High Court Karnataka High Court

M K Sathyanarayana S/O Lt Deraje … vs The Managing Director on 13 April, 2009

Karnataka High Court
M K Sathyanarayana S/O Lt Deraje … vs The Managing Director on 13 April, 2009
Author: Huluvadi G.Ramesh


ma

3* V ?§}iitiati5;3 Sigfifififlfefléfifii

V ” . V'{}i’vi:si<:2naI Manager

{By sri M Kumai; Adv.)

:2; THE man Coma; OF i1§_;; T .
Dated this the 13* day empria, 2099 ‘ I’ ‘
Before _ _ V x
mg H{?;V’.BLE MR .f£iS’?}’CE HEEL §;”‘;£z4′:1g;s§§;;«;: .,
Writ Peiizimzs 331 1 4 / .2002 ;.-/;p 233% / 2§:}£23f {L’ mi:=a;% M’

Bezweerts
En ‘WP 3811432392:

Sr} M K Sati1yanarayana.s18y:s _ ‘
SE0 late Derajc”: KIiSlH2E_1§£ihfl V
Rfa Deraje H0333, x’&i*é;’ar11z;?.;i~V’\i’§l{ag¢ V
Sullia “faluk, D K Distfigt v- V

Petitioner
(By Sri <3 Ba;ai<xisr;£§a..%S;§1:is:-::;y;_m{¢.;_ ' "

sizxsir

E4 3\s§ax:agj:1gV.I}ii*::z:t0i*'– "
Kamataica Fares: i)evei<épme~' "t
(T',::::p:<)1'at.io13T Ltd Qifibber}

< ?5'_"5;'%K§1:nara Park 2331 …. ~ *

" . ,B2in.gaIm~e 'secs: 003

:s;z5g1fagifig.r;;4.¥a::§z ('R:,1bber}

* 'Pi3fits?f§~-Lgiaié, Mangaiore 3

Unit, Aivamaci Rubber Divisien
" 333133 E) K Disiristt

Aivamaé Rubbérr Divisifln.

” {Rubi><:1')LEd
Suiiia, D K District Responfimats

W

1;"; 'WP 28§3£$5x'2I}§3:

1 Karnataka Fmegt Deveiepment Cforpmfitian
Ktranaxékas, 18$’ Crass: Maileshwaram ; ” —
Bangaiore 3 by is Chainnan 8:; Mg, Di:re:ii{)r’*« . &

P»)

Executive Direetar .V
Kamaifaka Farest })6K«’$I()1}fI}é?fii Cofpézratien ” ._ ”
Kulashekara Post, Mangalore S * V’

3 Pkintation Superizxtcndent _
Anegtmcii Unit, .Aivarna.d fiivisign .. 2 _
$111113? £3}: ~ – I ‘

4 .Divisiona§Zk-ianager. ” ‘_ «V
Aivarnad R”£1b§§!”£3iYiE~i0n,¢:K.i:”D(:~’:Lf.€i, V’
Suiziagflki . . 1 . * “” ” Petitioners

(By Sri Misiurrzar, ,é:iy.;’.i.. ‘

And: V A Z

M K Sath3*anait}>”§n3 M 2
3.50 Lite Derraje Kriigizgxaiah . .
Beta}: EIo:x3a§_VAivamar1_’Xfii§a3gc ”

Suiiia, B Respandanf

(By S :’i’ (7%? Shaatrjg, Aéxa}

xi?:;é”.v;>etg<z:§'e'§zs are flied under Ar£,226.f32'? 0f the €Z'.on$ti£11§'i.<::n

" ;§r3ying §i;.§'2,ql13$;§.'i§*,@: 'Q§§3i:3f éaiad 6.9,2£§i}"i in $ l83z'19S8 by the £.abesa:*

» I ~ ,:z::¢:~m;, ?a.§.'n1ga"I;;ré;

. foiiiawing:

” “‘._:F}1Issé Wrii Petifiiezxs awning on far Orders this day, the Cauré made

W.

CIRBER

Qréer ciatefi I1,?.2§S7 dismissing iha petititms for n0n~pr0sec:;£i§f§’mV :h:an

year <:mntinum:sI§.:* and iixafi there is refusai §f«3:it;:2ieyme§ii.aiiE}T –.:%¥'cn:';i1er:3 is

2:0 S.2§::fia-fies issuad arsé accaréifigiy, cv?¥$éré{§-. t<3 R§.2{§,v{3{}G}–, Pieé

satisfied with the same, the werkxnan .§m;g;:': 'c:¥fi:3-fziagexnent whereas

the managemezfi has shaffiirzsiged iheiléwaffiiirig

As a having heké ihai; Eh:

mazzagematzt vL$§ait:1e–ss5 -» ixfih with {aspect in 1&3
regaréirzg paymérfi’ ” s;a}ii:”§:j , gccords am} alga éisimiiexring {he
‘vi-jrfsian fl’f”§;_”§§:”é’v mmagéf’ fiaié ihe salary {*3 $56 warkanan fmm his
22a;}9§21g xvarigman having c<3m;:s§e£'ed 22-ii} éayg ai" aervisc,

F

stating ihgtfia zijérzzgiéf he setranshsci wifixcmt $.23 miice, passed the

Vié':a;3ug:2ed 3$%=aré;' ' ,

' The spegsifija cfintezatiian 0:? the sveriimaxa is, he was a gaétzate asgigtam

5 'cf §:1ni<:s2' Ags§s§ani' 3215 he werrlgsé from I.13..}98:'§ for nearly 249

W

dajsg $273} the ené af Desi.-:-mhen 1986 ands: {E16 Forest Develapment

Cerparafimx.

Labenr (ffczsurt as 3 matter sf faci finéing afier ;1§pre.’§.fi.3ii{>n {§f” M

material evidence £31: has farmed an 0pi::i0r;.t}:a%._ther£ is z;é’$iz .:h Vheiige

being §ssue{i dcsgite the werkrnan cemgaieieé 249 éafésé cf céizéiiiuousgse3fi%’i«a:锑T–.

whieh it: my cpinéon does net €233 for izzfcifférrajgxse.

la the ckaumsifinagigg {;;.*;1:§E:$-; §h;§{:~i”:§e?’éf the Labour éfauri,

bath ihe peiitieris 21:i'<:Vé.i£§:'éi§gss=3£iV§' ' &_ V'

Sd/~
Judge