Karnataka High Court
V Sridhar S/O Late H Venkatappa vs Management Of M/S Bharat … on 10 September, 2008
V. AN 'V
-1-
IN THE HIGH comm' or KARNATAKA, ameygem
DATEQ THIS THE 10th DAY OF SEP?EMB§§;R,«'A4 %
BEFORE
THE HON'BLE MRJUSTICE };:AM%. g§0HA§' f
WRIT PETITIOIVS No;T'298}1}fi/2004 it .
BETWEEN: " 2 VV
V'SRIDHAR ,
mm ABGUT' 55 YEARS' .
3/0. LATE H VE:1'%I<;fi&TAPPA_ V
RIAT N0.46,3??¥CRo$s , _
SWIMMING F§D0fA;L-Exjr'EN:$1'0r¢ "
MALLI§SwAR;iz_§, 1ABi7;?§ia~:;§égL.1t)R:: Q
V ' PETETIONER
(BY SR1. p;4L.§::%'i~1Aiéz1é§:1$§i~L§';«z K B 813 NARAYANASWAMY, ABV)
MA§:iAC;EMEvANT
€:;:%_:\a,I ._B*H:3.3§:;Ai:'H ELECTRONICS LTD
'.J_ALAHALm.,. BANGALORE 560 013.
B"f_i'I'S GEiI\Ei§f€AL MANAGE§?(PERSONNE3L)/
BY.t'§£D§..;MAI'3AGER cpsas
~~ RESPO3;'~I{)ENT
A '~17{,B§*"i»i/S, AGA ASSOCIATES)
THIS WE?!' PETETION IS FILED UNDER ARTICLES 225
~~ANI3 227 OF THE CONS'I'i'}'U'I'1ON OF INDIA PRAYING T0
QUASH THE IMPUGNFLD AWARD [}TD.,L'Og{}5.20G3 IN ID
NO. 1 19/96 PASSED BY ADDL.LAB{}UR COURT
BANGALORE -- ANNEXURE--A AND ETC. Ui
.3.
£116 enquiry as fair and proper. Thereafter,
20.5.2093
A:1I3exure~A, rejected the reference. V
3. An examination of the gliliit-:i:l§3?.’#:t,€>;
that the Labour court con§z;:-ir_;>us §:r’f._ {he (;’:i§l’1’v;A3;’lIv€.75tVVVV{).’:;” the, *
petitioner in indulging in sex a.uw’o:fia.1:x: the bus
belonging to the mspoiigflfiat, w’o_¥”kiI;g hours) held that
the act of miscenduct ‘lof indiscipline,
diseatified ‘ ‘}S§!§itiozi–s:r aii’y[t{é’licf,V’: which in the fact
situation CaniiOi”‘£)§”‘$lai{i!: b&:.»éi-th.cf”§§€:xi}erse or to Call for
interferenca.
The writ_petifi.:m ‘is”‘wifho{3t nzerét and is, accordingly
Sd/–i
Judge