High Court Karnataka High Court

The Managing Director vs J Nanjappa on 23 May, 2011

Karnataka High Court
The Managing Director vs J Nanjappa on 23 May, 2011
Author: Ram Mohan Reddy
Addl.Labour Csurt, Bangalore. The Labour Court, by

order dt. 7.9.2009 recorded a finding that the dorriestie

enquiry was not fair and proper. Thereaftrérwaifggg  _

award dt. 23.3.2010 allowed themelaim_*petitiointsettinpgl'" 

aside the order of dismissal dt.   

disbursement of terminal 'b_en_efits 'with betclsgziagest andvd

Continuity of service from the___date'o_f disrrii.ssalfip to the
date of retirement, on  the petitioner"
management h_ad__faile'd"tofs.d.dtrCe eiridenee on the merit

of the ehargels, 

 'The-re"i.s"considerable force in the submission

of the lesrned Veouli1Vsei...u~'ll'for the petitioner that in the

 ad:n'l:tte_d fact that....the respondent was issued with an

order ‘ofltransfer which was not complied with, no

further ‘evidence was necessary on the merit of the

l<._charge_la'nd the Labour court ought to have considered

"'-Vlthatlfaet and proceed to record findings on merit.

i /xi