Qsuri. éisssgss isifistsisd as 8.12.2983 said on 2£!.3.2Q9»4. his ssnisiiiy
rs?-assévsiss E"'%ss{-Vrxsid. Yiisrssitsi" sstiticzznsr msds s representation an
2-fiziflfléi'sséiiiiiigfsrsmoiisn rsttsspsctivsiy item the year '$98. as his
'~_ ii-.»¥¥!'}ed dsissii-by the respondent i\isA3 by wrongiy irstsipresins the order 0:?
sad sgsis he made sris more rspisssststisn ss 9.32.2036
…_”V”sss’; even said isprsssritstisn wss aiss nsgsfivsd sy sssthei
V V V ‘ ‘ _ ‘4 ” Lrssssrssmsst iziatsd 38.23%.
iiss set bssn csnsidersci and W.P.Ns.3284?20G8 is against the dsnisi sf
isczerssnis for s psrisd bstwssrs 14.4.1988 is 19.1 2.2983.
3. Facss in both the visit petitions are idsntissi. tiésssi’
writ petiiisns sis dissssss sf by ‘ihis csmifssii ‘:”.3¥’€39i”.’.. _. ‘
4. Pesziens jsirisd the ¢§;*i§efra:ie5sii¢ii;iss ‘air;
Assistsrs: Mscisssicsi Engineer iii§5 iissu¢d wiiii
sziisiss is chaige sn 5.s.iss4_ iniersiisihsiisgisg inst,’ ‘cs 9.3.3994, hs
has caused devistisn to intsisistsiirssiisi’iissiissssi purpose. in i:i:is
regard. an snquiiyfssis hsid sursisviiimsnt sf rsmsssi was
passed agsinsfi, in czusstisn the order
oi rsmossi_ “¥iei:ii??Vf_¥$i:3’s.329e5i’i 998 and sssss can
separate issriiss. the said ssit sstitiss was
disposed oiiss’ 19.! ‘i:2;Ci€i3.,.4’:is.iV”;5sisasscs sf the side! passed by this
bstsh=–:;i1atss~s;}s§;*si airsacisr promotes. Hosssvsr. ihe ssis request was
‘ pa;sse§”é=.n eréar cf remova! against the ;>e’£§t%ener can 13.4.1 9:98
had flea ea agpeal against the said order and the appeaé
~-«’Vfi!$’e;§f;dA¢a’se:§1:§§éi%.%V ‘V
it is stated as to why the case cf the ‘_;>e!i’%§?o=:/3;é’:*- not c:3ré5i«d[e_?:e<§;:.» .?-éénae.
theta éa as fasrther requirement of é's:§;édé*;"s«. ti%§gés -'é?_:a }C';e.r§9ratien.
15. in the fight :2? ‘FQVQ c<%¥st¥.§nti<:%{*'5».'~:.i§3e.._§=:$§nts that arise {<25
csnséderatiss am: H _ '
f.¥;"£?¥'§s=e$f%sr :%g'§?e:»w"'a3f;'.?.f':e Vgfiasaea by this Sew?
in %4»€P. Ns.3f:fl§5}'f%§%9$" = 39"' raavemser 2993, she
petit£e;2er'5.:_é:2!:'t!%w'._ ?G §2L*_ é«sg§s:2iered for promcéfon :0 2935
izigfzer céL§£e'bef¢:e A:7§sVje§;:iors v.-*a=,=.&=: pmmzazed?
V A ?–.ir'5'é2é2:*.;er %:é}'é! o3' backzaieges %'%:'{}~L§§{.? disenfizfie the
V" L;o.e?f§§e:%:1:e2.’..§;e _’ ~
péfffiazxmfie emw. Adaardingfy, ffza fora’!-::svv:’ng.z.
