High Court Karnataka High Court

The Divisional Controller vs Leela Narasimhamurthy T.N S/O … on 27 August, 2009

Karnataka High Court
The Divisional Controller vs Leela Narasimhamurthy T.N S/O … on 27 August, 2009
Author: V.Gopalagowda And K.Bhakthavatsala
IN TfiE HIGH COURT OF KARNATAKA AT BANGALORE 

DATED THIS THE 27th DAY OF AUGUST 2009  Vi'   

PRESENT

THE HONBLE MR. JUSTICE V.    

AND

THE HONBLE Dr. JUSTICE   

WRIT APPEAL No.2157/20eé{'{S4T<:sRTC}' ~ 

es: M1sc.W;T99S,rgfbQ9"Cj_  " -

BE 1 WEEN:

The Divisionai C0ntrcsi'ie'r,'AIeV_v.  '

KSRTC, T umkur Di\;r_isi:m,.
Tumkur, .... ..  " 

Rep. by the Chief   

KSRTC, Central Officesfx 

K.H.Road. Shan"Lhir:agar,V " ~ V ~ V

Bangalom--560 02'7T.'_ *
(By SI'i.B.I.«.V.S_§:"6'lI'V1}€.€V,  V' 

 S1*i.T.N§"Lee3_a .N'aréts.in;E1'a;ri1urthy,
 V S_/vQ.Narayar:'aiah, " ' - I 
",Aged_ ab0ut'158 years;
_ _Re:jred_ Traffic Ctgntroiler.

K'u'Vem'punagar",~--

 T 'C11Qw=eshW3Lri Temple Street,
7.  «  nigai-ffuznkur Dist.

   (B;J :'Sri..I....FShekhar, Adv.)

. . .APPELLANT

...RESPONDENT

\\\/



This writ appeal is filed under Section 4 of the Karnataka
High Court Act praying to set aside the order passed in the Writ
Petition No.10912/2009 dt.28.5.2009.

Misc.W.'7908/ 2009 is filed Li/s.l5l of CPC praying to grant
an exparte interim order of stay of the operation 8: executio'n'*--,of
order dt.28.5.2009 in W.P.No.10912/2009.   

These cases coming on for preliminary hearing,»3.thisWd'ay,*'....i' .

GOPALA GOWDA, J ., delivered the fo1loWir1g:--

JUDGMENT

The correctness of the order of-.__the learned

dated 2891 May 2009 in quashingflithe _ endorsdeirientt dated
06.03.2009 issued by the appel1a:.nbt/Mariagement giving
direction to re–consider the matte’rv’land0.v’pass –‘appi’bp.fiate orders by

calculating pay-scale”-for” of settling retirement
benefits within three ~11ri’der challenge in this appeal.
I4eai1i1ed*counsei~fQr__me appellant submits placing strong

reliance tipqil passed by the Labour Court dated 2531

2000x’lin.’Reference’l§lo.50/2003 by the Principal Labour Court,

Bangalore, order of dismissal dated 28.08.1996 passed

Authority against the respondent. was set aside

‘_’_pdirc_cted’ the Corporation to reinstate the employee with

\N/

order, while quashing the impugned endorsement issued by___the

appellant/ Management stating that the workman is entitledjforfthevvgg
continuity of service and that must he considered for .
of adding increments to the pay–scale to__worl§ oi-it”the’_’;terini11a1..:V2 “‘
benefits payable to the employee.

the order by the learned single Jud’ge«–..is inl’colriformity5; the

award and the Judgment of the Coijitiand lvvfindhra
Pradesh High Court. We do tointerfere
with the same in this appeal. 1 hi it

5. The appeal’_Vié;iv lltherefore, the same is

hereby dismissed. 7′ it

In View of the disrnis’sal”of ap;:jeaiV,.liMis”c;W.79O8/2009 for

stay does not survive for Aconsideratioiitandllthel same is dismissed.

‘onv*