High Court Karnataka High Court

B Naga Naika vs The Divisional Controller K S R T C on 12 December, 2008

Karnataka High Court
B Naga Naika vs The Divisional Controller K S R T C on 12 December, 2008
Author: A.S.Bopanna
"  é:3fa'i5'}.i:§h¢3;;i., I3-at the fiiiiééiion that ariszts is that even thcrugh

 absent had been efitablished, Whether

 '§w3_¢fZii?;£3I}€E'J}lf:"i€¥ some genuimz: diflictxiiies and whether he
   visited wit}: the pmlishment Gf dismissal only or

 _ '"!."'30fiJ?E ether pullishmeixt.

Labour Ccruri he zicsubt had mfemttd to the  
w}1it:.*h W311: pmadtxced by the p€fiffi}I_}£'1'--'~,    
his €V3:{1€§11(Z'£: as WW1 and Inaficed   
regard, tha pe£titio11t3I' had Vihc" ir3::;:=€di¢a1' Gf'
diffeztnt haayitais, which i11z:iic:z¢1i_f}%,L=;:Vi1"».1:?_1_1¢"::.t_V thé '  was
bfiillg taken by the    period, DEG

::1s:m?:s1; in the. }_}I'¢3S?'?§I1t case,V--vfi:€ 313:3:  "f;setifi9ne1* had

1.

3%}! rcmgveii cnquzizry $33104:

according to £31? é’t :53EIQE;liI}€€ ocaxzductolx Nita
doubt, can lecture! by the
ma13agen1x§I§tfi. b C«C?1iI’t., the fact that the

petiiicxifi?’ i1a: ¥” for the said pe:t”i4:sr:I was

ti:c’r1:;§§s£r1;_p’t1:i§–.V_f<33rth by the p¢:':i:it!.Tc:11-51* Wmiid indicate that the

¥.

7, Theiefort:-,3 taking the facts in _f§;i}:e ‘

case, irzto mnsidemfion and noticing ..ih,a§ i;t1_ this ”

natu:r::-,, 23123:} if oppoitxmity is p2Dvii1€d;’_fr;:+~ 7

mfozm himsssii; the same co111ci'[b¢;*,¥:ary Way of Iiijllhliféitfigllflnt

1:0 the same post anti if all nztrther fiénéfits azié’ t11at
the zespondénts are aisi) monetaxfiy at
this stage or at a }at.r:’1′ S:E§§’% fQW?J'(5.S bemrfits, the

ezzdrs Qfjllsfififi ‘ .

8,:’*’T}:e’:e:f;i>,:,_,%” !i1c§§éVVVé1:¥;pec=ts in view, I am cf
the opizziiziz ‘fl1€§t:. .1’%:!E}1U’.’£’€S to be hxtegfemd With,

Accere:ii_:1g13:,xj’Ehé”a§§z2;1:i~. <£iéité§d 23.62007 is set. agidzfr and

.._¢,gmsr:;s¢;ueg§;y,_%the swam; dismissai dated 1352:2003 stands

rz:sp911cIe:1t–ma:t1ageme12t is dixectfld to

miikshfafe i13§iV. f:4§'iifione1* tar} flag same post in which he was

'w0r}d1§:g..a:"t¢Vt_'iu?.e time of his ciismissai, It is he-wcsvcir mafia

x V' '};:3;3ée1"i?}j:;at 1:fi2e petitioner wuixid not be entifisd to (?OI1fiZI2?.1if_'y' of

from €316 (fate he had mmained m1autho1*iSe<:i}y

viz, 9362,2092 fiii the date of this mtiar. Further, he

1,

'3