IN THE HIGH COURT OF KARNATAKA.
DATED THIS THE 3rd DAY OF DECE_M$EER;:.A2~£V)fi9' S
BEFORE
THE I-ION'BLE MR.JUS1'IQE _
WRIT PETITION No. 32 1 :9.{195 O1-*-#069 [vL-RES)
1 N _ _
S/O
AGE 50'-W;ARs.' ._
«R/ATS AjRAK1'%iE?E"'DA.1\EDIN}';SHIVARA POST
'I'AI;UK. ;
TUMKUR D-I3'.1'RIC'f.- .\
2 SRIKARIYAPPTX S /:0 MUTTAYAN
-- AGE 45.YEARS'-
R'/'AT NAGAR, D.HOSAHALLI
EJANATA, COLONY, AMMASANDRA
V --.POST_TURUVEREKRE TALUK
- .f§U_MKUR..DISTRICT.
Sm KUMAR S /O Y PA
AGE 48 YEARS
" .13,%'A'I' ARAKERE DANTDINASHIVARA POST
= 4_ TURUVERKERE TALUK,
* TUMKUR DISTRICT.
4 SR1 MUNI BORAIAH S/O DODDALAKKAYYAN
AGE 54 YEARS
R/AT MARUTHI NAGAR,
(D HOSAHALLI JANATA COLONY)
AMMASANDRA POST TURUVEKERE TALUK
ML
TUMKUR DISTRICT.
SR1 B T KEMPEGOWDA s/0 THIMMAIAH _
AGE 37 YEARS '
R/AT BAREPALYA BEERASANDRA POST
TUPATUR TALUK
KABBANAHALL1 HOBLI,
TUMKUR DISTRICT.
SRI CHIKKANNA s/0 I\:.ANJA:AH'~..
AGE 50 YEARS ' _ . x_
R /AT SAMUDRANA KOTEADALACEERE Rosir
NI'I'i'UR HOBLI, GUBBI '_I_'_UM_KU_R DIS'I'RI_CT._5
SRI GA;NGA1AR S/C) NAR!:S;AD&H AA
AGE 41 YEARS 1
R /AT CHAKAVA§\IA1£ALLI'~HADA'VANAHALLI POST
DEVARAJURS R0AD,;,.~:DA;\§'D_1NAs1§i:vARA HOBLI
TURUVERERKER TALUK, _ 4. g. V '
TUMKUR.Di'S';fRIC.'E._ " _
SIQI C 'S20 CHIKKANARASAIAH
AGE'-48vYEA_Rs._ ' ~
;' "R/AT CRAKAVANARALLI HADAVANAHALLI
HOST, DEVARA-5 URS ROAD.
DANDINASHNARA I-IOBLI
TURUVEKERE TALUK,
<mMi:t;R..E1sTR1cT.
SHIVAKUMARASWAMY S / O MAHALINGAIAH
AGE' 44 YEARS
" R}-AT AMMASANDRA RAILWAY STATION ROAD,
" = AMMASANDRA POST
SR} D S NANJUNDALAH S / 0 SAN NA THIMMAIAI-I
AGE 48 YEARS
R/AT MAGGADAVARA BEEDI DANDINASHIVARA
POST, TURUVEKRE TALUK,
TUMKUR DISTRICT. Q/'L
1-5
I1
12
13
14
SR1 A S HONNAPPA S / 0 SAN NAPPA
AGE 46 YEARS
R/AT AMAMSANDARA, A
POST. TURUVEIKERE TALUK
TUMKUR DISTRECT. I
SRI ARMUGAM S/O R KRJSHNAPPA
AGE 50 YEARS ' _ '
R/AT AMMASANDRA. RAMRIAY STA'1fioN7.=
ROAD, AMMASANDRA PQ.ST'~.._
TURUVEKERE TALLIK, '
TUMKUR DISTRICT » -
SR1 MOHAMMED,{3FIOUSE.S/O MASTANSAB
AGE 48 ,
R/AT A,MiMASANDRA,:. BEHIND UNION
BUILDING; POST
TURUVEKERE TALUK', «. 5
TUMKUEZ. I3:ISTI12iic:*T:A~."'---. *
SR} 'B T .GA1\§GADH2ARA1AI¥ S /0 THIMMAIAH
AGE 45 YEARS "
R/AT BAREPALYA'.BEF:RASANDRA POST
TEPATUR TALUK,
._"K¥.BBANAHALLI..HQBLI.
'A TIJNIKIIRDISTRICT.