ORGER
I. W??? ,r,ve2ié:’o:’: is .a§!cwm€—- §§;:!e1″:zzacfe ‘=a}’3sa.!:.!is5
£3’. Ihe impszgnerzf ‘orders mésaé’ L.b};s aha appeilate
aufhoriiy daieci 9;9f.fi;9.”§’998.–=in’ ctaqfismirrg the
o:’darirr;ade £1}? ‘ff:e».’¢.fis¥si,;Sii;1e:}? egfifiefigi datea
‘i3:,<'}a:'€:.,1;§§3 are $3569." ..
iii. =34 direéfizan, ‘§’3’j’–.L§.’s’;=«:s.1§:? $929 responaené
cor;>:v*a_fion to “reef;-wiaie peiifioner into
“”” ‘” –sg?2{!$e %1+’§’£?2i:§ –!?rE%:”: {*£’5′,h:fays’ fmm taday.
_ ‘ 4Peé?z:’£:ic5:3er..§s» _e!’:2:’£fé;£ 9222*}: far senxice benefiés
a’2arfé’».__c:$f’ “cii.smi.saai iriii fhe dam of
‘;_fei:;.§!a!=eme§2t :”.e2_!=;:; servisex
it is made c!ear that #26 petffioneyis :30? ezzfiéiw
n any bah)? wages wfiafsoever from the dafe of
girder of dismissal $51! the dam 4:3!
AV »vré§3s’§§£e:r:9nf info service am faréfzer he is
‘ « w a__£;~;g’ ms enfitfied to any annuaf increzzzenés from
. aforesaid dates.”
V, ;,}’»
~ ‘ J58. The;-e_Aié; ne daubt that this Cam: has net gene into the meréts
t%1§L§;as:e ‘é’A?:d it has éispesead of the writ petétian baseé on the memes
” V–?EL_{§i””by T:t?:e resgfiective partées. if the memos are acceaeted. even
VTfL”~va;$¥é£:~mé%2g that the petitioner dié merztéan an éhe cenaeqzzeniéa benefits.
sear: baa :29! rgiected the memes. reading 9? bath Ewe memos. $2 is
D(1Sfl:
Co:’pc$a:§=3n, Cfiause-V sf the crazier has been paaaéed and it has to be
i€!3{Z§6$’$’1.2®d in {$19 caatexé of bath the memes and net in §sa§ation and it is
akse céear at saramé Ewe?! énteraiia stating that the wrét petitéon is déepesed
at in wsiaw of the mamas flied by the partées.
20, it is c%ea.r farm the cxéer a? mis Csurt. that me §ai§%i%é§%éé?”2¥%:a–az§fe2’i–. .
:29: be entitéed for the backwages er any egfser ma–rae:a§§~.. b’éséaf%t3 u
beéween 398819 EGGS. Except t§:%a..x no o;*:%1’ér:{~;:*ef!$.5i::L».3.’benéfifir» sfgrséed to
$929 getitéoner. 9!: my c:3§r=.§on, Carporaééan
mating the erée: pass§d §:s’;.!.. finial’é5§:r§:V:§ez.§.::§r§é:§s%:$é:§§ ‘v§’;§:§;z’é*.~3§2r:-gerst an *-the
petitianer and the{.e*%3;§v a? ma case is:
nremsticn is r:%§$fc;eH:%*;é§is?_%”£;:’1.:;;::’_ »
22. As §g,ga:’§V cave: §.te?;A.».V_?§§:v?%§e::A:a domestic enquiry Es initéated agaénsi
d:e%’§fiq§§e:¢.i_,vL’fean§Ea§%ge§’«-grad during which gefiad the 9536 %s me: ‘far
cans%:dL£§i_ri§§_§?.:Te”fiemcfion. non-consééeratiesz 9? the case at? the
T’ ‘v éé%’éé:}nue::i’em§!;é?ea%§§§§§r§n§ the said peried is §usti¥§ed as $919 emséoyse
eLn:.z:§!z3z ‘ agaégzssi: him is net entitéeé fer consiéeratian far
his case w%%§ be keg? in seaéed saver. £5′: case the
. §!e§ is punished fez’ méscsndasct. he %3 not entified fez ceneiéaraiéc-:2
‘ “a€, case fer azematéaa éuzéng the said aeréecé cr ieirasséestiveiy’.
