High Court Karnataka High Court

Karnataka State Road Transport … vs Jayaramaiaha S/O Bommalingaiaha on 22 September, 2008

Karnataka High Court
Karnataka State Road Transport … vs Jayaramaiaha S/O Bommalingaiaha on 22 September, 2008
Author: Ram Mohan Reddy


IN THE HIGH CQURT OF KARNATAKA AT BANGALORE W.P.NG.28S%7§J OF Ztfifixi

IN THE HIGH (30:13? 09′ I{AR1§¥ATfi}{A.;’BAi§§:’:AiC}RE. ‘ * k

DATED THIS THE <22ND DAY .m*

WEE’? Pm1T101¥§ _:s:c2._2;3′:g€*fs§%w€3:ef:20v<34 {LKJ

BETWEEN H

1 KARsvA':c.aKA"3rA'1*5;–..R'oA1:3 TRANSPGRT
CGRP€3R..X§ffi0N; 'eENiI.Rg=;L GFFICE
K"E+F';{3;%,D, 'S};Ara'rr%.§NAGAR'
:B3¥NG,ALR§'.)E'=-;5éQ"€?,2?., ;

Rgygv .:*rs..(:H1*iw%F'T;.,A%:g OFFICER

2 THEI}j§V*_iSf(:!I\iA};;'{ESNTRQLLER
. – KSRTCZ, ..13fAi.vANA;!;;ERE mvrszom
~ DAEfANAGERE.__& .

“.PETHWONERS

{By uRjR§}NUKA, ADV)

ANQf

* – .. ‘ JAYARAMAIAHA
A * 359., ECSMMALINGAEAHA
‘A ABQUT 30 YEARS
_ C1C)”NDF;IC3’£'(}§~2, CHITRADURGA

KfiRNATAKAEfl%TEEflM%3TRANSPORT

: _ ” -~<:;£3RmRmf10N STAFF AND SGRKERS UNIGN
DAVANAGERE BUS STAND

KSWN3BYFHBGENERALSECREATARY.

“.RESPQNDENT

M

E5 T}-IE HIGH CQER? OF KARNATAKA AT BANGALORE W.P.NO.2SZ?G 0}’ 20341

BE’ THE HIGH COEFRT OF’ KA3′{NA’l”i§KA AT EANGAEJCJRE W.P,N{}.2827(i €31?” 2£|f’x.1

2

THES WRIT PETITION IS £?ILI§l5U’N«DE«R A’;”»§:?:£:;;§;;§’V22é;
AND 227 OF THE comsrzwurxazax o;:2~~1.a’-Ina P’RP,YZ:’€”€3»: ‘:1-.0

QUASH THE AWARD BY THE 1′:x:m:s:*RIA;;,frmB:;NAL;’–.,

HUBL! EN IDA .128f’2001, DT{);..”_ii4.{)8.2QO3f

THIS PE’I”I”£’£QN, coMI§§e+ m§z Fi:)R P1éEL:M:NARY
HEARING, THIS rzxay ‘::m:~ _ ‘CCURT IVIADE THE
FOLLOWING: .

it is jifit ‘the statement of facts
01’ parfiiéé; ‘sifice 1€a1’fi€§ 801111363} for the parties
subII1it –.thatV Vsimflar ta those: arising in

wap.:Jo&25:i”?5[ 125* Q:5G’30;:995, £Z’:.D.:2-3–1998, this

V’ p»et;i1:,’i¥:>r?s,”%b€”d;isp<}Sééd"%:§if in the: like temtzs.

the order dated :2~8~«1998, 21 163111323

Jiidge of this court directed that the natiienai

A mi' the date of apgzxeintment a3 Badli, be t1%a:a;.ied

..as the date of commencamant of gfrobation and

V complstéefi of pmbaijan as on €§'s{=: date of confnmaiiorz

in accmciaxice witl': R€3§?…l1afi{}I1 7 <31" the Kajnataka Sffittit
3 vk

IN THE EIGFI ITQIFRT OF KARNATAKA AT BANGALDRE WnP.1*3G.2S2'?0 OF 2984

32*? THE HIGH CGIERT O? KARNATAXA AT BANGMQRE W.P,}~50.23270 OF 2924

3

Road ‘I’ra2r1sport Ccjrpcxration _, V’

Eiseipihxé) Regtflatiens, 19′? 3

number of yams of servic::::L;”‘~:)»r11y.V’ fmf’ of

payment {if tanning! baiiitssfits and ;}t:11’si{>n, an

Superarmuation.

3. i4–08«-2003 in
LD.N0v.’_1_2 3 @_[:fia1;s:;;ja4%qmmal, Hubli shall
me directions aontaéilfitd ii].

the cfi’¥.i:&:1:_’f ~ §§§}::f;.; 3:®3 in W.P-‘,N0.2f”>9’75 :9

25Q.;3é/1996 i;fz, t£1¢.: case of AR. THYMARAJU 55

n I “KSRTC, which reads thus:

mspondants are directed 1:0
ce}:isi{§€r “ah: raquest made by the petitioners
T M the data gr their irziisial appointznent of
Esazili cenduct:QI*s or temparary helpers
M should bfi flfiatad as data of C0fl}£11€I1Cf3IflE:I”3:{
of probatien and for treating the date of
Camplsfian of probafion as date of

COI]f!1′:I1atiO§1 under the C 35 R Regulatiozig

.M\

HQ THE HIGH CQEFRT G? KAREW-9.TA§{A AT BANGALORE W.P.NQu28z’?'[1 €29}? Zfifisi

E’-4′ THE REGH COURT OF §<;AFN15.'fAKz'§ XI' BANGALBRE W.?.1'~£'O.282'Z='€¥ {FF '..?.CI!3§

4

31:”; the light of é
VENKA’FES£-IAPPA’3 r::é1§€.: ‘* .5 :”
censideration shali aply fé::fi_ti1e p1.1:*j32{;:::¢_VVof

determination of éa”t1é””~a:1:”‘+::o111I:ie11Ct:;;:e:i§ Gf
Séi]’I”‘§?iC€ and I}LI.I!.1h€§’ ,.=:3f’ L.__of s’€9fvic::’v’f0r
caiculating téffiéinai ff-.¥:e1;iéLifit§f’-;}¢nSi{>r1a:3I
bensfits pa}’ab1¢.vQ1’i $%,11ié€;’e:§I1fi1;$%€f:{?’:’i, and not
far az1§.–{” .${it:’h…i:*§«;;.. _V e\f§e:?_:T*a_ti’1érs in the

saniafity i:i7$f’ ” _

..’1A_?rit mfiitiqfi fig acc{)’1′-di%”1.g};y erdered.

Sd/-

Judge

}3\1’FB’I:’HiCi’i-‘1 CQURTQF K.-‘§R2*EAT;%K,fia AT EANGALGRE W.P.}~3’Ou282’IY3 {JF 1334