. V. ” . EX~Céé’1duC£g}r3 At & Past: Tambarthaiii,
% k..H.BT_:%§ai:§ra1uk.
_ ,a%¢1;a;~;,>jms:r;c%x;~’ ..REsP0:~:DE:s:T
‘T V.t_§:éA”A.€2<3nstit:3¥j0n of India praying to 231} fer the records can the
: ' fi}€: ('if Cciuri Ctf the Presiding (}ffi<:e:;.; Prl» Labciztf Cnuirt, Hizbli
. ___7in respect sf Ref' Na} 1.52000 and etc,
THE HIGH ('f()1jRT GE' IE’1’1″r10M§o.77*av6%0F 2:Kr9{Lm %
BETWEEE\E:
T}1eM3:2agement<:rf V' .,=
K.S.R.T.C., D31}ageniDifkisimz?'-.. '-,_ ' "
{)a,vaflg<::e«_V {1 ' , .. 3 V
Represented '_
ChiefLaw a ..PI1TITIONER
Adv.)
AND: A A H ;
fievapfiifag . _____ H ,
{By Sri:.S,’.§’:Mukka1mappa, Adv, for CER)
itis Wréi Pefitien ix fiied under Articias 226 and 227 of
This Writ Pfififififi conmig on for preiimmary hearing
this day, the Court made the fsllewingz
W
0 R I) E R
This petificmn is by the Management assafiing thf: award
passed by the Prl. Labour Ccxurt, Hubli in ..:”E~’~’.§:’,’:i:_:T1′”a€-tvvttitze
No.1 152000 by order dazgd 19.8.08.
2. Afleging the ,~¢spcm;;L%nt~wrgrkman
had ihéied ta) i3§:ue . fickeig #91:’:5C§f;;_§i:._¢,f\{§§;Zgéiégiengers in spite of
ifififiuthofised tickets to a
grougiaf. fare of R3325 each, an
finqugéy ‘*»§§fasVv ffiéréafiar, he was dismissed fmm
servgfiza. 35$ order, the respnendent-wtarkman
Affiffilgéiljifi;-fp””£3 §}d the Labour Court an enquiry ¥2a1r’ing
V “‘§3;:}dTA $’ifi’::§§%}£§UiT§’–h31d is ‘fair and pmpez, has came to the
i:c:31j1r3iu3§:x:i’j’f£}iTat the €3§”d€I’ ccf dismissafi is dispraptzzfionata is the
AA gravft3*.. Erzf the Qffcace and ardcreé fin” reinstatement with SQ’?/’79
‘ {if bfickwages with censfiqueaiiai bcnefitzsw Being aggrieved by
“£1132 same, the Managcmsnt is fiefere this Court.
W