A .VA.:jRVi;GA1\:ANDAM S/O VESHWANATHA
' . AGE '4«?;"L'YEARS
*-R/AT N_Q;229, NEAR RAILWAY GATE
RAILWAY STATION ROAD, AMMASANDARA
PO:-3T""1'URUVERI{ERE TALUK.
" 'SSTUMKUR DISTRICT.
ASARE S ANAND S/O SARANGAPANI
AGE 57 YEARS
R/AT M.G.ROAD, D 358--A, (BACK SIDE)
AMMASANDA. DANDINASHIVARA HOBLI,
TURUVERKERE TALUK.
TUMKUR DISTRICT.
1'7
18
19
20
M4,.
SR1 N S DEVARAJ S/O SANNA CHIKKANNA
AGE 45 YEARS
R/AT D HOSAHALLI DUNDA POST
DANDINASI-IIVARA HOBLI
TURUVERKERE TALUK.
TUMKUR DISTRICT.
SR1 RAJA S/0 CHANNIGMAH A is '
AGE 47 YEARS
R/AT HOSAHALLI DUNDA POST "
DANDIONASHEVARA HOBLI '
TURUVERKERE TALUK. ' '
TUMKUR DISTRICT.
SR1 SHN VHUC
AGE 47YEARS " , jy
R/AT TEERTHAPURA-I}'QST"» -- _ Z
'HOBLE 'V
vCHII{__ 'jIAY}¢i;?{AN'A}i1iLLvi"'FA1;UK,
. '
cm ASpSAAmxa%iSS%S
S/O;--..CJ'rIITl'AN:_
* AGE 38-.YEA'RS '-
~ R/Afr AMMASAISDRA
RAILWAY STATION ROAD
'1,az«w'1)11xs.ASH1vARA HOBLI
* TURUVEIQERE TALUK
21°'
' TUEVEKUR DISTRICT.
SR1'C'VN NARASIMHAMURTHY S /0 NARASIMI-EAIAH
" AGE 47 YEARS
R/AT CHOWKAVALLI I-IADAVANAHALLI
H POST, DANDINASHIVARA HOBLI
22
' TURUVEKERE TALUK
TUMKUR DISTRICT.
SR1 C LAKSHMAIAI-1 S/O CHIKANARASAIAH
AGE 44 YEARS
R/AT CHOWKAVALLI.
M
23
24
25
-5-
HADAVANAHALLI POST
DANDINASI-IIVARA HOBLI
TURUVEKERE TALUK
TUMKUR DISTRICT.
SRI S B SHIVANNA S/O Bo.RAL1reGA1AH« V
AGE 49 YEARS
R/AT SIDDAPURA,
I-IULLEKERE POST .
DANDINASHIVARA HOBM
TURUVEKERE TALUK '
TUMKUR DISTRICT.
SR1 S SHANKAR S/Q'S}-1.D;*A;LINGA£A1~I
AGE 43YEARS A f _ V V
R/AT AM13'IKANAGAR- _ _ -
DANDINASHNARA HOBLE _
TURUVE.KE.RE TA;,u'1»:_ »
v*1*UIvII{D-1:1 Dis-3TR'1'BL1V'1*U._RU VEREKERE TALUK
TUMKUR DISTRICT.--. ' 1 ' .. '
SR1 's/Vt') R'u:>RAi>pz§ " M
R/AT _URS-VROAD', ..
HADAV'Al\EAHAL£..1 POST,'
'DAN_D1NAsH=wARA__L1'QBL1,
"FURUVEI{.ERE TALUK.
TUMKUR VDISTRICT.
SR1 MEf"iABQ_Q.B s/0 SHEIKH KHALEEMULLA
ZR/AVTDEVARAJ URS ROAD.
..CE!1LK"fNALLI, HADAVANAHALLI POST
-- DANDENASHIVARA HOBLI
56
' TURUVTEKERE I-IOBLI
W13/£:;UR DISTRICT
" ,s§<1 C s RAJASHEKARAIAH s/0 SHIVANNA
CHIKKAGORAGHATTA DODAGORA-
1.
GATTA POST.
