IN THE HIGH COURT OF KARMTAKA. BANGAI}dI{I:*3~.'
ac] W ._ u
DATED THIS TI-IE. -'D£WOF OOTOBEH,' 2OT1O
BEFORE'
THE HON'BLE MR..msT1cE
WRIT PETITION NO;6:j%'1T9 O1%*"2o1OT:(:.-Tifiim
BETWEEN: ' ' " i
J KENCHESH, -.
S/O GUDDA RANGAPPA, --
AGED 40 YEARS; , V
OCC. PRESS OPERATOR, :; -V
R/AT T1;JAs.13U1i;D--1NOj,«_ _ T
JANATHA COLONY, ~
H.N. NAGAR .1%osT,?:
ANEKALTp.L,UK,--«.__"a . J ...PETITIO§\IER
{BY SRLA 3: R B LOKNATH, A1:>v..)
" M/Ts ix/1}&1\:.A'O1;MENT'OF FINE
' COMPOVNENIS TOOLS PVT.
~ 1. REFERRING, NO'. 1 10/ H,
BOIVIIMASANDRA INDUSTRIAL AREA,
BANGAETORIES. ...RESPONDENT
{BY Y N GUPTA AND J ARAVIND BABU. ADV..)
H = .. THIS WRIT PETITION IS FILED UNDER ARTICLE 226
OF’ THE CONSTITUTION OF INDIA PRAYING TO DIRECT
M
,2.”
THE RESPONDENT COMEDANY TO {DAY BACKVVAGES{&FROM
THE DATE OF DISMISSAL AND TO TILL THE
REENSTATEMENT, INCLUSING ALL ‘ »
CONSEQUENTIAL BENEFITS IN PRODUCED Af:’5.ANi\i§::<;Ui2as:,
C AND E'I'C..
THIS pmmow COMING omrofiieRL1iiEi§i%I1$id’iN”‘*3’
GROUP THIS DAY, THE COURT MADE FO§,LOVJING:”< '
o R
The petitionefs;:ei3.im_'_"i;oiftdéeiewages rejected
by award dated' 7. 10.'Q_9V:'ii71V /05 of the II
Addl. La¥oo12i1¥ presented this
._ -of the award impugned
discloseS'–e:that Court recorded a finding of
factithat theV"pe.tition:er did not discharge duties for the
ix 16.10.2002 to– 11.8.2009 and hence
H d:ée.1iriVeciV".'i;jaeT1§i§i7ages for the said period, while however
greiitifig neontinuity of service. This fact of not
éis'eha;iiging duties not being in dispute, no exception
M