High Court Karnataka High Court

The Warden vs The Labour Officer & Authority on 15 October, 2009

Karnataka High Court
The Warden vs The Labour Officer & Authority on 15 October, 2009
Author: V.Gopalagowda And B.V.Nagarathna
"And:

HVTHEIHGH{XNHWFOFIQMHMKUHQLKTBANGALQRE

DATED THIS THE 15%!» DAY 0? OCTOBER 

PRESENT

THE HON'BLE MRJUSTICE V.Q0PALf1" Gdyirnzi ~ _  u  2

AND

THE HON'BLE MRs.JUsTIc__E B.V.NAGAL:;AT.§!NA I

WRIT APPEAL No.28:§2"'/'ggQ9(I}TEV11) 
Bétween: A . V

The Warden V   V
M.C.E.W0rk1'ng Wom€n_'s Ijiostel;
Vidhyanagara      _  ' 

Hasjsan.    V   _    Appellant

{By Sri P'.'I\"i";i'»'{fi:1fr;;JVr'r1.c;i*i§;a(11, ";\;g1v.} ' 

1. The Labour Officer andTAui-hdritgr V
Under Karnataka Paymer1t. of Subsistence Allowance
Hassan Subflzivision " '
fia&mfiT  " L(' ' ...... H
2. SriY0geSh  _  ~
Sf0.GiddaShétty 'V '  T
R}'V;i:--1*v'£,aradi Grama. 
Araigalagoodu Tq.   H
Has-sla;n_{)ist. "  ~' ...Respondents

   



i\.)

This Writ Appeal is filed under Sec.4 of the High Court
Act praying to set aside the order passed in the Writpetition
No.6138/2009 dated 23.6.2009.   '~

This Writ Appeal coming on for Pre1iminary';l--:heai-ifig 
day along with Misc.W.9233/09, Gopala Gowdagl .',.._tdelive1'ed 

the f0ll0W1'ng:~   '

JUDGMENT 

: For the reasons stated delay of»

7 days is condoned. Misc.l}V.923o3′;”l3:.9-.is”allovtred;~..

2. The correctness learned Single
Judge dated 23.06.2009: wherein
the learned Single the order of
Labour Officerwfirst ‘li’erfiein’d-directing the appellant

_}under the Subsistence

to pay subsistence’ ” avllowaiflce.
Allowanee Actfill Q88. isl.’C’hva1l_eI’1ged in this writ appeal urging

Vari0usl’g’rc1.ir1*ds.

_ The i;abo_u1″.i()’fiicer being the original authority, on

” _ gxafiiiifiatilon of claim and counter claim, passed order the

which was questioned before the learned Single

not find fault With the order and did not

\/

interfere with the same in exercise of his jurisdiction having

regard to the fact that Subsistence Allowance of for

177days was directed to be paid to the resp0nderiiwviIei’.I§in

4. We do not find any good rea’i’sorp1’_:’4jt’o_:, ‘

order of the learned Single Judge. Tf1e”‘a,ppea}’.i.

merit. Hence, the same is dismissVéd_.h’ _

Sk/’ “”” ..