High Court Karnataka High Court

The Management Of M/S The … vs K Nagappa on 6 April, 2009

Karnataka High Court
The Management Of M/S The … vs K Nagappa on 6 April, 2009
Author: Huluvadi G.Ramesh
 

 

IN mm mm: corner or mmnraxa. 

mun arms mm 06" may or APRIL_2_§O'§V»'.';'; : 

BEFORE

THE I-ION'BLE rm. JUSTICE  

9212.33': PETITION He»;xgezzbné:1,-';*3i<;;j .., 

Brmmmst:

rm magnum or L' ; i 
1115 was mrmszmmV::n?--.j" * ; _'
smmm co1*rm;:'wo<;sLm;;:  

HILLS, A  ::r%.%~NA:*::2:q:a.1.,_%%% waxrxm
conmmrmn i.:;~:.:'::a".'    

mar cmwmmataa   "

1:32-1zEs%in"I*1*1;'n}£*1'  _ 

Gnnlznasg.    % %  PETITIONER

nay sri  M V  )

   A.  ..... 

  

EX-S-'I"OB.E_ Kzséxn

 _m.m'n_, a':c::=2i'IL
 'ya. 1::,:z:«;.:. mama
 gavzsmsxu: . .. nzspommr

.. _.,..,.. .. ............w. nmvri noun: or KARNATAKA men COURT or KARNATAKA H16!-'5 count': or KARNATAKA H'

  'géy 'iris SERRA mo mm ccexmrz, ADVS ;

W



KAHVATAKA HIGH Cfllfl OF KAlINA'I¥\i(A HIGH COURT OF KARNHAKA HIGH C1

mzs mp. 1:11.23 mans. Arcrzccms 

22': or was: consrmtmxcm or 114131.». 
WASH mm mam: Dir. 5.8.I';'f5O#3~ V "' "Q ' A' 
x.n.1~:o.114!2oo1 passrzn 3:"  "
tmznunan, I-mam, nznwrznag  I
mm? mm mspommm AS' cm A-1*:-m-« 
92' ms DISHISSAI: i.e.' .]_§'RQM i4,_1s,6 s"«?$x:;L%'jrm * A

amamzn ma: AGE or svvzzaaxmazion Tins zcs
rmxrxozam IN 1119 .*§§iB.VI¢§_"'R.EV¥3I§E?§:R  "mxznma
onnanrnr; man' rpm  'ENTITLED 73.5
as' me: 331.616.WA.G§:§V~» .§'ROib£_"»__tfSiE;  or HIS
nzsrczssnz. 2r:1{:,:?'=:$r2:--% -nap.-2%: "esf 7731:-':1-9.3 mrxmmnw on
Amamms:   t~3,  '.~=m4s1u§2mUArxoN mm mm
nznvcnonf "Q?   am: To my ma;

onus.  mamaam T0 mm

   on 15011 msnnmenns mar,
   mmamm:

ORDER

petition is by the fianqczmnt

“JL%%’ aaa%r.3.ng ta set aside the amxx: passed by rm

* V. “tiidustxzial Tribunal, I-Iuhli in x.p.:czo.114x2oo1

…… . ………. ….- nnmwnlflnfl mm: ggpujxr or KARNATAKA men CODE! OF

,W,

– –a quart a

respgegtviye . V”

…… uggvgu ur nnauvnznnn mun COURT OF KARNAYAKA HIGH COURT OF KARNAYAKA HIGH COURT’ OF KARNATAKA HIGH CC

dated 5-8-2904 directing the patition$}_: -..4’_:’Ttc

treat the respondent as on duty ‘.f51:l’l!_.–§V’f.A’.;.’h”I5″> _
of dismissal i.a. from. 14j1O*193§=Etiiivfihfiiu’E
attained the age of auperax1is,;xu!;i;$5n ‘aL;.i<:§

ordering that the Rn=rp&:m;;1nn§iA-._ia V $2§, fi:¢l.,3§1t¥$I

?5% back wages tram the q§£§§gg §ieQ;Qa§1 till
his ratirmzent age af
aupax:a:rmuation._ wi [.2 increments
and to benefit:

avai1ah1a:t¢5fihg’§§a§§&d§fit;§V

2. 4′ counsel to): the

=f’f£ha’:V4:”x:§6§VQ$ident wan wanking as Aagiatant

_9£&.d§?I in the Engineering Itrapartmarxt:
1113 was all-attzad with Start Quarters.
V f;>’f_”‘».–*..~”‘.’.$é1::ae, certain nllagationa wan: made
‘ f §gainat the rnapandant that he had illegally

‘fut up a. ccsw ahed. keeping number of cows

WV

— — —- — –«mm»-n -mm \-\-f,.~’.!_§I ur Mmnmm I-nun count or KARNATAKA H2654 COURT or KARNATAKA man COURT or KARNATAKA HIGH co

stated that the cmdar of dimiaaal
harsh and also noting that the .
already attained the age gt” ._
held that has is entitle}:

benefits in view at aoti’: i’n g VthVt§”‘Q;:c:19;§.’lo£

dismissal and andaged rgduk;-‘tio;§ 2545

back wages and €§fl in<:::'ementa

with cumu1ativ9A¢£1§e~ci;_.::'V pofiition.
4 . mtnopgz; §:~y§;a held to ban
pram-ad 11$ -'having held that the
enquiry :13' Jfipropex, the Laban:

Court ggqht. n<§f:'* 11a:t?¢ ordered fax: payment: of

which is bad in law.

ac¢¢;”fisiacond1:ct ::s:inataterna:1t” buck wages dc; not

W’

– .. …… -. ..,……n……. ……-. ufgfi. ur mummmnn rm:’I1 UUUKY Of MRNATAKA t-KGB COURT OF KARNATAKA HIGH count 0:: KARNATAKA men co

learned counsel for the rospendont
already wozrkman has burn paid with

wages in tazms of the interizgywpgrdext'””zs’1’Si:’_’;V:.’19ii¢§.*

00111.”? .

6. Since already thy: Hfiaid
25% back wages: by way? of thia
court and the gzcgox in the
facts and held to his
not bad, not to have

oxde zed fig): ._ V %9f-fiack -‘wages .

‘I__. x:;4_; *.:”i1=.a ciiszigkfifitafiaceag asking the worman
.L:A’t.;1″:;§i«.._Va::1ount already paid would nut

the remaining manna, the

1-Q aéaan£*’ r;§fi¢ not pay. “waver. rm: the
.§ur9_aa§”‘§£ maneizary benefits, he is held. to ba

_’_ ‘~__in ‘n<ai«rvi¢e fxcm the date of dismissal till he

V[ atfiainad the age of superannuation and tea

A5532-'

n. a…

N1’…

.”

a
w m
m .. /.«q% %%%% %
t u 13.90
.m 1 S _.m

S m ;_

5 …….,.

..+.” i
.u n
m n.

h m


s v…

..m 1

m.

a v.

M… M A
,.. W W
5 A

5010″… $_<»<z..S_ "U .5500 $0…. <u<»<zx$_ ".0 .m5ou_….u_: §<»<z¢S_ …_O .5300 102.. S_<»<z._§ mo $0"! <…__<h<ZmdJ_ L9 _.u:..3J £3.