High Court Karnataka High Court

The Bangalore Metropolitan … vs H Krishnappa on 6 November, 2008

Karnataka High Court
The Bangalore Metropolitan … vs H Krishnappa on 6 November, 2008
Author: H N Das

S

V ‘. ” L : $1-mi’D.H0fr1’EL”€§URUPRNA

_.., . ……… .. ..,.,…….;…. nlwrl ..uu.u vr mmmnxn H361-1 COURT or KARNATAKA HIGH COURT or xA§NAIAkX%§i5=:§L

IN THE I-maoouaror KARHATAKA, BANGALORE } “j
mmn nmzm can my op xovmsn ff ‘ =

‘nmz-mraw nmuusucn H.n.nmAmo:–m ‘ T

nmaazmazma %%
mammm CQRPORATIGEI V * %

g«-Pmom
mvsnn-.HRR2NUKA.AI:¢ %

mm? LAW oF1=’n:rEréT – § T} H

%
avozxuaaasaunaasfmarm

% X N(3.3{‘i;vf6T¥*”CR/038;–Sffliuhni

EANC3:ALOm

(BY 1:»: Am. ,1

-\…/

av”

vmuvuavx so Janos Hem vxvwnavx do Lunoa Hem v>mvmnm 4:; nmm. L:-cuu …\………..f,.<. '

vi Ixnniunznnn fllun \…\.IIJI§I vr l\i"!l«IvVll-\ll-EIUQ I"!l\.'.ll"! QUUKI UP RHKNAIAKA HIGH COURT OF OF

um W.F'. I3 FILED UKDER ARTICLES 226 &'237

my me: uoxsrmrmn or- nmm mama mqmsa
um AWARD DATED 26-3-200+, mssm BY % F%
mama omega. "Imam ADDL. _ %

amaamm IR 10.1%. 144,: 1999, mm % :

Than pefixion mmman for 2

day-, the Court man the fo1kawim:-
93%

In this writ petition,' 1:119 :iwappo;3:ie:i:i!i;
a wrist in the natura of:_.a:2'm:£*anu a' %j
dated 2ms.2oo+ the 3rd

ofreapondam. with 4:24 mm back
'"3395' I' …..

as comhmmr in the
warm sarpoiatiea; 28.06.1998to 17.05.1999

I116 E L unamrm–% ‘ any mm. For ma.
articlaan of charms ware issued.
an 1?..05.1999,nnoa’d:u1’o:fpmnh.y

“rm reapondem mm wrvioe mm to be

V)lV.l.VNHV)l so Lanoa H-am V)tV.l.VN}lV)l so xanoa Hen-I V)lV.l.VN2lV)l so nmoa HBIH wvmuxw 4n :unn«g g;;:«;4’ \-ntwn-nuns-nx ..If\ …M.. !_.I£

. vs nu-mnnu-uxn nuun uuuru ur l\l-7.§I§EV.F\l.I-\i’\l-I .l”li\:rl”l LUUKI ur KAKNAEAKA HIGH COURT OF KAHNATAKA H§GH COURT OF KARNATAKA HIGH CC

docuxneztapa-adunadhyt1’1apeti&%anmatoba
maflaadssExa.MlmM10. 1’heLabou1-Courtun

‘ of than p1..amg.,* and and down? % V
evifian rwordhcld that on amount efvfll A 4
the mpmmma ha mminad ‘hum
Furam-nymmgmeomammm &
ageafthe wzamana the gravity

wxitpelzifion. % % %% A’

. ::L ‘s»%”m-;i in diupuiaa am the reqaondant
mm finm 28.03.19% tn

3%”

ur nnluvnnnnn mun \…|JUi{I ur nnyqvnrnnn I-llui-I LUUN! Ur KAKNAIAKA HiGl’i COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

period. of tmamhm-“sad alumnae, ha um
blood pmaun-,, diabeticoazid jaundice. ”
the manth of November 1995, he
operafion and he was advised bed rest
ma explamnnn’ of the

docummtary evidence W1 2-a,_w1o%.§
rzaticad the fact cm ‘ of
ru-prmdwt. rwth*nz§4é%%%%i to
documentary awm his illmuu.

‘rm as by evidmoe
an mm:-{L In intarfiu-ewith
thhyaflgfthg 2 »

% Court. further mfioad the ram that
mt iminmusd about hi: illnnlc to his

% pezmonar and he had mt mad any have
during the pa-ind of unauthorised abuses.
the Labour Court hand an: the
is guilty of not obtaim have in ad% or

04%

\’f§I\’fI\’ffiE”§9’\.I .£(\ I\ll”I!’\”\ I.I£’\u I I_l’\Il..rlI..ln swung’: .4. …

VXVLVNHVX :30 1.8003 HQIH V)|V.l.VN!lV)I :10 R1003 I-£91}-R

u Ur i\HI\|Vu-ur-\!\.H rnisrt uuufll ur HIUTI LUUKI U!’ KHKNMIAKA HIGH COURT OF KARNATAKA COURT OF }'”GH

guttfnzg his mm «mama atluast umanu.
Labour Ccsurt. rwham that the reoponamcwa. u
appmprm pummmz. Denial at baa;

obtaining prior have am-mg the

‘7. The .«:::fifjI saw that
mponm 4%; 1957. The
During mm the
” “” ‘ retired fmm service on
% % A :1:m17’.12.2003. Inmeaau

fin ‘

‘ A this case, lam of thaopininn that
A’ 1 _ a pox-be of one your will be

aw,

VXVLVNXVH :50 13903 HSEH V)IV.|.VN3V)| 50 .I.3flO3 HSIH \’f)IV.l.VN2lV)l do fllflfli) iv-I531!-I mlvivuxw .:n |)$flr\”\ unau uuuawuuum _ll”\ sun.-.-. . .

7
impugned award is raquirad to be mdfiied. Far
raaaomstatad above,thesonowmg:- Ak

. . flI.\f\-5.: rz. .:.::..J.2E5 «:63 (C5: C.. 73:23.); _..:GI CCCNA Cm _Saz>§.x> £01 OOCE. om _Smz>,..>_$ E01 00cm… 0.” X>%2>.Hb._AP

The mt peutim is partly ah*~>W% M.
_.

‘The order of —

from amine   --..'ls:L  The
raupoudmt     of names' but
wixhmt   of one mcrement for
a pants" :1 afonefafifl.    " 

   
Sd/-E
Judge

MOD xei $_<»<zuS_ ".0 .En0U 10.1 5.<~<Zz5. LO £500 mmzr 5_<w<Z:5_ .5 3.333 30…, §S<__..5._§. mo $500 2.0.: 5.<~<zx§ mo