi opinion that

;jaj,rn1:.3;f fiackzvages to 'fhfif extant of 50% wouid not only be

véould be on higher side 3130. In the facts and

featii-resv–._ {:$f'v the case, we deem it fit 3.11:1 pfflpfil" :0 direct the

_'''am*§11a.m : to make paymfisnt cf bsckvsrages for the ciescfiased

._'ea_ii'}j;iaj;ee to his L.Rs., 0111}; to the e:x:I<-mt of 30%. This accurciilzg to

' " Wolfid meet the 6:11:13 ofjufiiice.