High Court Karnataka High Court

Karnataka State Road Transport … vs M.T.Lokeshwarappa on 27 July, 2009

Karnataka High Court
Karnataka State Road Transport … vs M.T.Lokeshwarappa on 27 July, 2009
Author: Huluvadi G.Ramesh
W.P.N(). 14793199:

   Adv.)

  %

" ~ --.   Sic Tliimfnappa,
' w.AgTez:1_abcJut49 ymrs,
_ ' -Fife.) Emrgi-gudi Badavama,
'   1.3"' Cross, Hmmaili,
'   Davanagete. "RESPONDENT

V (By Sri.V.S.Naik &. Smt.Manjula.N.Kuli<:ami, Advs.)

IN "run HIGH crevm 01+' KARNATAKA 
BANGALORE j     %

DATED THIS THE 27"" DAY 01?     T 1 

Wfimi     .'    
THE HONBLE MR.JUSTlC_E   %

wan' PETITION N(_)_,_;*47§3"v§);£;200§i'C.f\NV':;*O§_§;66 OF

BE'I'WEEN:   
Kamataka ':3mt:%:4R_,0'ac:'i"-- »  "

Transp_ort..C6'm_(5r3'£i9n,   "

Davanagere A13§Y_iSi_ 9:2,' . ' V

Davanagers; V ' f  .

By its {)i§v.i_sio;1aI Ccntrniier,  

Reprcscnteéby-its    

Chief Law Otficeh' % ..PE'I'ITIONER

M.;f";!J63}::¢.shi;.*arappa,

V



 (By smjiei;RT:1¢:;§,;k;a;,=A;2v.)

 % yms was '¥?etition is filed under Amazes 226 and 227 of

' 'i:hé 'CdHstitu£io:;--* 'of India praying to quash the award of the

V   *Priz;oEg§al_L'a"i:sour Court, Hubli in KID No.54,«'04 c!'t.22.9.08, the
 ofwhich is pmdnced and marked as Anx.A to the

This Wfit Petéticm is filed under Ariicles 226 anci~._22'7 of
the Consiituticn of India praying to quash the aw'aa"ti._  the
Principal I_.abm.2r Court, Hubli in KID No.5-*-U04
(A11neX.E).  " -1~ 

W.P.N{}.20366l99:
Bl*Z]'W'LIjN :

Sri.M.T.Loksshwarappa,

Sic Sri.Thimmappa,

Aged about 48 ywrs,

Rio Durga-gndi ExtensVébn..A _ A  , _ 

R/at 13"' Cross, Honnalh"-Post, '- _  }  *    _

Dist: Davanagcre. "     "-.:Vv_' ,..-7F'ETITI0NER

(By sn.V.s.Naik;& 'Snjgi-.Mé;n}i1Ié;}'}§§Ii{t1'i§:93;f1i? Advs. )

Am);  ....    "

The; Managcrnént cf Kamat4.é£:a'T 
Transport Corperafjpn,   »-  
Davafiagera   2   

Davanagereg, V

B32its.;f)igfsé€:na1'.C0z3troIi¥:fV.V'     ' ' ..RI«:sPoNn12:N*r %

agent the}: petitioner is aggrieved.

W



3

These Wet Petifions coming an fer preliminary hearing
this day, the Court made the following:

ORDER

These two petitions have been filed

award passed by the Pri. Labour % tin:

K.I.D.No.54/’O4 one by the Managetneztte31ti’–aié{§t}ter*

workman respectively.

2- The Managemezgt beiVng– Byvvtheiorder of

reinstatement of the worltthen has flied this

petition:’e1id<'_ the for grant of ccmtimzity of

servie_e_ andether eevnéeqsueaitial benefits as it is not specificaily

V' .Amet3t::f0n,ed in the evi1a'I'd 'is before this Court.

As it transpires, during 1983 the workman was

' epminted as :1 Conductor. Allegizzg the disability to perferm

the duties on obtaining the regnrt fmm the medical board on

\}<'

for back wages on the pfinciplc of no pay and n0 work and
much less when there is no evidence on record to sho\\é fiz:;t he:
was not gainfully employed. Even the w0rk:naI_1:a!'<s§.:;V':
have given an undrmaking that he wouid
wages. In that View 0f the
passed by the labour Court
order passed to pay flag back Ivgbis oréered
that the; Management tn the suitabie '
post, within c;#i¥f;:unicafion efthis
ordcrz ' and other amnfifiqucnfiai

bencfifs, wages.

” A£:3ordinQg:ij?,”i§oth the pctitians are allowed in part

Self”!
‘Judge