Karnataka High Court
The Managing Director Ksrtc vs M V Govindaraju on 1 December, 2008
A N D,,:§ 2
31$ LATE'VEb{KAT'ASWAMAPPA
_ --BE1-m=11:> MYSORE BANK
fs*!ADGIR}" _ I
"'ET§I?»€Ei{}R DISTRICT
"j -gm. SR1 3.9. RAMESH, ADV. FOR
IN THE HIGE4 com'? 0:? KARNATAKA AT '-
i)A.'I'EBr THIS THE 18'!' DAY 0?
BEFORE V % Q' & ?_ '% Q
THE I~§ON'BLE MR. 'B:OPAfi§32§.':.....V. :3
WRIT P-ETI'rm_N NO.
BETWEEN :
THE MANAGING E>II:2Ec'i'0R_-. . '
K.s. R.T.C. .4 '
CENTRALGFFICB; *
K,H. ROAD " . A' »
SHAN'f'HENAC:AR
BAN_g
HER BY i'i'S CP§%E?f' LAWOFFICER _
_ . -- .. PETITIONER
(BY SR1 'I' I!n=..1#;§;E;sH v5fi;é;§§§A--R,f?;< mv.)
mm-_.aB@.u'1j52.YEARs
12/3 .<:;'::"; KR1SHN£':PPA
SAJ._¥AP?A rsompouzsza
.. RESPONDENT
SR1 SB. MUKKANNAPPA)
J»
'0
3 .
THIS WRIT PE'I'¥'1'ION {S FILED UNDER ARTICLES
227 OF THE CONS'I'I'l"U'FiON OF INDIA, WITH A PRAYE.R"'TO'.:_
QUASH 'ma: AWARD DATED 25.3.2064 PASSED BY f;fr%:--:s, "Pa...
LABOUR COURT, BANGALORE, EN I.D.NO.40_;'$8'»
ANNEXURED, ETC.
This Writ Pefition ¢::om1'11g on m:s%%aay,k%a1¢ J E
Court made the foikowing :
oRn3R§
in question the
award aatéa I..D.No.-40/98.
h__avc? u};1e:a_mrd.v Sri Harecsh Bhandaly, leazmcd
fc'ag~".t}:1g "pgtiti0ner and Sri S.P. Ramcsh, learned
--I¢§§fi§ndent and pemscd the writ papers.
K x ' " I3,_ TE': respondent herein was appointed as a driver in
;tj§é7s}§§é§ndent--Corporation in the year 1986. 011 4.5.1992
T the petitioner was cngagm in dzivmg the vehicle
No. KA-0143' 6?', the said vehicle £3 said to have
11
.
‘5