High Court Karnataka High Court

Maheboob S/O Rajasab Badiger vs The North East Karnataka Road … on 23 January, 2009

Karnataka High Court
Maheboob S/O Rajasab Badiger vs The North East Karnataka Road … on 23 January, 2009
Author: H.G.Ramesh
RT

_....... _A...3.A m-uuummnn nlul-I LUUKT QF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA HIGH COB

W.P. No.40365ZgO{)8 (L&

at was met; COURT or KARNATAKA 5  Q
cmcmr amen AT emmmm   %%

DATED T!-I18 THE 232" um () l?..J,;A_.1lU.;GL'1§Y'    

BEFORE 1 & _ _ . . ,
J 'rm: Horrnm ma. JU$ 'i'!.QE 1&1;   :3
war. N0.   1  
BETWEEN:   K 

Maheboob

S/0 Rajasab Badigerg'   _  - 
Aged abut38 years;   2:   _ 
Occ: Nil, Ex. Con{.hic§os':;_ " '    .
RC. 110.1816, ' " 

Manvi Depot, ____ H

R/0 Nagarhal, T'

Tq. Lingsugtzg',  V  _ 

Dist. Ra,ichur--.585 401.    '

   PETITIONER
(BY SE2'; AMEET KsU'?JiAR DESHPANDE, ADV.)
     %%%%% 

T}§en:<§;%3;--. East' 
Road----.TI*anspez'é--.Cozfpomfion,

   its Biiriaalienéal Controller,
' ""Raichur fZIivis ie:Jn,v 
 --  

. .. RESPONDENT

    Petition is med under Articics 226 and 2:27 of the
(,70I1Bti'¥3Ifi0n of india, praying to dimct the respondent to reinstate
hike: Vpetijizioner in service with continuity of service as per the ordcr

passed? by the Labour Court dated 28.02.2008 in K.I.D.

'  L _"'P§ou.{349/ 2001 Vida Annextnve 'A'.

This writ petition coming cm for Preliminary Hearing this
day, the Court made the following-

 



-.--..... .-o-no

. . ...uunJ.A  nu-smuuaaxn rm.-rrl LUUIH OF KARNATAKA HiGH COURT OF KARNATAKA Hi6!-I COURT CW KARNATAKA HIGH COURT

WP. No.40365[2008 {LKI

ORDER

In this writ petition, the petitioner has

ef mandamus to direct the respo;3(i.e;1t —-_V ‘the: »

Karnataka Read Transpert: ~ :i;oAi1’I1.e

award dated 28.02.2008

Gulbarga, in 14.1.1). No,.349/20f5I’;’v._ .fiiyv..,opi:nion, the
appropriate course: for thVe5 ‘ of the remeciy
available under fi1e;::naus;:ia:1947. In View of
the statutory gégitioner, I decline to

enmflakHhep§fi§fi§a”Ea t
PetitieAi;.VVdismiss’e:i,’« Sd

Judge