Karnataka High Court
Bangalore Metropolitan … vs Devaraje Gowda on 4 August, 2009
'pz%3yi'r:g'te_£;t1avsii..tE:eu awma datad 18.4.2095 in ID 922063 by the Industrial
' mgsusax Tirihtmal, Bmxgalere medifying the punishment impasw by the
'R ' ' ~ iagxazxagemeni far the proved mis-beiaavieucr 0f the rcspandcnt workman.
1N HE men {ZOURT 0;: 1«;A11NA'1'A3;A M BANGALORE
Dated this the 4" ciay of August, 2909
Before _ _
ma IION'BLE MR JUSHCE HULUPXDI G %
Writ Petition 22139 / 20:3 (£5; '
Bangalere Metropolitan Transpert Carporstiim
Central Offices, K H Road, Sh;mthinag:tr ' " "
Bangalore 2? _
By its Managing Direetnr V * Petitioner
{By Sr} L Govindraj, Adv.)
And.'
Devaraje ' M
BMTC & Stat; Road T1'aasp0r:.\X*'o1jkmjsU11iun
2?' 22-A, Grmna-£k:\%a§11a'R9a<1'V" _ " __
Chikkamavalli, S » V' Respendent
(By Sri K Hmmméimgyapga 8.2}, Sfiem, Achn}
' V' Ti;é:;Wri£ F'€atitienHi'S""fiIév£¥ under A1't.226!22'}' of the Constituiierz
V'
V Writ ééfigaéh coming am for hearing this day, we Court made fize
fa-§loWing:"'---- ' 'V "'
ORDER
is £33: the management aasaiiing that awaxti passed by the
In that View of file: matter, in modification of the award of the
Tribunal, management shall withhold twc: increments for a period af four
yeats without cumulative effect. Rest of the order ofthe Tribzmal sustV:§’uV:1s¥”T._V
Petition is allowed in 939$. -A I x 2 –. ”