57
DANDINASHIVARA HOBLE
TURUVEKERE HOBLE
TUMKUR DISTRICT
SR1 CHINNA DORAI S/O ANTHONY CRUZ
R/AT R.S.ROAD, ‘
:;,2’§
58
59
60
T63
AMMASANDRA
DANDENASHIVARA HOBLI
TURUVEKERE HOBLI
TUMKUR DISTRICT
SR1 B RAMCHANDRAIAH S;/’Q D”A”BYATAi§F,§~~ ‘
R/AT WEAVER COLONY,
DANDINASHIVARA HOBLI
TURUVEKERE HOBLI ” ‘
TUMKUR DISTRICT
SR1 s KUMAR S’/O’ s D
R/AT SARIGEHALL-I * ” ‘ =
BHEECHENAI{AJ;i;I.POST
DANDINASHWARA H’OB.LI~- ‘ ”
TUR:VJ%;E1;–ERE..HOBL1 ‘
TUMKUR ‘
{if S/O GOPALAIAH
R/AT DUNDA ms’: _ *
“‘.KAsA13Ax~.IOBL3=, ‘
TORUVEKERE Tm”
TUMKUR
SR1 H [\fA.RASIMHAMURTHY S / O VENKATAIAH
‘ EVR/AT’HEGGERE POST
V »_KAsAI-3A HOBLI,
* ..f1’IJRIJ’».?El.KERE TALUK
‘1’Lt£;aK1JR DISTRICT.
. ‘*7s2R’1 “15 Y KUMAR S/O YALEKAPPA
‘ _ R/AT AMBEKANAGAR
“DANDINASHIVARA HOBLI,
TURUVEKERE TALUK
TUMKUR DESTRICT.
SR1 NATARAJ S/O SHIVANNA
R/AT KUMBARA BEEDHL
DANDINASHIVARA HOBLI,
TURUVEKERE TALUK
OW
64
65
66
67
TUMKUR DISTRICT.
SR1 D T NARASIMAIAH S/O THIMMAIAH
R/AT AMBIKANAGAR * -.
DANDINASHIVARA HOBLI, V »
TURUVEKERE TALUK ”
TUIVEKUR DISTRICT.
SR1 S S KALLEGOWDA S./_O SH-IVALING ”
R/AT SASALU HULLEKERE POST» . ‘ ”
DANDINASHIVARA HOBLT,-., S ”
TURUVEKERE —
TUMKUR DISTRICTT. ; . 2 ”
SR1 G BASVA1:zA,.I,Ai;4ua Gi2xz\i(;§;és1SNA
R /AT O .E:IOSA§H_ALLI ;I:ANfA’i’A.. COLONY, MARUTHI
NAGAR AEQZMASANDRA DANDINASHIVARA HOBLI,
TURUVEKf£i{E TAi.__IJ’K ‘
SR} ‘OA NAGAPPA
R/ATAARAKSRE ” ” ‘
DAmO1NASHNA12AO’HOBL1,
;’ » TURUVEKEREVTALUK
:f§’EfiyIKUR”DIHS*_T}7{ICT.
V JAISHANKAR S /O JAIVELU
* .,.R,(AT4fr_ir1 CROSS.
VINLOSANAOAR BESIDE
VIVEKANANDA SCHOOL,
x “*rjUMKUR DSITRICT.
70
SR1 H M SIDDARAMIAH S/O MARJYAPPA
R/AT JANATA COLONY,
HADAVANAHALLI POST
DANDINASHIVARA HOBLI
TURUVEKERE TALUK,
TUMKUR DISTRICT.
SR1 DORERAJA S/O M MUTTU
MS
g
71
72
73
J3
R/AT C/O THOMAS CHURCH ROAD.
B SIDE BASVANAHAPURAGATE
GOTTIGERE POST
BANNERGHATTA ROAD,
BANGALORE 83. I
R/AT AMBIKANAGAR’. ”
DANDINASI-IIVARA HOBLI
TURUVEKERE TALUK
TUMKUR DISTRICT.
SR1 HONNAHATTI S/O THIMI-AALAH
SR1 M VENKATESH. S/O ‘MUDALCrIR1’YAPPA
R/AT D }EOSAIiiAI;LI.:”w _ ‘
JANATAQOLONY,
AMMA_SA?:JD_RA. POST. DAI~zD’INA’S’HIvARA HOBLI
TUI2U»fII:KEI”«:_TALUK;’–TUMIs:UIz DISTRICT.
S /’OJ-IINJAIAE
R/AT CEIEIKKARAES/IRURA HOSA}IA’iTI
PO.ST__ .
CIIIi<IANpIYA;KpI§IM5IALI TALUK.
KAITDISERS H_OB};I, TUMKUR DISTRICT.
SR1 S/JO BORANINGAIAH
"'AR,/ATAJANATA COLONY.
