IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9" DAY OF FEBRuARv,#A#;'tj'i'Q-'EEj'=1'-T VA
PRESENT
THE HON'BLE MRs.3usTIcE-:MAN,1uLA c}{EL's,uR*--1'«'
THE HON'BI.E MR. JUSTICE A.N";1'JEf'éALjAC5OPA§;2§"GOV\ri§A.EVT"-,
WRIT APPEAL NO.VE3Qii)*.2>0O9.V. a'LfKSF:{TCx)':.V»4'V'VV T
BETWEEN:
Sri. D.N.Vishwanatha, " '
S/0 B.K. Narayana,
Aged about 45 \_,{'e*a'_rS, E' _
Residing at "
Mudigeri TQvm~,4' " »
Mudigeri Ta-fuk; » _ é_
Chickmag_aiur.,D'ist:;€§c.t.
I :APPELLANT
(BY Sri.'M,C.P',r.ati;~2?.-r;1'v..)v ~ s --
AND :
V 1. Thgi-'fV3ivisioraéi"£?(V)
rjtrofier,
K R2, Ce ,
T' 'C_hfckm.ag.aAi'urDivision,
T v"Ch'ickvm_z3g»a'iuE.r,'j..
, ,jChjck_ma'g.alu~f'District.
_ 2. THE Ge:rz.e'ré:f Manager (Traffic)
T aangarore ~ 560 027.
KSRT€;.,'1-Centrai Office,
Dcjubfe Road.
:RESPONDENTS
sheet and was subjected to a disciplinary enquiryietrh the
allegation that, on 20.10.1998, while he
the bus on the route Holenarasipura to Chariniarajyeavpatna;
the bus was checked by th:e””‘c’hecl<'i&ng,':Aofficia'ls*
Channarayapatna and they found 'i:'hat,-_appeli'a'nAt' had
to issue tickets to 8 passenVge__rs,~._,whoV' v~iere…tjija\x/eling from if
_Gannyl<ada to Channarayapatna.",_:an'd,._alsofiA'h'ad"failed to
collect the fare of Rs.3u/é? The enquiry
officer submitted' the charges
leveled against Va'r*'e:1p;ro,V_x\'e'd. The Disciplinary
Authority_.by""co'ns1i1t"i.§~Firig; of enquiry, passed an
order dated' the appellant from
service. " preferred, which was un-
successfuel. Txhe._.V:o’rde,rs were challenged by raising a
Vdispute _:un.der”..Section 10(4–A) of the Industrial Disputes
}’i::_t,’-‘;€§4’7,””_~(f,or.,short ‘the Act’) in the Labour Court. The
N’ , Labour Cv:ourt”ihteralia held that, the domestic enquiry held
,a’gai,n__st the workmen was fair and proper and thereafter
e.op.poi’tunity having been given to both the parties to lead
it :’_”‘evi–dence on merits, considering the record, found no merit
/”
/,