IN THE HIGH crouasr ea’ KARNATAKA A*1*_
BANGALORE
DATED THIS THE 24*” DAY OF JUL?
BEl%'()R.£é3~ A
THE Hozwgusz MR.JUS’1’1(;’E Arm VAi3;§AG..HeV\i§f{‘E§§i§._VV
wxm’ 1>E’r1*1′:oNi\*m6734 mg’ ;*.:jog:_(.
BE’I’W’EEN:
Govindapm — V V’
S/’o Varadappa, V . »
Aged about
Rfa Kaz’pc;za?1;:1}li;I[_V__j. ” _: »
Kadaviger;:_VP0$t.~ ”
Sira T32:-.2vk, Tz;zi1§€iz;t.I)i::tjict; ..PFl’FlTIONF.R
(By sra.M.c.Basg§a§a;4;§; A¢%yf; %
ANI): L A L
‘I’E.§§é§”:!)ip;isi£>nai é6it’**fi3ier,
g-::sRTC,§_ %
‘I’t1_t”riL:£zr._I}§»*}i2;it:}t;,
smzzgkur-5?21k:;.’ ..RESP()Nl)EN’I’
Lk s;i;§§ar¢§sh Bhandary.T._, Adv. ;
V’ This Writ Petitinn is filed under Artickts 226 and 22′? 9f
the Constitutifln of India praying to quash the impugned award
by the labour Court, Bangalore in i.D.N{3.58f()_5,
dt.8.5.09, Vida Ann-A to the writ petiticrn,
W/
This Writ Petition coming on {hr preliminary _in
‘B’ Group this day, the Court made the following: . L” _,_ ”
This petifinn is by the
passed by the Pr}. Labour V’ Ba;1é’g:¥I_(3reV ii!f::{);’}*ian.$8;*'()5″:
dated 8.9.08.
2. For finr a period nf
nearly fivei’m0;ifl1§ ta 2.8_()4__ an enquiry was
héld and t_ak¥ng.’gi:2$5«.c0n.siL1£:ra.ti(:n the previous misconduct sf
unauflmriscd abséncé,.VAthc wf0?kman was dismissed from service
agaifigéf i.vhici:; wofkman raised the dispute. The label.-rt
»(;ic!1_;’t , __ the dispute. Hence, this petititm by the
‘vmrkmazt.~”.”;.. V
3. Heard.
W”