«
I
33911
J
LL .;e?:%%i%é§ §$%’ ::a€§or:a§ incsament,
-35.-
22. 3:”; thés case such a sétuatisn {ices net arise. as there was ne
meeting 9? SP3 £9: considering we premmians during the aendency 9?
the deparimenal enquiry or during the pendeacy cf the writ $$.’3?§.’§__§_$3′:
izzefsre tfaés Saar: Admétiediy, w%2a% Es denied is backwages
was and 2093 and admsttedsy. bath the parties hsacé agmed c:éA:§2sAaé%;:::%gf’% ~
cf service and reéaied téenefits. Crpcs’a€§:3_.r_3W%:»5a2;3 a§sé”*re:-étgaréd 33:39
senécrity ef the petéééaneg. !n the Sight ofv’-.%:he;”*:sa§*né’;»_§ ‘é5f:”‘i£r:éi1.T_’
censédemd §$}§%’§§$$”% the: the endaffgemeni §_.”%;r¢;=»;’ati’;’2vv’ée’?§:’aeca.s3§’y
ératemsetérzg the erdeg sf thia Csurt éefiyéfig consideratien
cf the case at’ the is :z?z’__§s£s_.’»,~§r::§5;éé\.»*ei»é::i’.»’L’ Cespcratécn é€se%f
has accap-$95 that §t::f2éV petééiener with centinaziiy
<2'? servéce and ibeaefifg;-.§£ §éa1*.;"te- V3239 zzndersicsscf that except
the backwageég-'fer aii netfiieaey became entéfled and
he cannet be deniiedéjéf ,$:.V:V¢!'_z' §v!'s§c.%'e is athezwése ms? denied by
théégvfioufi. ,.E?jg5§%§?:*er. ¢e%:p%€ a§§§§§:A 'having reamed yanking 9? the petiiisrser
%né¥:z_e ,se:2§<.::éty_Aé§s€.,§%'~?:as net jusfified fin mi considering the cage sf
, V ;:=e2§<:%§é’e:=.; ifiésk %§f¢ni’£;%§_Q§2.;’ V V
V –V 23. ‘E=,sen~ §sT'”a;ega§d ’29 the mnsiéeratéen a? gen: 9? ncéécsmé
_ _§}§a::5:e’a’:é2;e:*:%..T§$ cerééerned. Ccrperatéen was rm: fazstified én denying gram’:-g
*. é>§ %_éet_§<:r3a£"ir:'cre:':~§eni:s. This Cans! has net denied the éncremeats. but
§e§§z§ed..:!ée gayment $3' increment duséag the saéd peréad. Petitészzef is
24. in me Eight 9%’ the amaze <%§s<:e:3s§o:':. ! find that 239%: $29 ¥.4%':ét
Petétéena are reauéreé 1:9 be a£¥ewe§.
Aacoréérzgéy, $!’§.P.¥’-£c.3284!2GG8 ans! w.P.5;e.4e,!2s:;§%
a§%e%a:*e=:3. The enasrsemerzm éssaed by :’espora§ent ¥”»§:::res–».§ a:’2a’-.!}§ 2%,’?
\!%?.?°.!\és3.4£!!209? and enéozsements $352-zeé
2′?.2.2{}% anfi 22.1.2898 ;>:<:§e.:cad at .'»"§ :fe :"se: xzszeé4HV:a:3dj 7L :v'§éé»peai%wfé§y %
in m=.:xso.e2s422ms are q:.:a3!1e 7r*::’::s:1V£’:%G%’s’;§:«%_V”;’vi.€§.z%’:d eéégéms in
acswéarzae as.-r§th %a%.-%;….
Sd/-‘3
Judy?
s<:'2&sa.:_-+ ~