High Court Karnataka High Court

S P Suresh Since Dead R/By Lrs vs The Management Of Ksrtc on 1 June, 2009

Karnataka High Court
S P Suresh Since Dead R/By Lrs vs The Management Of Ksrtc on 1 June, 2009
Author: Huluvadi G.Ramesh


1 nun! \-I-Jun! wt l\l’lI\I’l”|lI”\I’\.l””| lII\JF’l \–\l\JI\I VF’ l\r\l\l\Il-“I-\l\l\ l’lE|JI”I LLJUKI LII” KAKNA’IAKA

:9»: THE mag cwpsr my manaa-m.:s:;=s., ”

warm ‘N-[1153 THE 01″ a.?a?””Q*E.;2;j§5:_:.2:é’;’;§ V’

asE=’0as; *. ‘ ‘T
was H£.’;1’€’ELE rm. aus?v–fiv§:¢EV_Hué;u%,m3:VVA’fé:”éé§MaaH;
war? 9s’r:’r1:<:;§: H43. ;.2r:£15;'2–3,Lp9 L;«§::aAar;§3
aawxssa: V « .u' '

s 9 sunasx » ,~W-.*

srmca nsaojaraybuag

2 saw HhflAH§fi£_¥fiQ LT 3_§ SERE$H
AGEQ-V..§.ExQ'41f'T 4!; va:2..s.sA "
~Rf&–§fi;42§§LIG,'HUDGG~w"

{$EHM1MAflT&? 3R3’S?&GE

2 3 2~£a%rH:aAvA.T1-:1 “£223: 1;? 3 9 suazsu
. AGES }3~.§’ YEARS
aggza 2;:’.:y..42I,_ A533, Hams, ammmmm
ram; s–ii*m$,” 2-mscaaa . .. Bmmzaxms

fit; 5$.:i;’S2″a£:V 3 mm: s rammum. Is: mmzaam, mas)

“l\J” \II l\I’\I’\.I’f”Ilf’I\l’\

°A£a3».f

]§mfi§wmw?mw@mc
vwsmg azvrs-ms;

u”~»a§axw+25

llhri ‘R Iuiurillli ‘Ill !\f”!I\IIr”\Ir’Vl\.I”‘<-

3? W3 EIEVXQECQEEE; €E'l*f?E~'€i*E.;E.:ER .. . RES

{B§'$&t:HR k§}
W)'

'""' ' """""' P"? """""'"""' """"' '-"-'""" VI" RHHIVHIHRH «mun \..uuIu Ur AAKNAEAKA HIGH COURT OF KARNATAKA HIGH COURT

THIS W? FILSE3 UIEIETIER, ARTIQLES 22$ }3s1°'£fiE–2f'? C}?
THE i§€;}€S'E'ITUTI€1}sf :32' INDIA mavxma T0 Q:33na.s_":§._*~F:fV:»{E

Assam: 924.3355: 33* THE LABQUR €933? _z§i'¥'s.:;*;c;$_; _.__z2~;
zIEz.m.:4o5,~*199a n*r.22.12.es, THE c3ra;*:.°;:£:E«*:r.j£n"' t:e;~9fa*"_,
CF BHICH :3 gasnusss ANB uaaxsa as £fix+3'?¢ THE'»"

mcwaxw mg EETEQNERS ARE .a;::§a:av sf1a"«Aiéa' "*s*%3vv'nr;m§.§<:*é*r

THE asspaxam '50 ms. % EuL';v.1 '%s_Acxw3g:;A§;3*V '~A1¥a'::"=?:'c._
E£'E'EiJ-EB ALL QT}-{ER cm-,;$'E<;r,z3E:«:*'1*:;z_«;.' 'a:EJa':2:s'*:=:*s" 3?-

Henmrxz; rmzwr 'THE wanmm z5':.5::m,Vw1~r:LE..:_N ssaiavzcg or
was coayogmron. " ' " M " "

mzs win’ a:rotsg:’§a’g”51i1e::r:”£f£§;1′ ..P.RfiI.§.{E;t.INa%.RY HEARING
T1-{IS BAY, T”‘”}'{E”::I:_’3.”;’=§:’V§5R..”:{:”.’!”(.ifli’.’3V.E ms “§’e*QLLé.’JIWING:

‘:1, 1′ 75:: E ZERV

VT.j12né._ Eegésgi’ «.§§sa;;§_£:e=:$;sntatives af rm wcrman

are baf¢$s’re” tV1fiis :_ c s;:.€z.1x:*; seeking issuansze ef a.

=9-:;s5 3?:’i;: §;:ar£fi{:2:–ari quashirzg the award gassed
LV”%vrga2a::u: Cicsurt dated 22-12-2:399 in

iz,_ fi.2~:g;, 5. ége}’ 1993,

6:} the gnmznsfi mi anauthaxisad absenzze,

éiftez balding an enquiry, the getitianaz: sf-ma

diamissad. from sarvica. Thereafter, the
petitiener xaiaed a diaputa under Sfiatian

29-43; at tha Industrial Iyisputas Ag.;:} “‘-§;’i:é’?’.

The wcrkman died during the pendeh§yj§f t$§ .
matter i.e. an é-?-ZQQS. :TEéra§ftar the a%a§d b
came ta be passed Van.a32¥§2~2§§gm,wififi§fitu

naticing the fact that”Q§zkmafiu@}adf§fi§ih¢ the

pandanay at the m&;tar{m”§§nEa, tfii$”p#tition.

3. I-Iaar.-.~c1 .«-+,:;1v;e 1e: ai§z.’rxa.<fi"' '.j_~~.;:V¢az:{g;§-:«a1 far: the
:e3pecti§é:§%Eti$a;} '.IV

4. SifimeVthéflafi&;fi_@as passed against a dfiad

parsan,L”th£._awa:d* abatag and the sama i3

“”a_he£éhy:qgaafiéfir” The matter ia remitted back

‘t§”tfi&LL$h§&§ Caurt ta pass ayprmpriata axfiaxs

ia ac¢ai§afic$ with law aftex haaxing both the

‘.,pa:tis5.

= : §. Emcazdingly, the §E§itiGfi,i$ fiiapcsed af.

i}§Ly/

… uu I:’|rIIII’\ – nu.” – V…-..a-unr \lI I\l”Il\I’lr’llI”‘Il\l”| I’u\.:vFl \..\.lU!(l UP RHKNHIAKA NEG”

Earrings are directed ta awgpaar hafare the

Labsux Ccmzfi: can Q3″ August 2639.

Smt.E~I.R.B.enuka. is pemzitteszi ts file ‘;*;s;ie’-‘-;2″r1¥;’>VV’_~..’.__i

mi” apgearanszm within fan: weeks.

mph'-*     é