High Court Karnataka High Court

Sri Siddaraju Since Decd By Lrs Smt … vs The Divl Controller Ksrtc on 17 April, 2009

Karnataka High Court
Sri Siddaraju Since Decd By Lrs Smt … vs The Divl Controller Ksrtc on 17 April, 2009
Author: Huluvadi G.Ramesh
Betweezss

IN THE HEGH (305123 014' KARNA'i"Ai£  }2;m§'E:;£1% V X  T. j 1:'

Writ Pmsn 15:22 z2E;~;5"g;'rER;'V_.V_% -. «. '

Sri Siddarqiu ~» sirasx dead by {Rs

1

1:»)

 .___ "E1;z a,i'

Smt S 2%.:-Aianjuia, 216 yrs 
W50 iate Siddaraju V

M: Kiran Kumar 3, 21    .
390 late Siédéiffajilv   -- "

MS "}E?gat'h:;a§é:z:zrzVVax'§,"     " _. .
Ififalaig Siédaraju  _ "

?:..»:; n.;;anj:1zi1a:ha's,"'1a:  

 Siovgaze sidc:m'~'a§u,,_ _____ H .

 ' » _v3-~1;.Va£cMn::;1i>r$ and represantefl by their
V V moflfzeg &  guardian pefi"u'.1

' '  233%  'f;'é.§--.V.B£da}1;r Viiiagafi Kaiaéugaiia Past
"Tyamag'ohd1u Habit ;'~l%'ei&mang;.:.i:»:: Taiuk

Bangaiora Rurai Qistrici ?z3titie3--ner3

A »%gBy%sf;%§r 3 Naiixg Adv.)

 W§§vis§::::na§ Canimiiezz KSRTC
" Bmlgalore Centrai Eivisien
K. E1 Road, Bangalere 2?

Respondent

{By Sri B L Sanéizev, ,:~'xdV,)



N)

 Wat Petition is fiiad tmdar Az'%.226;'22? 31" the €:'<3:3s§é.E}3£iQn
praying £0 quash the award daieé §9.8k2(3{3§ Er; Ref.14;'2§€}3  3.§'il'i€_3"v~i7£.v1lf"':3-4'_'B*11?'_?
Ehe Zfim Add}. §{_,ab::mr Ccnm, Bangaiare. ' I'   '

This Writ Petitien coining 013. fer hearing ihis £133', -i:';ss::  131%' w

fceimwing:
ORDER

Patitionem are the Wife and s::hi1dréi:.g:§f the éeéeaseduwsafkrnan Whe
was werking as a Driver under i§1;§.id*:gpc{r;ée;°:tCmgfétéen.

19993 afiszr Vir:javii’xg haiii ifié;zaTzI;;_\}*;,’Tg’£’:z:é’i»:ii’:1gi thai he was unauthefisaéiy absent;

Q26 $’ér'(i¢i”3.<.¥¥lai'§ xi%s__' éiismiéssarci Lfmim i;'r:rvis:s against wiaich, dispute was raised

.. 1,mder $4.};E:0:»4;~*:~ sf §n§usiri§.} Disputes Act by the 'we3rE:man before the

'* L&'§3Gi.§._¥_f {3c1;1;€,.A&.R$jA€;c_§é:1g the refereiwe, €136 Laban: Court a:::mf::*med the (mic:

a:f* i§.i_s£x:Té:1:_;<;sA21¥;" petitian.

éounsei reprfisenting $315 partias.

” V i*i~.is me argument 3f the mttiximzars’ cesnsei “£ha§ ‘aha workman was

fmm jaunéice atzé éne ta flinsss, he cauié mt attend the éuty and

” pendency sf incguiry’ befare the I,.a’§0ur Ceurt the wsykman expired fin

296*’

nu

;3{}O3′ The order af ptmishrnent ‘n”np€:se(i is tax} djspmpoz1§Gnai§._sh:v:i”‘.,

and aacerdirtgfiyfi sought fbr quaghifig the award

Per canwa, munsel for thee respandeni’x21ai:_3gémef§t- sAiibznit:ed’L_L”€h.éii T–1

mess is gxevieus m§sc<m.duc$ 0f'unaui}13s:iVséd; absaiiw aszti {fiat thew;-rd4ir 01'

dismigsal ézannot be ixiterfecreé with.

£1: £5; seam that ihe wit}: had; .¢:§.§;fiQw}efig¢_ éf”.iEf:e:éé$b”§vhich came tea ‘are

ciispessd arfbefbra f;h{;gI.a%:§fi 11: €fm}z:rt.:’ §vfit*i%znan wcuid have been
abseszi fer dt3t§,?’im gréiiftjid ef _iaum:lia;e. Howeveix, in my
Qpiaziem the ézfdei’ Qf ‘éisfix§$’sa§A ‘reg be :00 harsh and: the Labour wart

aouiéi have takcfi 3 1:=V«.:a,s»:)iz:as.i::1eA.*_sz;””sf:”«$y\..i:3: the maifer in steaé iakéng new vi’ the

,~§)rexzious’§~gxisc£§:1ducL ii” §:3s;v_he}.«{§ that {here is ugaauihariseé abssncrz and $1333:

“:’_151e»12f;é1rs:4_Vgs,rz;3e~>:1.§:A 11:§S”~a$tab1isha& me méscenduci anfi acserdizegéy, caniirmcd

‘£he”f’ &iis.§i;vé.sssa3.;’ ‘ ‘

in this éiratzsnstansesg whiie mstvéifyixig Eh: award ef the Labour Couré,

ifié arfiéfiéé Ehe wzyrkman be mated as an duty fnzzm the date: at’ dismissai iiéi

iiéaih Lew during 2383. Hewevcr? he is net eniified fin: back wages; ibz’ ma

V V” u ” ‘gaifii paeried as ihc pzxnishmsz-nt afwithhfiidirzg sf ‘basazk Wages ;{mm the date of ‘
~ .4 .. x

E?

éésmigsai til} his death it-3=:1f£S sufiiazizmt. H is fifi’ the mana§;emeni:,t€§setEie

the iaitrmirial benefits and 3258 any {‘.s€§}f3’1′ cens€:que::i’ia} ii>enefl’£5g~~— .’ f L’

PvZi’ii’€§i}fl is sfiewed in part