High Court Karnataka High Court

The Divl Controller Ksrtc vs Fayaz Pasha S/O A Basha on 3 August, 2009

Karnataka High Court
The Divl Controller Ksrtc vs Fayaz Pasha S/O A Basha on 3 August, 2009
Author: Huluvadi G.Ramesh
!tawI' \..\r\.II\U 'Io/E I\r1I\I'Ir'\Ir"lI\.rI IIl\.a'l

' \y-_-.-"~«VNmH\' 'UPI 'VMRIWHIMNH "'1!¥\.1'N'"¥ K.\JU¥%' 'J5' l'\.#-\i'&¥'?l:f-\II*"§i'\.ul"I Fifi??? MKJUKI KJI" 7\l'\K¥'ll"¥il'\E\.5'\ T"'€WJE"V LKJUWF 1.3?' Wflfifllflifikfl l""1¥K:9£"°W%

Ix 'rm mm court or xanummm, 

nawaza cams rim 03"' my ex Av<;Us.'.:f:----2c$§§T'  * *

TTEZ }i0!~I'BLE Em. JUETICE 

wax? BETITION 1~:o.2 :2:Vi'aoVs:2%t:-aV5_ 
gammy:

TIE DIVL CON'.'L'ROI.LEP.-   % "

Bamamnz nzvxsxorer, :   

Kmco suxmmég _.':1~£¥$0iiE man" 
anmazpomz-s§s9o'2'as%__ 

as ITS cams}?  azfrzczexu" E
cm'ma1:"Ta£xEzcE;:::  . . . mrxrzcmn

{By fin'   ADV 3

  size. A mas:-m


t 62, '*:str '*5' -moss,

""v."---1gze:$=§;Lm;E-550026  Rmsrczmmrr

-%£A3'y-sh : 14 c BASAVARAJG, ADV 3

15% WKP. £"IIaE§ UNDER AR'I'I(§IaES 226 AND

H 22': cm ms carswxmmxeu or mnza PRAYING T0



..........~...r«..w mm-I «mum ms: mmmm "mm mmm 0? mammnm HIGH

 ....--. w-.

 

 

guns}; '11-m mans rnsszn BY -rx-m 

smegma:-m IN REF NO. 2532004 DATED o:z,*;~«o3 ;2i5'o%4J j':"

VIBE ANX"A .

TKIS mp. IS COHIFKE  

my, ms coca': mans THE .i3cz.._Lowis~z.oo4 paaaed by
the Additidimfil fit';'--¢--\1;,z:".jV:, Bangalozta in

Referenézg  ." "

 ..  unauthcraied absence,
 diamiassed from service by

I  :  fifgrhy-Mmmgarmnt, against: which,

the
the

the

iiz:>rI:;..jzia2:':""aoug12t at references. Tha Labour Court,

 _ fi5ft9E'.'.. enquiry, crderad to reinstate

the

 to his eriginnl post with ccantinuity

..}a:£ sarvica, but without baa]: wages. However,

ordered to withhold twc» increments

3%"

wi #11



 

cumulative aftect. This order is 

 

czhalienge befcxze this court in thié"-._: 

petition.

Heard the leazrneci    ' tV2:1"¢V.~«

respective parties .

§

2

%

5

IL

0

E;

2

O

u

x

Q

2

§

fi

2

5

1"" 3|

0

P-

M

:2

O

u

:5

Q   -. 1 

3 4. According to.' the  H¢gz:_§sge.m'a:;tx téda workman
E was unauthori;a9e':';1y'-V'*§ba'e;:1:"=fim,» 28-11-1998 to
33 8-7-1999

‘as;na.2g.3r ‘.?_08 days’, despite that
E’ the La1:ou2f~.Cntra, the learned counsel fox: the
H ‘- VA'[1=fiu}:m.itted that the wczrkman was
s.fi.fuf”n§;:i:ig from same aiitmem: and in this regard

” he.’ wéa advised to take had rest.

” 6. In the light of the ascgixments, the point

that woulci arise for ccnsideration is 3.3 tr;

mm mm: c0z}’§§ud%”§§#;§NATAKA HIGH”

_ ..,. ..nmumu.-vam- mm-H LQEJR? OF KAQNATA

&éiiberate action.

whether the iwugmd award “the
Labour Court requires intez£e:en¢fi%,f: ‘ “‘

‘2. It is seen that
The period of ahsfifi§é i§”.gndi$pfi%§&}f fh§
defence taken,_ hY,~”;§a’V $afiifian~} for his
unauthariaed ab$¢@c§wf@}£§#t fig was suffering
frszaen 5o€4é4.::E¢ilm¢f2$f ‘%?3~# A’1;§iig..’?#?£.§f;=’V’igadviaad to take
bed §e$fi, 111»-meazch till
7-7-igsg he had prociucad the

t:£§;.;t;’i;ficaaut’e~gggarding his il3.–health and from

V 5fi?§199§ he was ready and fit to report for

grtxund on which the warkman

$&md£né& absence is on accaunt of ill health

* ” us” fier the submission. made and it is not

Having regard ta the

‘ natura of ailment suffiered, taking note cf the

fact that absence was mat deliberata, the

¥\3.J

n Iff»7~.:grh.d>5″ wt =w”1wHfr”IWl*~\!\.P’i i’W\\..&H””” MMIUW’ ‘JV’ ¥\}’\N¥Vffi\iF§K§” r”‘§W.3’?”* LQJURI

Labour Court has: proceeded to wit1~.ir;k3-3;a._:”‘<:gn1y

two irzctxementa with cumulative effiféctg" 1i6w¢;vér4_

withaut back wages.

8. In the circ:t:m31§sa§§;::.na»s,A.’:i.x; {if
the award passom by’Ai.::fi§–.:.–s;:aofiz}’–aau,£t, it: is
ezrdered that ghall withhold
three i§:¢g<_.*.f:z':.s_:_;maz::.:t':"£ ' fitiva effacst .

.i'_ ;a; ;.'Llowad in past.

sal-

Iudge

~