High Court Karnataka High Court

North West Karnataka Road vs Allabaksh Mahaboobsab Khadar … on 11 February, 2009

Karnataka High Court
North West Karnataka Road vs Allabaksh Mahaboobsab Khadar … on 11 February, 2009
Author: P.D.Dinakaran(Cj) And N.K.Patil
IN THE HIGH COURT OF KARNATAKA
ORCWTBENCHATDHARWMD

DATED THES THE W" DAY OF FEBRUARY,:V~28Q3:.__I__j'  TI" 

PRESENT:

THE HON'BLE MR. P.D. DINAKARAN. « ._ eHIEEAfJ%':tJ$VTTIVCE_% 

AND

THE HON'BLE MR. J-IJISTECE IN..~<.i P.ATiT.. 

BETWEEN

1 NORTH WEST KARNATAKA ROAD 
TRANSPORTCORPDRATTDN  _ V _
HuBLrD:v:SroNHuSu_--    
BY ITS SENIoR_VD.r3/TSTDNAL.coNTRoLLERf . V
REP BYITS      "  
CHIEF LAW OF_FlCER.:

_ é _ _ I  APPELLANT
(By Sri: N.DINESI_-T RAO ADVCIDATET.   "
AND :

1__ ALLA£§AT<SH MAHAIEBIGOBHSAB. KHADAR NAIKAR

~  _'ADU1_.'I"  _  A """ "
JANATI-IAPLOT 

I", 'A_T& POEET UERTNASETAGERI

A A._.DHARWAD' *-

 RESPONDENT

{By SRI. K.L.i5A.TrI;.as. SR1. S.S.BETTURMATH, ADVOCATES )

‘THIS WRIT APPEAL rs FILED U/S 4 OF THE KARNATAKA HIGH

, 4i.’CO:UR’I” .AcT”RRAYING TO SET ASIDE THE ORDER PASSED IN THE WRIT
T ‘–PETsT:o.N ‘NoE2a549/2002 C/W 31684/2004 DATED 30l08/2007.

U THIS W.A. COMING ON FOR PRELIMINARY HEARING, THIS DAY,

. IN.%:{_,PATIi. J., DELIVERED THE FOLLOWING:

WRIT APPEAL ND. 2023 DE 2007 (L;KSRTc)

5

workman would not be entitled for back wages fromggthe
date of dismissal till the award is passed and
the said writ petitions. « it A

4. In View of the valid
learned Single Judge for dispgosinglitioftinge
we do not find any good
the appellant-Corporaticin-.pg to “orders
impugned passed by the well as by
the learned decline to
interfere in referred above.
byrappeilant–Corporation

is dismissedasdeVoid’..o’i.«rn’et.rits.

Sd/-

….. Chief Justice

Sd/-é
Iudg3