ta}
This Vv’ri’£ Pn::t§tim1 earning at; far prefizizinary hcsaring iii
‘B’ Group this day; the Court made the faflmving:
ORQER
Petitioner has sought ft): to issue w1’i_§ ::3f”Mts;1
quash ihe award dated 3i.i2.05_.;aas3ajd CL)_vll”I:t’?:<
Banga}{)re, in f.D.No.l{)S;"0} at
writ of mandamus direcfii1g.; f}"::€» :*e§;*:{3z1d¢2;;§t : féiizséiate {he
Izzetitiener 'intefijszervicié 3}-E."c~§§;;.g;::i;uE,*2:4;ia} benefits aizd wéih
fuli bacE{{$*::i:gc:$""é11§:§ {iii service fram the date caf his
disfhiééai_Vt§1é;'fVcEiz:t§:"e§f his ééffiai reinsmtament and Ear such
athef o%d$r$. * ' ' Z L'
~P<stiti(":z3er was workirig as a fiiéver under {he
=I:'3i§;x*:s1id§§:1témanagemmt. He was renzoved from service afie:
'évnqu–iijr '2';-'fie-giszg that ha has produaed fiaise transfier ceréificate
" = Statééig. that he has studied 11;: ta: 7&1 Standard. As; agaigzst the
C3I'{"i~t3Z£', the pefifianermwerkmaxi raised a dispuia befbre the
iabour Court zzzicier Sactiesz EC3{4_I{a} af' '§'}€ I.DJ5*u'3f at" £96113'.
W