High Court Karnataka High Court

Karnataka State Road Transport … vs R Manjunath S/O M. Ramakrishna on 22 January, 2010

Karnataka High Court
Karnataka State Road Transport … vs R Manjunath S/O M. Ramakrishna on 22 January, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 22NI> DAY OF JANUARY; ».

BEFORE

THE I-ION'BLE MR. JUSTICE~-RAM.  REDDT 

WRIT PETITION NO.5S2z.  K2969  ' 

BETWEEN:

KARNATAKA STATE ROAD V.
TRANSPORT CORIDORATION  3 . ,

BANGALORE CENTRAL 'I;)IVISI.O'R;

BANGALORE BYVITS    

SR. DIVISIONAI; 'CvON'l';ROLl;EI?._   V_ 
REPRESENTEI)   " 

CHIEF      ...PE'I'ITIONER

(BY SMT._.IIfR.,RE?e:;I;.KAjAI§'vI I ---  .  
AND:  2 ' 'A
R. MANJ UNATH 

S/O'I\/IV.RAIv:'A.I_{RIS1i:IN;2=I V
AGED ABOUT '49,YE:A_RS

 *  _ No.12. ;_YAS.HOI)}~iA"'I\F'I'LAYA
 ,IIIyIAIN'ROAI3.,,
% GHAE'/_[ U'NDES.{~¥'WARI LAYOUT
"'DO'DI)AI3O.MArIASA_NDRA

V'II)Y'ARAN'&*;iAP'URA POST
£3AN--GAI'.OF2E3 560 097 ...RESPON[)ENT

 '  J"{BY_SRIV;A--LAKSI-{MAN RAO. A_1i)v. }

  JTI-~I1S PE'I'ITiON FILEI) UNIDER ARTIcLI~:S 225 & 227
 OF THE CONSTITUTION OF INDIA PRAYING TO QUAS}--i
 ...Tfr-iii AWARD MAIDE IN i.D.NO.I96/2006 [OLD NOJO6/4}

M



VIDE ANXAE D'I'.29.5.2008 PASSED BY THE I ADDITIONAL
LABOUR COURT, BANGALORE AND ETC.

THIS PETIT ION, COMING ON FOR PREL.Ii\rE_Ei\EARY

HEARING IN '8' GROUP. THIS DAY THE cOUR'IfHMA'1'3£«:'.THE
FOLLOWENG:   " 2- 

Learned counsel for the V=.petei-tAiQ%1e«ie*..S-1.ibmItS--._th£11.

the award impugned is gfxj/e-n_ effeettto in So'v«far.w1as it-f

relates to reilistatemeiat with°e.ori'tjnuii'y*'of service and
withholding of one "'.a'11n'upa1{.p';in'erern'e.nt by way of
punishment, howeverA'Wi'th:out' 25% bapekivages since the

F6SpOHd€Ifl..*v\itTQI'iiti%})5I<1I1 ..file..d  a.ftidavit dated 23-O7~

2008   for 25% of the backwages
under thc:~:_ award,  to the memo dated 19-01 A

2019; " I,ee1rne.dV_OCoun:3ei for the respondent. submits on

:’1n.s_t.rL1.COti.Aon’S’from the respondent who is present before

“Cotlrti given up the claim for 25% of the

bae\RwageS;”.Vi11 terms of the affidavit supra.

Reeordirig the submisssiori of the learned

‘ counsel and iieikirlg on record the memo dated £9-01*

M

’44

2010 akmg with the affidavit: of the resp0r1der1t.. p_c_t:iti011

is accordingly disposed of.

Sdz/e f% ~    T  L

~}r@g;

KS