-v,_DAIIJ.DiNASHIVARA HOBLI,
‘V’ II .._’1’I.JRIJ’VEKERE TALUK.
75
S76
‘IUf’§g€[K}JR DISTRICT.
. SHIVANNA S/O RAMAIAH
‘ SP.’/AT VEERASAGARA SAMPIGE POST
DANDINASHEVARA HOBLI.
TURUVEKERE TALUK.
TUMKUR DISTRICT.
SR1 K KRISHNAPPA S/O KARIYAPPA
R / AT BEERASANDRA PALYA
BEERASANDRA POST
KIBBANAELALLI HOBLI, M
F
as
-24.
TIPATUR TALUK, TUMKUR DISTRICT.
7′? SR1 HONNAOIRIYAIDPA s /O THIMMAIAH ..
R/AT JANATA COLONY . I’
DANDINASHIVARA HOBLI –” — 1.
TURUVEKERE TALUK,
TUMKUR DISTRICT.
(By Sri : s V SHASTRI, ADV .3 ‘ V ”
TIIE DEPUTY LABOUR…
COMMISSONERvRE(3;ION%1.: I _ V_
KARMIKARA ”
I3ANNER(:+I«I’AfI’1I<x-I3OAII.§_" I I i
566.; 029- i Q
_ RESPONDENT
(By SI’i.__: MUNDARGI, GA I
;’ » frI-1EsEuI>EII’I*IOI§Is FILED UNDER ARTICLE 226 er.
OE THEJwC__QNSTiTUTION OF INDIA PRAYING TO
_gOAs’II THE ORDER/PROCEEDINGS DTD 14.11.08 BY THE
I ‘reEsIéOND.EI~r__r_, VIDE ANNEX–C; AND ETC.
COMING ON FOR PRL.HEAR1NG
A’I}-VIIS ‘BAY; THE COURT MADE THE FOLLOWING:
ORDER
The petitioners claiming to be employees of the
Mysore Cements Limited, Ammasandra, alleging
termination of services on representations for voluntary
retirement, initiated conciliation proceedings under the
£4
-111
Industrial Disputes Act, 1947, for short ‘ID Act’, whence
the respondent–Deputy Labour Comrnissioner,”
commenced proceedings by issuing no-ticesiigtolll athu’eu’»
parties, recorded their respective”st«at_ei:rientjslv ‘is: the A
further allegation that the conciiilatioln officer ccinnclluded,
the proceedings without forwaIi~dingV.a–report sstatel
Government in compli.ance”ix’rithj4 ,’V3lAec_tion 12 of the Act.
Hence this Writ petitioii/”C
: Though:Sri’;S_fV.S1*1astry, learned counsel for
the petitioners’x’c.ont_e’nd5s that the action of the Labour
Cori-irnissioner”taifita1nounts to exercising a jurisdiction
‘ ifestectin:’th’e.__Labour Court or Industrial Tribunal, to
adj’u’dicaété§*:_ lubon the industrial dispute, in the fact
situation, it is unnecessary to advert to that contention.
I say so because, conciiiation under the Act means
bringing warring parties to ensure a settiement or
arrangement, in the course of which the Conciliation
Officer possibly would have recorded the pleas of both
bk
-16.
the parties in the proceedings. A bare the
ordersheet maintained by the Conci1i£at,ion;*
records the rival contentionsgvof
the Conciliation Officer found fa\fonr’~\ArithV.thVe
of the management. That more, it
cannot but be said the Officer recorded
decision rejecting the_.c.1a_im
3. It is .npo–doufzbt thaft: the Eonciliation Officer
cannot. ‘merit of the dispute but will
have to if the conciliation ends in a
faiii:.1re_,”to forvvard___av report to the State Government for
‘ further’actio’n._ under Section 10 of the Act.
‘ agadish Mundargi, learned counsel for the
.State.’=on instructions, submits that the respondent~
O Depnty Labour Commissioner did not send a report to
” ~-the State Government on the conclusion of the
conciliation proceedings.
M
-1 7..
5. In the circumstances, the pczti-tio:n.ef:3,: 11avi;ig».»
made out a case for issue of
Conciliation Officer to fori3v’3J:d
Government, it *.;heip11:9oceedings
before the Conciliatior;-L)ffiéceIf_; ‘4 A.
In :1e”‘eiV’11owed in part. A
Inandaflfifiieflefiiefisoeiflféheeespondentto fiwflnvfih
forwerd ‘Government in accordance
with Seciion 12″ of
” ….. _. « Sd/”f
EUDGE