mun uuwufll Ur WMENAEAKA i%%Qi~§ €€’;.\.:l,m? OF KARNAVAKA HEGH COURY OF KARNATAKA I-HG}-i COURT OF KARNATAKA HIGH COURT OF KARMATAKA HIGH €
IN ‘mm I-IISH comm my K2-‘v.RR’ATA1{A, _
marnn THIS THE mm mm’ GE” Jt12~I.e§.i’fz$f(:.15g ”
B§:s=<:m:2__
mm HQN'B:L:s: KR. JUs:mc_;3
WRIT PETITIQN H5f25_ 92%_,f2oé:'e fie'-iz'sr:2';§;
EETWEEN: M' A H N
24/3 zazaascm LAMP swims». A '
aw 'I'£II4fi<UE., E.B.}{§3.55'§'1V._V '
'
BPe.I«I€«AI.aGEE 3:5. %_
REPRESEITIEIE. gags: ms, ._ " '
:2mz;ac;12ze~.T_n?IRE£'::i1*ap;~–_ '-
an ;a.x.5¢b;*m22zA.% M j PETITIOZNER
(By I-£;'s":._ s.:~:' 2-té*1mI§"«–;a;gss7c-::c3=;'z*Es, ABVS ;
33:: 9; cf:
3.10′ 31:4: A.3~I.;_C§-II}IHAVENKATAI.hH
‘ 3.32:1′
J?fk1’€J*:UR~.PC2$T
HOBLI
_E3$2~1BA’£Z.t3R;E 54 agsmmzm
fizi : A J sazzrmmsan, AD”? 3
THI5 W}? FILED UHDER ARTICLES 2’26 AN? 22?
0F {IKE CONSTIQWJTIQN BF INDIA PRA}’T13’3€v TO 331’
xx”
ASIDE rrmtr pcnrzos GE’ THE
nzascrms -mm wrxrxozmx
Rfismrmmr er: TI-E RGLLSZ-<'za1~zz3.<*ifizf:2
scrmm ea cLo5:mE <:a2«:9mr5.1§*r:0:~+" 'm"~ IT"zmz=m.1:2_"
B'I?.26.10.2i3G5 m ID..I~IG._,3f1§S8" PA$'$"§.j}E§ _V_V.VBY_j'§
Eamcman L2'-kBD'£!R cotrr#;=1*%,,:"'%J3:.m~z::~.;.'==;1f.::_:::'R.fi;.;,= '2»;rVA1«z2q-~D
am: Haas 5353 own GEV3?}E-. -_' '
in-I13 91.12. mmns mm,
mm ccmr mas ' '
This the Management
assailing thVé ._4awa£&_ 26-1E3—2i}C35 paaseé by
thg Laxamgg cz:unt';"V1.aa;;;g:;3.c;re in I..I.'1.Mo.3fl998.
2. fikifiuthnriaad absanas f::>r_:§_A: 1′?
was hela and the zamrltnrsan was
.1 -.z; a::i§:vé«::1L—£rm@ aarvice taking intm cmnaideraticn
§.:é§1?ic;>us absence of 138% dayg in tote: in
tyvintemittent pariod, against which, the
mmmd the Laban: Cmzrt. The Laban:
..N….,.. W m.m.mmm nmarm =W_.m ur Mmamm mm-9 mam: or IMRNAWXKA I-mm com or KARNA’FAKA mm; mum’ ox KARNATAKA HIGH :2
Qw
ream-<5 m.T;.¥UR'I7 £135' mammmm HEGHADCQQRV OF lm§NATAKA $436M C033'? 0? KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT OF KAKNAVAKA HIGH C
Gaunt passed an ardaz: cf reinstatame_zfif'}:¢=:a§a%.ra_3:_
withcut bazfic wages. H=awmraz:,_-~'*.'.».iber'ty 'V
giver: tea the Management 5:;
of Veluntary Ratizwaénig $’r.:.:11 a*mje : :.*5’2′;’,_: _~;:l=@§Bti:;=% »
ccrgazzsaticzan ta tha iias been
challenged by an *-zrarimza
gxrmznfia. ‘V
3. 1-§ea,;s;’;;iV ‘_ Vbounsel for tha
res;s;anct_ivho’ ‘ ;«.;:;a:’:::’MLeis .A”‘ – _ ‘
4. ‘ ‘I_’t; 2155″» by the laarsned tzotmsel
‘V petitianaz:-Kaxtmgwueni: that the
.q=;:;aia§t~.€;f:x3q}V_ rarirzatatament aces not arise aw
al’2:ea:,iy~ ¢}ie Zinit ia closed. As rightly fmznd.
t?$:{La1’><3ux Cauzrt, the ptznisrnxzant imposed by
" '~ 2':}:;.s"A Management againat the worman far the
" -iiznauthazimed ahaasnczxe fox: 1'? eiacya, $pec.::%.f:E.aa.:r:$ ta:
be tea hazmh. Theztefexe, the Labour flmztrt has
mm. wwuna wfi mmmiumunnm mun afmrgfnz ur mmswagmxm mam UQURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARMATAKA {#654 C1
passed an azcdar for reinstatement?'”5. f§in:::g§
already the finit ia c.”:lr.::;$A¢:r;i, %;.h’&~–..’1:’§a1fd«.eI:.V ”
reinstatement mania neat he3.__im§3§£23méz;i:~éV&
Marxagament ceuld not ‘E’&.7;§_V& ti1e ‘v:mpansa’£:iona. V9.3: benefit of
V-alum:
5. _ .’ A1u.fEiv:*a .&VV__:vA§:2i:’:.’%§.}i2§2$*;a.é:z»::es, to enable the
Managémefit f.:”c: V .d&e:;isien in the matter,
iv;4;i5sL.hgréby,_’_ a;::::1érea that the Managemsnt shall
benefit of Voluntary Retirement
.saéigérméf”‘~_..1§y7.f:’aaaacluding tbs back wagea far the
period” the date :f dismissal til}. the
na.t4gax~edL”‘ paasasz¢1 by the Laban: fiourt, and tar»
‘._V¢4c::n1x£3’.r:3.e.r that §er:E.e:5: surf absence as apaant can
” only fax: the purpcaee zzf tezminal
hanafits . WM
rm?” p %
6. with the ab-we nhsarvatiansg
is allcaweed in part.
:m1;!””’
5 xamx §<.§§§ mopaaou +3.: §§<zgS. no $53 $2: §<._E2uS. 3 wagon :9: .§&.<§.§ 3 Qraw mg." §§a_§$. 3 pangs ta: