High Court Karnataka High Court

K N Muddarangaiah vs The Chief Executive Officer M/S … on 3 April, 2009

Karnataka High Court
K N Muddarangaiah vs The Chief Executive Officer M/S … on 3 April, 2009
Author: Huluvadi G.Ramesh


IN “ma: HIGi~i cjomrr 01: Isi:i§.iL*§A’i’A£{A Af1′ ‘._V
BANGALORE f

m’r1:1:: THIS THE 93*” pm; 0F APR;: { 2a§s9F% ‘

311mm;

THE H()?~E’BL-E a»1R,J”:;s’i’:{:E ms§,{;»2xD:.{;5RAxiESEk %

K.N.Muddarafl§aé.a}’h . V
Aged absauf 4{_?» V _ .

C-50 M,AJajsia1’a:n2-?§igh, ~ _ _

laya Elechieais-,””‘. . .’ :

No.4, Ne1a,géd;ér ?;.;3,hai1i,”‘ _ ”

Yes%2vg*a;2t}1§wurTvfHnbfi?” .

Bangaivore:-56£1{) ‘?3′;’-,_” ‘ ‘ ..PE’I’ITIONER

(By M.-‘S. fifisziaciates, Advs.)

V A’ …..

A The a::h:gi’ %:x;cm~e Officar,
‘ «Ui1iifc¥s:s:E,’ “{‘ransf<mner-Urai—1:1$tas,

N~::_[2fi-A,' Phase,
Paeiiya'–Inéusiriai Arfia,

'V Bang$EQfe–560053. ..RESPQ?.;'€DENT

(}3§'r}vif5s.B}1G0paiam Law Assacéafesf Advs.)

Thés Writ Patitészm is fiied under fisrticias 226 and 227 :3?
the Constitutian of India praying ta modify the award cit.1,4'€}6
passed by time: Add}. Lab01%{313I"t, Bzfizgaicxe in §3'_}.N<)_29§G1

RAJ

tht: enquiry held, he was éifififfifififid fmnl siervice. As; agafinst the

said erder, a ziéspute wag raised by the Wcurkxnaza. Thé:-.4Ea}§~f€)1T pa}9ifig””

“wages to the petiiiimtsr from the (feats ‘Eh:

closure «of the estabiisllmerzt. V» ‘

3. Heard.

4, It is a,rg:2;iVrVi§’ér;:”tV:: :*>_f Ccwunscz} fer the

petététmar fiiaf in’t§”a€§–_V -3it:1’1_E._a’_i’ ‘atasé i’;–jvaI_\;’ing anetizer m;rkz11a:i in

:.:).r~;s;.2s:<}%k%1%;%%:5;1¥V%am;gé*%caiusv:Vhas granted the gem' of 39%

533%: s$.;ag es and iti.'V%;%s'?'c.a§€:,fig:has erdered fin" (mix; 25% mi' back

wagsg az2d ;aL:;i{1r¢:i.i.3'§g¥};i, éfiaght ft): the simiiar rciiefl

, – ., ..;3'.'.i_;a:a;i'£:§d Caunsei for the resporzdent has subunifizzd that

gz2*:é:fiting back wages itseif is ernzynetms since the waxrkman

has useé abasive ianguage utibeaznmirzg afa wnrkman.

6. It is seen that Withotlt caring fix’ his {}ffi{;i£1§ sttgmrim’

the peiitionsr has asked him ts shut hi3 znauth and gi”; ‘get ta

act iike a mad man, which a as to be 1’1*s(f>:*-73:”§zr3.1%é;”€}r:«ifiti:§’::
. _ _. V _ at;

of 25% baek wages itsefif is; on t§ae”‘§1ighez’ ;’sidg§;. £7i”.1gVV3 ‘

§eIIie11t visw ii’; tha matter the fabi:;L_:r C{§uri figs ‘C{¥I1Si'{.£jé£1″€fid”?}’jB
case (‘if the petitioner. In i’}a§2 “–circuni3.ta:}'<:€;'s:, "impugned
award passed doe$ no7f'r;:qui_fe aiiy i:2'téL:*f§:rence- A 'V

?A Aei:(:3*;;'én' giyfi pétifioziEs.Vdis'1§:i–swSed.

A sal-

Iuage