High Court Karnataka High Court

The Divisional Controller Ksrtc vs Sri M V Venkatachala S/O Late … on 17 September, 2010

Karnataka High Court
The Divisional Controller Ksrtc vs Sri M V Venkatachala S/O Late … on 17 September, 2010
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17th DAY OF SEPTEMBER 
BEFORE Ak   V' ' 

THE HON'BLE MRJUSTICE; RAM   V V" 

MIsc.W.No. 364719610     

WRIT PET1T1Q1\f No. 20_10  (L»i{SR.'i'C]
BETWEEN:  u V "
The Divisional:&'Cont:je1ie1f:::  

K.s.R.T.c.H _  
Kolar DiVg'iSiOfl, "KO.1abr'--.j:j-:--., x 

Througii   A "  '  '
K.S . R.T._ C. ,' 'B'anga101*e  ~  '

  ' 1   ...PETI'I'IONER
[By Sri.».K. eNvag3.rajAa,, 

V '   Xfenkatachala
 "Aged_ years T
~_ S/,0.  __Venkatagiriyappa

V Neaf Qiokul College

R/a. H..L(3{..No.7, Maruthi Nilaya
I~Idus1'ngE3oard Layout

.. . RESPONDENT

/s. S. B. Mukkannappa 8: Assts., AdVs.]

UK

-3-
This Misc.W. is filed under Sec.151 CPC praying

for modification of interim order.

This Misc.W. is coming on for orders
Court made the following: it t in V 3
The interim order dt. 15/3/zeoio reads :ti1gje”;i–..pfiie

-“Issue Notice. ‘ v_ i
There will be an ititerintorder ojistdy-suliyject
to petitioner coir1plying..Sec.._1 of I;D,Ac!f”.
The present applicationi’se__fi;Ied writ petitioner.

Road Transport «rrzodification of the

intergjlgn it to extract work from the

respondent accordingly.

e.i.Lear’neci’*”Counse1 for petitioner submits that

v’wages”«._rn»e’aris:,. “current wages” and therefore learned

respondent submits that the respondent

has ob}’ection for the modification of the interim

iek

3. In the resuit, the application is allowed. The

interim order stands modified to the extent

the petitioner, Corporation, to 4′

responderztwvorkman, as a co1idu–ctor_, b j A’

current wages, subject to resfiitofttt1ist’petitio«n”

ali other respects, remains’u:fIa.Itered; . V

Rd/–