ihfiw
§<<vMmWfi U?" §€.1M(NfiW'J%Kfi\ Hfiflifi C:€,"?'ifi..§W£' UV W'-%WNiA?"flKfi fiififi C(3§.3R'"I' UF KARNfi.TaM(A HEGH COURT 9?' Kfifimafififiiiééégég Hfififi CQUHT-' 5%' KfiRNATflKA Hi6?! CC
IN THE may scum or mmnram, .,
DATED mm mm 16"' mm' or JUN'E
swam:
ram HDK'BLE HR. JUsw;c3 Hfinfi§Abx¢ §anEsfi
WRIT gmrxrxow KO.§4$?f20fi§fL§E§E§§iWWfi
nzwwmsu: 'u t' }
H R. I-QLLAPPA .. -
sfo RUDEAPEA '
R,/AT B HhI..I;}';I~aE3":Ir£?*'<.--I;I.s:;':
K BIIZIARE POST . %
'Z£1IST§{ICT ~-- .. E*IS'.{'I'I'I01~TER
{By s.4:-;i/ 5; §mm.mLA N Kumczmnx,
«
A * cm 1:rc
_""3£:?SCa1=27;EV..__{:';TS€ nxvxsms
EKQRESENTED BY ITS
DXVISIQNBL CQNTRQLLER ... RESPQNDEHT
"gay Sri : HAREESE-I Bzammm :5, Am;
THIS WP FILED UN3ER ARTICLES 225 ENE 227
OF THE CONSTIETISR GE IHDIA PREYING T0 QURSH
THE Efifififi D?.2§.3.$§§r/EASSED BY THE LAEGER
wwwuxn wrn nmM"'nwo.IVn0"Iua"o9awr'm xmsv-wun wurww-um 'warm IwruatmnIIl'III'IIul'w. tlnvnaul '|.m'w:Am#=I\2.q -awn svnea'"§.m'nIr1er*Qua'"\':.wvt¢;.r"m uggwgg Wm
coumr, MESORE, xx 1.1.9, No.1s9/ez§ ?g?,
canrxyzgn cosy ox uuzcn IS yaonucnn ARE 3$&fiEhf§7
AS Axuma, sxnta THE LABGUR coqgr HA5"a¢3xIi?ED_
szvsaaz EEEDRS waaca ARE A9§ARfifi:;&$*THfi*E$¢E_
93 THE RECQRDS ANB $LSO gTB nisgcm :i$E '
RESPONDENT TO REIRSTATE E33 Pmrxzimgfia in KIS
ORIGENAL 905?, wxra H§v;n ‘ 3E£$ ‘ fiaaxs,
conwzuvzwz or sgayzct 3§fif. ALL VEUTHER
CGNSEQUENTIAL BENEExTé;:’}F;- ‘4n»’
mars w.§} ¢¢3:fi3 §& §¢g é:uai Paazxnxnmar
HEARING xx ‘sf éR3nP2¢g¢s DEE; HE coax? Mans
man FcLLmfiIfi$E’*,,
“»fwfi”a n n E R
-£\JE”! V-:\aJhll\i ‘fill !M.af”‘&.§\i’&.l”‘V.iM”£%*t.2″‘!6 EIIEWHKK wwwamm ‘M995 ‘8Wc6l'”‘BWM£E’Ufiifl”‘Q¥al’I”WxW3r.$”‘-‘2 :<;i’€9J2002 and aaught for quaahing the
éai-:3–.- at Azmexure-ma and 3.1522: to issue
¥i~’4T.f’!lZifi”‘ sf mandazmm directing the Management ta»
r«’ia instate tkm petitioner to 115.3 eriginal post
[with £1111 back wages and with continuity :>:E
‘ )(‘,L””
sarvzca.-5 . ,
‘ha-vVun**uw!’kI ‘ml xwwawamwmmmgwm Ianwua Kufim
mwwsww war: no h:1vLI’an:’v.nur’\’uI’ad”w -on aw ‘na’Ivuv’l\u -or: nu:-uaunww-urn-nauwa nun-aw-an
3. Heard the learned ceun5e’i; :’
respective yarti as .
4. it is the suhn”s§,f§.-sianvhx..;;f.._:”%:I§ieVv ‘V””1§a1:néi€1
counsel far the’~..V_petAi’t’i§$i§é}§r’z__1:héLt””~t}1§re is a.
delay of nea.rly m’.’:)V-zfi’ gsncluding the
enquiry. /TaJ.lsqeci date of
incidezifi s-z’herea.a the enquiry
On the point at
dvelay and Court cught not
ta: hmre Vey:;t«au;;:Lt:a.1’V1*:.«asV»::V&’v._ tk%._§’~§e:$a cf the Hanagamant
zgathgx A’ <:;::$iic1:::–:ed with the findings of
tné-v.n:ifaa1p-.:§'i:§a§y.. Autherity. It :15 tuztther
it is only 5. $3.39 cf non–
%_[QT’_:«;£_m m;’ance §f;.tickets and nan-ccallaction at fart;
5._’_V a§3d:L:”th.s§”worm1an was in the process of issuing
to the gmasengeze: when the bus was:
.j,§;:Vez:esptad. Acccrdingiy ssuhmittad that the
~ f;i.nding of the Laban: gouxt ia perverse.
l§%\u’s¥¥KiE ‘O-afioflflfltmi WI IN-.r’UEVa&*&:r’t9w’v¢mwa”**m wbfimwttzm wwwmm Var»: &V4J”‘Q.mV\9W(l””fiiBs¢”Vs:I-2.e*”=’ nun mm
W
– my
5. Per contra, leaxned counsel apge¢§ing i§rEf–
the Managament submitted jt£a%«flthag Engfii£y 1
Authcrity’ as ‘well as the §a$ofir ¢§fi:t.=Q§#§ ‘
cancurrant findings that;gfia wa£tman w$%Tféfind
guilty afl the misc3nfiuct”afifi Else tdtiné into
cenaidaration the fizévififia _fii$§¢pdu¢t, the
Laban: Cour: éfinfifgefl the figdgrfdf dismissal,
WWWM Ma mwmwwkmnm mm:-H w.;z%.gAa<: wt' RAKNAIAKA R111.-ii'! €..2UUIé?l'i" UK" Kfifififififlfifi §°§iC-EH COURT OF K&§*'1':§'**§§3Cffi%&%fi WQH COURT" 3? KQEQNRTAKA HiGH Ci
which doe$'n§t £équi§;"a§y'intaxferance.
6. Qf,c6u£é§g’w§a§ is being nntieed is that
tha wérkman _§§§» imaged with gems minor
§?’§§;iii;$%Z:1mvent ‘:E’:>s:——~the gateviaua miacanduct. But,
‘=in;tfiéii§stant aasa, an anquimy was hald in
:§%ya§fi $f the allegeé miacwndnct af non”
issafinca at tickets ta 11 passengers cf
A”i §fiyl.25/- flash. As a matter af fact finding,
9the Laban: Court in concuzrenca with the
finding af the Enquity antharity held that the
charges are pravad against the warkman. What
3%”
W’%fl’W.1’¢%l!\¥n’~> \..-.4,-0 Mttit *8 «mwuwwmu :z’e4.r’mMnIwm*|na”IirnVnrv. uuxwuns vqawamvltu wvua nwwuvmvmw-II:-snnr-v. anwwzar wmrwmg mfg” nmfiawmgumgwq mgwm kg
“mn:’Il0fl’WIPlnIa -we. :\m£I1u\\a:wuumrqNvN
remains t-:3 ha ccsnsiderad is that
of punishment: impcssed .
7. Of course, it is c1ef.Iéu;_:ja..;:~a =
warkman that ha was im::””tha .p1′.—o.&’_~’aé_”.-._: Viésuifig
ticlmts. Hcwavsfiyq, ha#§iA.z;g§3f’flf9_g&.fi’¢1″”‘£:»::a* Ethe fact
that it is m:«t $a; _:§’..+v»’;vV?:’,A’_’.::.1§qn-ifisuance ME’
tickets so as to
mimappzi$§f:i$;té.__ tn? the Cargsmzaticn
to the facts and
case, the azrcier ef
be tam haztah.
V _ the patitian is allowed in
award paged by the Labour Court
the axrdezr <33': dimissal ia set aside
_&i_recti.ng 'aha Hanagagaszxt to reinstate the
wszkman inte hia axiginal post with caitinuity
sf sewiae tram the date af diamisaal till ha
31$ taken on ciuty only _f1: tha purpose of
xx”
”:>»’a-.«9’& ; wwwmm war anmmvmemzu-n nmvm ywkgxa U!” RAKNAKAKA HEGH KIWUKY Q?’ %.W5§Nfi”£7″fi\KA W6!-‘E COUM” fifi” HWH CQURT 0?” WRWAYAKA 3-HGH C4
terminal benefits, but withaut §§¢fi *Qg§a§.
Howavex, the Management shall Wi#hh§la ‘f§fl£a
increments with cumu1ativéméf£e¢t,« ”
The ends: he ‘i§plam§nt#d ffii§§i$ téb
mantha fxam thefl§gta:éf*%§&éipt éf”tflh copy cf
this Order.