IR THE HIGH COURT or KARNATAKA Am BAggA$cég wx
aamzs wars THE 11″*nAx or Aueuswg gees” * k
PRESENTI”
TEE fiON’BLE M.Jvs$IcE’E,t,flANJfi3a?H=”K
Ann_v_ *. . C_xj»,Ws
THE HON’£LE MR.JUSTECE RAVI HfiLIMmTB
wua.Hc,13a3″c:C26ugCL4s2m)”
BETWEEN :
3Efi_ABCH?,54’3E&R$ I
R/A:’sAMRAa& ‘,fa5gTT
BARLANE 4 *j ,V,’
wUMKuR.5?2191»’ ‘
f”L. =, “‘ ‘ … APPELLANT
:V_ {B§ s££;iM,c BASAARh£U,ADV.)
A§35 § ~Ta”
°” “ruMKum 572101
;’«THE’niV:s1ouAL COKTRGLLER
Ksawc
– TUHKUR nrvzsron
.. RES?0H®EKT
‘EH15 WRIT APPEAL FILE!) [US 4 OF’ THE
HIGK CaJ’R’lI.’ ACE PRAYING TO SET ASIDE
THE ORDER FA$$ED IN THE WRIT PE’I’I’£’ION
}¥c>.19253/200′? DATED 16/12/2008.
@%*””
ways APPEA£ coming on FoR_h2§aL:gz$ARr
gzaaxue THIS nay, RAVI HALIMATK J, DE;1vEEnD_’
was FOLLOWIRG: ;
._»__-1_3’£
This appeal is by
being’ aggrievad. fig; tfi%@t§%§%t,dtgi6:12.2008
passed by ‘the Judge in
w.p.xo.19;5$f2é§7§ j: i ‘ w3
2;»W ?$4;fia§ii% fi’fiétition was filed
quesfi i.gz$i:ngV in I .D.HO.
83/2004 »ghe:éi§ age orders of punishment
by fihe..____Managemnt on 16.12.1997 and
2VOO§’v%. t-rare up held. The Learned Single
a5’ex;ige considering the impugned order:
thézzain V and in View of the faczt and
A efiitamnstances invnlved therein modified the
égrdaex of the Labour Court by holding that tlxe
annual inczrezmnts fer the said period were to
be withhald only for 2 yesazrs and the balance
ta be restored while restoring hi3 basic pay,
@4W
3. Having heard the counséi:
parties ,
with the order, when>?.s:3::>ec: i.~:E:”L”c_
granted. by the Learfiéé. sflng;¢=fJ¢&§éW£whiié
passing the
4. In the and in
View of flay the Learned
Singlei » :16 good ground to
interfere Single
Judge .
5. The_appe;i.§eifig\dé§oid of merit, is
reje¢téa,’~’
Sd/~
JUDGE
Sd/~
JUDGE
we find no rézisaitg ta “‘inte:§«fe::;:’e T