Karnataka High Court
H S Keshavamurthy vs Managing Director on 17 September, 2009
W. P. No.2-41 1 112009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17"' DAY OF SEPTEMBER
BEFORE
THE HONBLE 1vm.JUs'r1cE I
BETWEEN:
I-I.S.KI:3SHAVAMURTHY
s/0 LATE H.R.SRIKAN'I{'AIAH
AGE: 57 YEARS . '
CONDUCTOR
KSRTC, JAYALAXMI NILAYA ._
OPP.GOVT.SCIENCECOLLE{}E_ X "
SARASWATI~{IPURAI\(I, .
HASSAN -' =. ' " '-----;;'PETITIONER
{SR1 H.s.KEs1~iAV;:1$fi;IR't'i--1Y,._'PARi*z41-N--P£:RsoN;
SRE V.S.NA£K.. _AIyI_ICU--%3:A_CUR1AE;;} = >
AND:
1 MANAGING DIRECTOR'
KARNA'1'AKA STATEROAD CORPORATION
CI:§1'~ITRAL OFFIVCE, K.H.ROAII)
E"sANGALoRE ':2? .... -A -
» 1 * » DI'JISI.O'NAL CONTROLLER
' KSRTC, HASSAN DIVISION
'--.§jiASSA§§>§ 'E373 201
_3 "'I)m_SI'o.NAL CONTROLLER
K53-RTE (URBAN DIVISION)
_ _ BANNIMANTAPA
I 'MYSORE ..RESPONDENTS
THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
A V227? OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
* _ ~, THE ENTIRE RECORDS OF THE CASE IN I.D.A. NO.41/1994 ON
, FILE OF THE LABOUR COURT, CI-IICKMAGALUR AND TO
I A QUASH THE AVVARD DT. 24.08.2000 PASSED BY TIEIE LABOUR
Writ Petition M241114;aoog;;;..m-:cE; ”
W.P.N0.24111g2009
W.A.No.833/2007 and hence, this writ petition is not
maintainable.
3. I have perused the aforesaid judgmentsAV.Ap_ssVseeds.. V
by this Court; the effect of the said T’ —
setting aside of the award impug;rJ1eVci }1efejn’i.’A j_
this writ petition is not majnta.i_nab1e;A
Petition dismissed’ ‘ he ” ”
Shl/–