High Court Karnataka High Court

Bangalore Metropolitan … vs Deenandayalan S/O Krishnaswamy … on 23 September, 2008

Karnataka High Court
Bangalore Metropolitan … vs Deenandayalan S/O Krishnaswamy … on 23 September, 2008
Author: Ram Mohan Reddy


9%? THE GQURT {J}? KARNA’1’AK:&, BANGALORE, W.P.1D492/’i)8

ti

4. Thfi Laban? Ciouriz having mgard ts)
I11é3;’L”$I’ia.1 011 records and the (=:Vi.<:1e:1ce "both
cm-cume11ta1*y, held the 3;'&:s'po11dent g11i1t:y'"{§f*t11f::
The petitianary lfxaving £101: p1"0dL1Ct:: the

shaezt Qf the respor1der1.i;., the La%bo1;u.j"€Z3,0u1:t . exafcised

j+L1risd1c1:i011 under Sec. 1 IA 11«'eé1'(iV"At~3fl'i%#.t
t:hers:-3 \F§é~'€-18 a, need. to show scf;r:V%1.'i$;<si?-i.%;:'§§-side thc:
=::m:ie1' of disinissaf; V.}'.3_¢iitéi()ne1* tn
reinstate thf: 'x$7ith01,11: back
wagm; and £v7'i2\/'¢'I§ 'a€iiifiJ:1'1"§~.3.é;3¥VVV§;1CI"(3I7{1€I]1iS win}:
c:L1:11L11atiVe 1"8.1'.2.20{)'? A1111exm'e–

F. P161103, this;Lpeti:ti., “§avi–ng« V-1i’ea_1″‘ci the leammd counsel far the

.1naf?;;’tir3,§,”;f:Ah’}7?¢:t1{iV ‘€:’«r;§i¥t;§?§,¥i:1VéV:I*3.11}<»: force in '£211:-:: sL1b:11:lssio1"1 of
2 '.'1<.§.a1'1'3.é:§}<:1.. { :{;§1fi%;e1 for the p€17i{";l()I1(3I' fihat the Labour

a pe:rv€:I'se .f'111cii11g that the fai.1ur& of tha
fa Ellafk t?;1e default hisf.Q1*y 51162811, as an
in evidenctea, the past: record of service dcmrvtizs

" flea (Z'.()1.1Si§("31"a.t§_O§fi19 A<::<3<31'd.i.z1g tn the 1¢:ar'11e:d c<)1..11_1se;1, t}"::r:

rr:spondam:, in cross examinzatien, admittzed the fact that;

M

VXVLVNHVX $0 JLHROD H93!-

,-s 31:13:: yuan-nmsuu .:n mnrn HEEH tnawlwluxwst «tn lxnnn HE-)ll~I !1′)t’h!1’r!N8V)l £0 nmoa H5)”-I VXVLVNHVM :10 18303 R91!-f

“_ ‘ ‘”..”‘,’,__,…..r- uusuuuu u.—— –. u.-u.–.-……. ..-…–
‘guano-an sag l’I.I”lI§l’»I’IIl’II’I.I”l nuvu: Cw.’ Var

IN THE HIGH. COURT OF KARNATAKA». BANGALGRE, W_P.1G49Z.?O8

9

1633861′ punislamem is quashed, and as a cons€:qL1t:n1cii11g iibx: ozarder 0f dismissal passed — ‘

p€:t..i+ti0ne1* C£}I’]3{)1’&’i.t.i£}I1

csg

IN HANNA: H??? 131′!) Elvin”: Inc: