Karnataka High Court
Bangalore Metropolitan … vs M Manjula on 2 February, 2009
7. I find that. the Labour Court considering the evidence has réghfly found mat. the charge is net proved, however. there is dflfifisfill arises as regards to the entry of Rs.2l- on the back side whether it is by the respondent or during me enquiry, K
serious auegation agaénst the Corporafion-by {ha V
extent. there is some doubt arises. but
dismissal or any order of punishment uniess Afiatg A
fine grant of backwaaes under the E
my opinion, just because the Corporatiéniéis. it shoud
not be fasimed with payment of . _ . ._
8. Accordingly, this;’Wrfft-. The awad
insofar as directing is set! aside.
however. in respect ether’ étand mdisturbed