High Court Karnataka High Court

Karnataka State Road Transport … vs Thibbaiah on 5 August, 2008

Karnataka High Court
Karnataka State Road Transport … vs Thibbaiah on 5 August, 2008
Author: Deepak Verma A.S.Bopanna


:3»: THE HIGH CQURT 0:: KARMTAKA AT BANQg$:LQR::’§:’:.F§”‘ ‘

DATED THIS THE 53%! DAY 01:’ ;wG1,zsT: .§( }’§’i§E3 I. ~«

PRESENT

THE HONBLE MR. DEEPAK V3335;.g~.c’rm<;:a::+::ETi%V¢3i;?._s*;*;{:E:5

AND . .7
THE HOBPBLE 1sA:§;j3s1§1::2:;:' fig-.';é§?ANNA
WRIT' APPEAL:b::,s.;'§j{a2 };'2,$Laf}a'.'i;§
BETWEEN: V « ' 1'

KARNATAKA s':tA"rE R6351) 'i'RAF£SPORT co EPQRATIQN
MYSORE 92133103, B£;NN§EeiAi'~!T_§A? ~RAr3
MYSORE. BY rr:3_D:v1s1’0NAL c,0’m*R0LLER
REP 31: im CEBEEEF’ :.;Aw_FF;r::E;~R

5 ” _ , “APPELLANT

31%”; ‘H E§E’3§JK&. )

_ . _ .’E’ir¥.’iBBAIAi~E
” ~ V 53:; 1:1’, C/O” GENERAL SECRETARY
4fv§3{‘E»ORE«-.D§V§SEON WORKERS GENRAL
;’aSS{.*!C-I_AT’ION, NO 1404, RENUKACHARYA

‘*’MV¥s<_fi£2E 4

TEMFLE STREET. K R MOHALLA
RESPONDEIWF

Tb

woirimlan was that thmigh he applied brake, but V.

4::-f nxecilaxaieal faiiure, the 331116 did not work.

3. O1; behaif of ms app-eiizmt, oiic_ }’T%E+.=e})()z*'{.i’3;j:vk ‘§.Aj

was axaznined. Ha’: had not px0d11 éfEe4_i “t?;e si€etr;§1 to
tha place ef accifient a:1¢:} fi3*e1’t:-:’_VA Wgazéf ngtifiiiiag on to
shew’ the topogiaphy ai)oI51Hi_;_f:13§ ‘ ;T3:1E ‘W€)l’kIl13.”£’1

aliaged that fizezéj the blake, but

this fact i)§5″‘ii:éV:evid&uee avaflable on
zecoxfi’ tlle fi11c1ing #1122: while

the bus was fmm the bus $t’a11d, 3 boy” ran

..–va§:1″z:rss:é:’é;1;1ev mad wiii; under the rear wlxeei of the ham.

1% fii;ti.¢1;g Ijmn mcorcled by the Enqttiry ()f_’fi<::€1' that

it Quay mad. But. them was 119 evidezlcc at

V :-my iii}: pztrcaedings to czsfabiish that this d1:iv:::r

u'§;~1–fi:(i'A lsgen fiiéiz, negfigent and czailaus in dlivizzg fhc: vehicle.

__ $551125 "Elie oxfier caf dismissal by way Of punzishmcsziii (rain: to

T an the mspandent, he was <:«c:i1strai13ecl to move

A "E15 Labour Court fin" adjuciicaticm af {ha digputae,

®

the bay was caught ujadat' the 1331* whétfii ctallzlcat },)€'.;~'Ei£}SiT, §';gi2–t: ' V.

91" mcmz: pa1"ti(.':i.1ia::"3y, when Ififil} anti Vlifigiigeu-'io?f iii'-i'§€t::.g"w:a3

1102". estaZ")}i.~:.}}cr;l.

6. iA:r-okilag to the facts airil ‘f§.attifi33 ‘éimi vé

in mind that the nisptzrlldcllt Iias éfiefiéig bcéfl’1*;fiifistaf.€d 333:
i511: Corporatioli pu:rsua11i’ ‘;f.§.ii..”£i11 Qf stay p-asset}
‘by the 3if3I’§1.f3{i Single Jw;1g@ a:1{i }1.i}1s simitre

31:21:, wt: art bf” ‘opiiiioza “”i€E1éi’t Z35%b 9f the

batzkwagifss I mid ‘p}”Opt”:’EI”. N0 Céifiéi ii:-1*

i11ter§:rc11Ce isfilatif: Gui, _

‘_ is”: :ié’s;t:-.id_nf 11lEI’ii’. and substance: and {ha

séigné is ‘ i1:?}B%.}g.é” ~di*3;1iiiS’s€6i. .

sc1z- ‘
Acting Chief Justice

Sd/3’
Igdéfi