IN THE HIGH COURT cm KARNATAKA,
DATE}? mm mm 04" DAY or A'LQJ3_$""2'(}{}'.9__ §'
B E FORE
'1':-as HOWBLE ma. JUSTICE'
WRIT mrxwxon HQ;1_BO5fi§’f?C3!38(I;-=>i{:3§Qfj.’t!}
:
‘I’I-IEDIVISIONAL commlmfi _ _
1:u;v:r.=5m1~:m.. _{‘.’J§’_FIC?Ei}
CI-IIEI<MPsG–PsLi3'R,_.'* '_ ; "
xmsfimap 1*'1'_f.~f_ .. .
aim}? LAW,-c>~§’FIcEI£”‘–Ji’.’jv. . . mrzwxoum
gag; 35:1-_ ADV ;
Sm” K-2-1 “””
S/Q”Iim.FIE}1’€?¥I’1’a’?.FIE«.’£’I;..V
new ~ ”
zpsx-mxvm
No;.:«’:47.
Ksnm DEPGE 13!{C>”T.I«BI§IE-IAII.I
mm imim, E TALUK
azsyounmrr
svuw-raw V-pwlwflvli VI’ “s!”Vl\s1a'”%I;I’!”I!\4F* !!1l\J!-I
\u’¢f;ll{fl’Nr”‘ wt Itsv-«mam:-1ar\I\HI Wlwh LLJUHV IJI’ n.HfitVHI’I-RAH HIV” MUUKI ‘J!’ RMKNHIHKH WIUH LUUKF UP RMNNJQIMKP Nil?” 1…’
f, 1?: z: mmsmmnassrs. Anvs ;
me /
)6″
, -s..,~…m…m’e¢ MNV”‘ Mumwzmummm mm:-f ULJURT OF KARNNMKA HIGH C4
THEZS 59.? 2:12.22 mmaa ARTICLES 225. 227
at: m conswzwwxou or nmm PaA¥::;€;.}IF<is';. SALL
FOR THE ntsccmns ON mm FILE 32'
cmmmeaavn IN RESPECT (23,._;.D,–3§;""–1§§.*..V""~O'2.{2.{)€52_
AND TO QUASH mm Awaap wfjj.
:t.n.a.:~:o.e2/2032. 132: 23.%¢5;2_eo7
covm; cnxcxe-saeawn.’ V
ITIIS $9.9. §.rc>1=i” z’>izzLmmAm:
HEARING m ‘B’ e3;Q§IP”.miJ:s%_«”n.§i,”‘ com-r mm:
mm mI.LoW?~’NG: ”
‘$ is by the Management
asaaiiingvvtfia dated 23-G6-20$}? passed by
V__La.b’6?u::. ….. Ceuxt, Chikkamagalux: in
‘ 2., ;>’…_r;:::~ 21302 .
24u… “;t.: is alleged that on 24—4—2091, while
2 Vfazorkxnan was diescharging his duties, when
tha bus was che<';k&d it was fcumri that the
workman had not iasuad tickets to 19
kl!' KHKIVMEHKM f"IH.J|""¢ 1…'-.}§JN' K)?" ¢\MN%\¥fi%iMfi\M WEWW 9..
I |l'uJ'* ' %'hl\n0V\l Vh-P'
I\i""":F\¥"ll"§lI'"*-'.'\rl'" I151\.3l'V \,JI %'\,jV\|?'fi[V}'§I]I\F\fi-i YTIWTT U!"
ticket less passengers. Taking this "a.s an
sxsaption; the Labour: Ccmxt has shat
the Management has failed. to L'4'a.s'_§:'ra§::?:
anti ozrdsred for I.'e1i.I3.fi'ta:;:t.3%1'.[ib._E:»'A."!7I'l'£g"'»_.."'._7
noted that the worms; ws5. 'sut _r3fA..én:1§1'£§3}iresi1t'
since the order of dis'm.i'5sa3.. V. '
7.. In ths award
requi res ]:;e = …___9:é’ir;ile maintaining
the ‘ it is hereby
oxasgéa-sags gas fisnassssnt shall Pay 15% back
wagseVV! of dismissal till the
ass-:–a.r:;I tif ._ t}1s izaiibur Cmzxzt. However, he is
A “ex§t*;’i:lé:i éféié cantinuity sf service.
°,A¢c§r§i5g;y, the petition is ailswed in part.
Shif-
Judge
mp:/-**