7. C.f Constitution Of India, praying to quash the award
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA fi _
DATED THIS THE 04%?-A DAY OF FEBRUA}§%Y-- f2Q'._1__'O1' "
BEFORE
I-IONBLE MRJUSTICE MOHAAI S;}IAI+ITAI¥:AC;O-IIVDAIRA'
W.fP.No.8182.9./20AO9 {L I
BETWEEN:
DIVISIONAL CONTROIJLER
RAICHUR DIVISION, _ I
NORTH EAST KARNATAKA. S'IiATE?RO.AD.;.j..
TRANSPORT COE?_PORATi€JN:;I REP; BY 'I_'1fiS' "
CHIEF LAW
SARIGE SADAN, ;§;U,LBARGA.
. PETITIONER
{BY SR£"SUDH1RSIi$?G¥I" «R«;VIJAPUIR,": ADVOCATE]
AND: 1 ' V 4' V '
. S] O DAKANNA BASUTKAR,
~ AGE: 43 YE3ARS_,;OCC: E:X.CONDUCTOR
R-."C.No,901, NEKRTC RAICHUR DEPOT No.2
~ R/'O BRAHAMANWAJ, TQ. MANVI
'DIS'i'i' R?AI($HUR.
' ' .. RESPONDENT
=I<=i<*
Writ Petition is flied under Articles 226 <31 227
E\J
of the Labour Court, Gulbarga dated 25.11.2005-3'.-in KID
No.250/2003 (Annexureefil). T'
This WP. coming on for orders this
made the following: »»
onmmyy
The award of the Lah_o1.rr ceuet, ou1be.:f'ge. Kind'
No.250/2003 is called in in.tiiis:V'_'y\r1fit petition
by the PetitionerMar1–a§etn;–ehnt; Said award, the
Labour Court_'\S¢t aisidettddismissal and
Consequently, to reinstate the
workm xiii t.:h0u–t.' 'oackwage's.
2.’ “The the Conductor working in
the ..petition:er’~Manageinent. On 1.6.1995 while
‘i V. °’~co”ri’d’uot’ing’..the bdsmNo.Fm47 on Raichur to Atkur route
by the respondent was checked by
the-«…sq1;ead.VdofA the petitioneremanagement. It was found
the; respondent had failed to issue tickets to 20
” , ‘ ‘passengers who are travelling from Raichurw ‘1 to
_ \
/ \
/ ?
/ ‘.1′
\:§.__~M’.
disciplinary authority. Out of them 18 cases are serious
in nature. The respondent is already punishediyfn. 34
such default cases. In spite of t:he_;’sa:nel,:
respondent has not improved his thew.
matter on hand, despite
from each of the 20 .7tic_ketlesys'”
respondent did not choose to”‘issuye ticketed.’ In View of
the same, this Court-he-i _of’l._th;_e that interest of
justice will be mete-if~v…theV’– directed to
withhold ci;;n’iu1ative effect of the
responVdeentt;A» thelollowing order is made:
l ORDER
The petitioner’ is directed to withhold five
1i’~-lI’1CI’€1I11.t§1QtvS with cumulative effect of the respondent.
Rest of__*the7 award made by the Labour Court. remains
unaltered. The Writ petition is disposed of accordingly.
§
§
§
6
In View of the disposai of main petition,-”
=.Misc.
Application does not survive for consic:1eratioIq,_ ‘
3JUDGE L