-1, us THE HIGH couar as KARNATAKA;V'*"-~'.' " czmcurr BENCH AT DHARWAD = * 12.7" 3A"£'ED ms THE" DAY oFmam;A2v.% 2®9 L serous 2 THE HOWBLE MRJUSTICE AK€):;} }iN15H;it?~§'fA¥'.§1Aé§Oi)'bAR
agvxgw ;u’=frIT1:oN mtaz/2oo?’%
mmnmn
WRIT PETITIGr§§V1!f§O,2§59?fO/z{O(§’Z’;f1;=–K§’>R’f’C)
BEFWEEN:
North Weird”:
Road 1if3g>rpQI’at}im1.____
Gok11} Ro5a’d,..
Rep by__i3:$ Chitif Law – ..Pe-tititmer
‘ {By Sri N.”‘I?i’1’1{f’,’S§’£ _R’é§e,–
_ ANI1g:’V
‘
‘ .8 :.ai_T}:1’1€–..LR_s’;,’ T. _ V V _j..
2(a} msgaam V. Purushan
we V14. Purushan
R1 =1″) Bankapurapet
AA ‘ Eshwarbhavi, Gadag.
‘ Cieetha V. Pumshan
D/<3 V.K. Pi,1I'11$I'1£iiI1
«..g§he .of'v+:1ismf'£;$fii;"'VUItimately, the matter was zfiferred
for V' T_ vidc order dated 26.11.1987 in
§nqui1'jy*~ fééas not fair and proper Vidf: order dated 15. 11.1991.
fii1c meanwhile the Workman dised on 3.2.1989.
– 3 –
R] 0 Bankapurapet
Near Eshwarbhavi, Gadag.
}(c} Gopal V. Pumshan
S/0 \7.K. ffilrushan
R/0 Bankapurapet;
Near Eshwarbhavi, Gadag. …Ro:sppnz£_ent3 ‘ K
(By Sri Ramesh B. AI1nappa11aVar:;;2§c1fsf’.,);_V -3 ‘« A L.
This Review Petittion f11<:d_ uI1c 1'e:1f:{')rcier}V? R'uien '}. <)fV ,
CPO, praying to review Of._vt1tge orticr/j:1(?..;g:n;¢r;t… = '
decree datfid 226-0842002 pas$i:»*d'i11 WP' No";289'7{:)/2002
(L~KSRTC).
This Review Pefifiiof1~iS~ ‘-far admission,
this day, the Court mac1§_t.11¢ fqllgwiixg ‘: .,
The dttceascd) was
r:1ismiss§?:v..:*:i:;n_.V dated 28.2.1983
consequéintg’ misconduct. He raified
indushiai dggmfic béfofé thé Labour court, Hubli, as against
r~£jfc’$;;’.216_«,( The Tribimai held that the domestic
M
entitled for back Wages after the death of the Workman.
However, it is reicvant to note that the Workman is
to back Wagas fiom the date of dismissal all his _
not in éispute that thfii ordar of reiI;}statem_en;Ev–
by this Court by Single Judge in \%z:P.b:o.J.’3f1s3;i:oo4′ a:1d_V ‘tag?
libtzrty was given to the pctiticéngr {E16 u
by the Division Bench :53/2004. In
View of the saxglfiillc is passed would
be to the hack Wages
fimn tilt? of death. of workman,
i.€:., mém 28.1%§’§$33j jtZ§1’v’3..é§;’*1.98§. Acoomungxy, the foliowéng
order is mafia:-V V’
erciV’ér”‘ **** “passed by this Court in
\,:.r[1fr>;,:s;o’,@<j%?'{i;:r';2Q<32, dated 26.3.2002 is modficd and
¢:,;;séqu§;1£i¢g:_,.'ihe award. 0f the Tribunal also gets modified in
re$pe'§:¢3tV <:;§' the payment of back wages. It is hereby ordmtzd
V' 4-tjhefllegal representatives of the deceased Wmrimlan shall
' back Wages fxnm 28.2.1983 till 3.2.1989 instead of
" 1.1991 to 26.2.1991? The orders of the 'I'rib1mal as Well
W
-5.
as this Cmzrt in all rather respects confizme tg. ..V{:v;)_<§ratc
unaltered.
The back Wages shall be .the”_4§~e_t§;£;idi:cI;fiw*i’;h1;I’ :;
two months finm the date of receiift. _ ‘ j A
Review petition of
*ck/bsn–