High Court Karnataka High Court

Cauvery Neeravari Nigama Ltd vs Kalegowda C M S/O Malli Gowda on 29 May, 2009

Karnataka High Court
Cauvery Neeravari Nigama Ltd vs Kalegowda C M S/O Malli Gowda on 29 May, 2009
Author: Huluvadi G.Ramesh


:32; “iffifiii §iI€§H £i€,3i,’%R’i’ {.31-T«’ §;«;.A;sg:~2.:x..%A{~2;:;%;;;A-3%. 31′ Bz1Z.’~.?{‘,}AEV.€ :;2§~1«;’_'”..V_

mm: this $339 29* day 4;: May, may;

Befare

mi: HLWELE 343 .i’f;’S§é’1F(Z’E ms’; 2:-1-w’:.:;z:1 »:.2§:}:;a-:C$;’;ai;%;¥’«. A
1%: Pezmm £3232 ,~f’2§§5″;:;,T«; -:

Bemreen,’

2

F»)

Caliisfiffg’ Zfiseravari ‘:\§igama Lisi

33; its Managirig Directs»:

Jib Pissing Ceffez’: Bamré Buiiéing b

L Dz’ ;’%.mI:>:.:{i};;”:r ‘s;”e¢&z_i
Bangaie-re:

3.331;. ,¥3,>;ea:1§’i’ve Engineer

Sub–Dvn. 13, ‘:=s:a,B:;:_ ‘;:ias’n:’1a:§;%:i:;;= ” .
EC RPeE Ta£:i§;”$;1§1nc§’}?éz_’z”}i§;E;*%ei% ‘

(‘Sgt .3»-‘E’$ S:;%1a*ea:%La1}%9£2e;:::4E,_ V,5,g:§n’.’}..:V» ‘” – ___ _

xirzgfis

E~;&E=:gfi§a’es§a C if 3.\é§;2§§i {§{:wéa

~ , ‘C%1ingE<:$.;rEi iii-ski}; ?a:iiE3_v;;_p§2m "faiuig
§'s:§an::E5':'a fiésirécf

1 "xi Sari' E'iVgft:<»;$}';i%='a§'_ ..S%2a§fl'i, ;'?t.:;i*v-11?:

WM

Peztiiiaaers

Res;pa::<3.en§

– ‘fiérii Fe§.i%is:§n ig fiiiid iiflfitf-E” §s.r§,22i3s’3.’2? csf {ha {_”.’on.siiiu§§0f:

– graying icsv ajaash ma awaré dais?-:13: 3’5.2{¥€.}3 in R¢.3§’136;’ 33399 %3}’ féha 3.31::-s.3ur
” ~_§:€:=ii;”§T§ E\ziys¥i)rrz.

~ E fhis Wféi ?&!:§iii:a2$; caméag an ébr Eéaazérag Eézés éajg, €235 €3:;:*§ maée
.V _fI:§:_;%5 faiiawingt

GREEK

Peiifioner is assaiiing iha award }}3SSi’:(§ by the Labaar.€§§:31éf’£;=?«g$E}*$0§’s:. .

in Rf.3f3:’}9§9 an 3.5.;Z{}(§3 erdezing rsé12s§a£eme;;§’ with bag};

fits mspandani had saugézt fifi.’ ea ret?:f;;1″sir3c# :’1:;ti£3′::j S§Ai’£}:.}.{_’cV;;’5?

Inéiésstriai Ifispuias Act. Labmgr Couri fwhiée h§E«éifi’g that t:§:rf;1i%1a§§m§°é% V’

aw jusiifieéfi has erciered for reinsta£eme:i1’L«s§$.iih back m3_gés.j _.”fhé1v;asé 0%” {ha
ass.-*9r§-{man is, he was appeinteé ,z:;%”::~ ..éai§}’a%réig£ §§aei§ -:13 3:2 tixiéiééiiéé nzazéeasi’

in the meat}: f}’u§’§: 1983 and he *;§é{:r%§ecf§’-zsr fi:;:af1§_’:v§*C’§*ea:s. Hg wag mi

given 35}? jigpaéfiéméni Csffiéi-w _ ‘E€;:’$’:*=.=’–e’v:.=r,3 fifixfirz tha aui§3;r:{::.§3tfi4’i}’S 2’%~’§é:$

mg}? ihéi£,–vth<":;v§ isfiefiaatgmpéiansa C2? 326 §:°fiei§¥3fE€ was €:XE”£’3Cf§§ far iwat:

gm

Ly.)

jgsarsf he smuéd am! ‘we e:’2Eé’£3é:d fer asinszaiament as his appeizitmerai ;:a§:»::0£ be
saéti in E2 as agaizzst a ganciienezi past, H(}i’£6″v’€§’,, he wmsié be -.=:;éiii?}%3z§ ‘i2’:A:

§{iffi§} sum cempsztnsaiitm iniéaas {:fr:t§cs oftermirgaiiern order, ”

; scsrfiéngfiz, f€S;}(‘2£1d€IiE’ he paié a Iump 3:31′:

in moéifécatiozz zif the award sf ihe La:ba::_:_,;r Cfiin-*3. 2 .=*~;:}’xe:=2;:’§§t Asésgsiifl V’V:?=:..3}3a飧 . ‘

§’£7i’§}’i§1’¥ Ewe mamths tram figs date sf f€€€i1§€ >é§”fv’b!}1§SVfkfdfiff ..E?T§£été::3§1f§és: aficrasaieé
in part.