High Court Karnataka High Court

Bangalore Metropolitan … vs G Nanjappa Since Deceased By His … on 2 November, 2010

Karnataka High Court
Bangalore Metropolitan … vs G Nanjappa Since Deceased By His … on 2 November, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
1

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF NOVEMBER, 2010/"--_

PRESENT

THE HON'BLE MRJUSTICE v.G.SABH_A'H.iTv   -  '

AND 'A
THE HON'BLE MRS.JUSTI_CE $§'JA. :\£AGAi§ATH'i'.'A V'  A'

WRIT APPEAL NO. 256'3=L§'F 2O09'(1.Vj~i'<AS:?lTAC)'V'VV M

BETWEEN

BANGALORE METR,OROELI"I'A--N';
TRANSPORT..CORi?O--RAT1ON, A _ 
CENTRAL CEFFI_CE.,"K'.'~H, RQ.AD,g_. '
BANGA£,QRE';, 1'  V , V  "  
BY ITS" CHIEE,TRAF§F1C_'rv4A-NAGER" '
REPRESENTED 'E-.'."-.1"1*S  T
CHIEF LAw..OFFIVCE'_RV  

 -   .-- V  ...APPELLANT
(BY SR1 H . R; RE N_U,+<A;_ ADV. ,)


T'<3;'7'NOANJAR.RA7S1N CE
DECEASED {_3Y HIS LR'S

 1. LAKQAIMAMMA

«W/O'"G. NANAJAPPA,
 AGED ABOUT 40 YEARS,
R'/A SONDEKOPPA,
 NELAMANGALA TALUK,
BANGALORE NORTH,
BANGALORE RURAL DISTRICT.



2. S.N. SHASHIDHARA

S/O LATE G. NANAJAPPA

ADULT,

R/A SONDEKOPPA,

NELAMANGALA TALUK,

BANGALORE NORTH,

BANGALORE RURAL DISTRICT.   _

3. S.N. CHANDRASHEKAR
S/O LATE G. NA|\EA}APPA _
ADULT = _ 
R/A SONDEKOPPA, "
NELAMANGALA TALUK,
BANGALORE NORTH",~..V_ .  
BANGALORE RURAL"DISTR=IC?_I'y ' '

4. S.N. GANGARAIU   

S/O LATE G.«'NA-NAJQAPPAU} _  :

R/A SOND'EVKc;R"P,A,.,    
NELAMA;'NGALA'-*I*ALU-I45   '- _  ._ '
BANGALO..R"--fi!;ORTH;-.  «.  

BANGALORE RURA L' DISTRI'cT; " . . . RES PON DENTS

(BY M/S.LA.KSHMA.i\§'.RA«Of~€:],.R1--4. ,)

AW-AV"V'IS~----«FILED UNDER SECTION 4 OF THE

 L' I<.AjRNETA4I;<Ai,'HIG----H COURT ACT PRAYING To SET ASIDE THE

OREDVERVPAASSAEVE5 IN THE WRIT PETITION No.3056/2009

1_ DATED 'I5/O2/2009.

THIS APPEAL COMING ON FOR DISPOSAL THIS DAY,

  'SAB¥1AHIT3., DELIVERED THE FOLLOWING:~--



3
JUE)GM§NT

This writ appeal is filed by the petitioner

No.3056/2009, being aggrieved by the 

16.02.2009, wherein the learned single Judg.e.C_ourt"  0 

has modified the order passed by ithejllib j;*°«o'.cliti.0nalwE;ag00.,!All'i'

Court, Bangaiore, in I.D.I\£o.V220/20A00h'vide Ad:eive§;u're'j'Al' 

to the writ petition and has diisrnissedlllt-hellvvrititpetition,
confirming the award"'~p«. rejgarding.V_~.vVvl're.ipnstatemAent and
payment of 25°/d_baci<wa_g_es~,_  A

 ._ --V\Alhlén"=.theggmatteriwas posted East time, it was
submitted'=--__'bi',{ the counsel appearing for the

appegllarit that"sh_e'vvouvid seek instruction from her client as

Vito._Rv»'h_etAher"-.._they are ready to give compassionate

 :t'o"'.one of the legal representatives of the

dec'é~ase.d'wo'rkman as workman had died during pendency

 the proceedings before the Labour Court.



4

3. Today, when the matter is taken up for final

hearing, a memo is filed reporting that settiemen*'L"----.,has

been arrived at between the parties and the apAp.e_i:a,n't'4.'ifia'sV.

agreed to give compassionate appointment to"-.resi;ion'd'erit_,'i 

No.4 ~ S.N. Gangaraju, aged 25 veAars,«w|'i,o .is.the_ of':

the deceased workman --- G. i\ianjarii3a1a.n'd the_~re'srpond:e'rits'~.

have agreed to give up the""backwages_Vorrrd'erVe'd%by'V the V

Labour Court. 3-loweve:~'i',..,_iA't issaiison.maVde,_'cieairin the memo
of settiement that the entitied to
terminai benefitsaas  Court, which is
to be paid' V"ix'ies--pondent No.4 -- S.N.
 before the Court admits that
the  the payment of backwages

in view 10f therroiyfer made by the appeiiant as per the

.rrie,mq\\,,  ficcordingly, the order passed by the learned

 :i'r'i".W.P. |\io.3056/2009 dated 16.02.2009 is

set"asid:e and in modification of the award passed by the

it  EAH-Addvitiionai Labour Court dated 01.04.2008, it is ordered

it  'that"ARespondent No.4 herein -- S.N. Gangaraju, son of the

‘”””oCriginai workman shaii be given appointment on

compassionate ground within two months from the date of

S

receipt of the certified copy excluding the time taken for

suppiy of the certified copy, as submitted by the_4v!.ejarn’e.d

counsei appearing for the appellant and

would not be entitled to any bacl§w.ag_es. _-“H0’fiievi.rei=;. Vtheyvu

are entitled to terminal benefits ;:=_jer.:th«e»._i:e’rifi1é'”df~..thIe_:A

award of the Labour Court.

The Writ Appeal

. é~’.ima H