High Court Karnataka High Court

Bangalore Metropolitan … vs R M Venkatappa S/O Muniyappa on 19 March, 2009

Karnataka High Court
Bangalore Metropolitan … vs R M Venkatappa S/O Muniyappa on 19 March, 2009
Author: Huluvadi G.Ramesh
were recycled. fhe Laban: Court has erred in believing the vers--it5a;

ssrmrkmarz that the checking officiais gathered these tickets frgiziz thgt   ~

the bus 3:16 the workman was forced :9 Sign t?fie"0ife:1ca--'memt1;t 

the version of the efficers of the Corporation, 1'.T1i::ré"t:ve:*é' 'afivcrai t.pra=fiOiQfi$--..

miscamduat on the part of tha respbéatiérat amt"agcurti§§ig1y;':._;St2ug}:i fer " L'

quashing the award pasmd by ttixe Labopr...(i§)11rt'c9nte:téiii:g.t};atAVVt§1e Labour
Ceurt is not _§ustified in hdidtfig.  is unjust and

dispmportionate.

Learned éotmék.-=.lV:&j§;3re;ss:}ntii'igf_t§:éiréépdigdént workman submitted that
Gut 9f the wittxesséé   ciriverr {if the same bus had given a
categoricai statgrxfi-aixzt  '&=\?i<ie,t9ii:s""before the Inquiry Ofiicer amt that

re1naincc2_::ncha3le%ige:;tianci"thé£ae $5953 no oro~ss~--exa:mination to that effact. As

 Véixch, titété iérno 'the fméing given by the Labaaur Caurt. More

§r.:s._=_:r;'  ._ af the respondent firm: the chem}-fling officials have

‘ V’ picket: thevttvixich were on the finer and made a false ailegatéen and

_ that also has tart been ceintraverted. Even the SQ calieti staternent said to have

Vxtéétatdeé by the Inspeattcer themseives is net the statemant given by the

___”‘pasé€:nger3 and none of fine passengers were erxiatnined to pmve the saié

“s.t$tement. In the absensa of the same, finéing given by the Labour cam’:

£1065 not eat] for any interference.

requiramenf. The wntentien tamed by the management fimt th+s~.e:&jid§;i1é!§¢

{he Inspeater mtild have been reiied upon to £1016 the guiifi; K V’ 2.

be Simply accepted.

Petition is accerdingly, aiismisseid, ‘ «