Rafiq ed
,7. .u–uuu-uruult mun MFJUKI U!” KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
WP. No.14616!2005{LKi
{N THE HiGH COURT op’ KARNATAKA Q
CIRCUIT BENCJH AT GULBARGA _
DATED THIS ma 16TH DAY OJI§f;Jf\NU$sR’¥’ Q ”
BEFORE V « A 4′ V .
THE H{)N’BLE MR. J:.;s*r;vcE4H.¢’; F§AL§E’fS.§I .._..V 3
w.P. NO.
BETWEEN: _ % ..
North-East Kamataka Road
Transport Corrporatiozu, 1 . ‘«
Central Ofice, g »
Gu1ba1*ga-~5851.f}«1, if _ ~ _V .
By its Managing Di2aéet€ir;–».. . PETITIGNER
~ %'(mf :S;RI Zsvsrmjsn MALLAPUR, ADV.)
AND: L %
Abdui
Age: 73 years, _ ‘
Qcc: Rtci;-Traffic Inspaé’ctor.,. v
*R/6″Bijépur; ‘si11bedeceased by his ms.
la)” ”
‘W./–o’ Ab(iiil..Ha sab Pathan,
Aggtd aba1_1tj’.E:i5 years,
00¢: Hajusehald Work.
_ SF.-‘_/<:¥"AAbdu1 Hasansab Pathan, /
"Aged about 48 years,
(See: Lectumr in Anjuman P.U.CoI}cge.
V f L' 4' A Mushtaq Ahmed
S/0 Abdul Hasansab Pathan,
Aged about 40 years,
Occ: Technician in A1–Ameer1
Medical College.
I I I I I .w”‘” ?’_i’. I “B” H r”””‘””-‘%’VWKI tail’ !\lifil1l|IFlI§nl\” Hifliffl LUUKl”Uf’fiflKNRIRl£fl HIGH CUUKT 0!’ KAIINATAKA HIGH COUK1
WP. No.14616!2005 ELK}
of the matter, has found {flat the petitioner is ‘*3
sum of Rs.1’2,923.25 to the deceased respon(1e1 it.L
contention of the iearned Counse} for
Labour Court has erred in computing 50% of file ~. ” R V’
by including the D.A., 1-1.R.A. 85 C.C.A. In
these thxee components would come’ of
Wages. Accordingly, the Labour
error by including the said
the wages. I find no to
warrant imzerferenee mfiexj jieéscficfion of
this Court under Articiee’ Constitution of
Imdia.
Petition
JUDGE