Karnataka High Court
Laxmi Auto Diesel Service vs Senior Labour Inspector on 13 March, 2008
lit] '3 C3 w I13 Iwm HflN'ELE MR.JUsTIcEféfiEHAsH 5 £31: 7*' w.H, nu, 10543 my 2Uqs?jL+REs$. _7* "T BETWEEN : Laxmi Auto Dieael ServicgfV * firmp. Upandna B.R.;>, ' ' gqed abeut 54 ve&rs»J -- av .. J -' 5. , Eon wfi Ramaiah Achar,-V " flailanfiur Raafi} ww.f chirmaga1ur,*g_; ' }§.PETITIoNER £31: ;«:.T. Hasmmnm, '~" Aflybcnxgfir tar, 1. 3efiie:'Lab§fi: £fiaaé¢ Circle Na.2,*'~ " Chikmagaiuzr -*,_2.jfia5i$tant"IahQur Commissianar, V'Ehi§magalur nivisimn, %ff%;n:xmag;1u:. ...RESPONDENTS 4'."-... V-.r uu-u---¢.- -. -.--........-.---.. ' E2 5RZ} J§fififiEEEH'EUHfiARGI. egvr, Agvncarfil This firif Patitian is filad unda: %L%V%v%,%A;;rm%-ales 22:5 an-:1 22': me the filonatitution of '-'xxnfiia, praying to quaah tha under bearing No. 7 Baa Haa Kaa I Kaa Ha Ni N Pi: AR: 55/D2~03 dated 25.03.2003 paaaed by the 2"" respondent V TI an:--I-In-£1 '1."|' 3.! II V ..L.u.I.':- .i'.'LI".I.L"1$..ru u.:.'-'G Thia Writ §atition caming on for Pzeliminaxy Hearing in 'B' Group this day, the Smart made the f@llowing:-- .' A I. H 'A. . :1'. 5 '4..'Vl:.=' .'§ -1, 311'. W _W¢fiild ia engaged. CIRIIIER Tha patitioner has called in qua$fiiQfi fh§ " under paaaed by the fis$iat$n§ 'fL%b§n:Z Cwmmiaaianer, Chikmagalur ufider.tha'?:¢visi5nSV Ind: EPx¢hibi§~;n and Rggulaiivhsl igtant Laban: Eofimiflsibnar, based I''\ In U 0 in on G3 0fi2 .€F' a~ ffifififfi'. data Grganimati¢fi_jgal1eflVfa5" 'fiikasana Qamathe*, held an_£$@fii:§; vfiaged an the said report m d%manfl ufitic¢zwa$piafiuéd by the Senior Laban: InsEantQr.V~fi§£' of penalty of mat replied and IflflLEfiLfivLmB Lcmm15s1Awar wmflduutéd an enquiry and during the course of 'tug aflqfiiry, tha owner appeared and denied tha fiiiaQatiwna and alga submitted that, no such Hawavar, relying an the $%.fl§.-Q02 the 11* m m mm +- .4 ' ' IEEJELJ 3.-v 'mu. Ewmmissimnfir passed tha that, tha patiticner is guilty af angaging c:'J:1i1u:'i 1.a].:w:n;u: anti direct-ad him 1:0 pay pena--iF_¢'fi_ RS.2fl,UOUfi* 3. 1'..»-:--':: E11. :9. i'_'!:;:11:L:':sr§2. fez; tlhsa. '§:a't:,i°c-1r:naVV;.§ j m1bm2'.1:.rs that, thare is: .:;1::» i1:L_s'pe¢:tiV..:'.§V:1.V'é:-1.5 Hfzhe j;_:r+3m.i=.:==ae3 of th-B patitiL'cfi-.=:r_. 'tall-aged rargacrzzt dated £11911- Gm.?aIT:£m9nta].. G.rgeax1igg'ti,Vo1fij :aaLr;i:1.V'11$}}'jV.c$na fr-am the $3:-*n;.<.,i i:1rgaar::'is=ai;;Vin:1. ?.':1E;$'1?-Eea*;"--'e2:-'amined in thia rrrasea and V i;;h'»?§+_J}?if=1 g:fi:heI.i} material ;:i:c3"11é:: holriing enquiry. .3. I1?' clear from the impugned O-Idfir that, dated 03.05.2002 alleged to have '1::iae.:1"' Eaukxmittnatd by sane 'vikzu-Jana Samsthe' is = for imposing penalty, the Authority is 1':~:~.u:ru,;L:»2-:.c;1 to find out afi! tn whether the child i:~: :a"g*-ga-vi by the patitimmr -.::.r. mat and in z':-1:'.'a:iee.1£' tn pr-ave the same there has to be prayer ._,'.... material. if tne NEG submitted. a r¢fiért}_ minimum QDQ witness frnm the NEG shQflld fifiv§w ~ basn examined. In the absenme of any m§téria11V' and iw the absence wf suah 9fiaminfitia¢;_un~£h§? *5' i 1&1 W mi the repurt} a_pol§ing' tEfifi*~»fihe -2'!' }.i - r? E T! . I". 5 lama: ia guilty is net -ufitifled, ,H¢nce; "A t...z- tha matter raquixas V_hacbfi$ide:ati"fl and raquirfia to_hé';em;£Eéfl§h§dh t¢'tfie auth0ritY- .
tlafi is
g…
E. fimcwfifiiflgiyf”‘ ihe “*wfii% pat
a.11uum¢a. p:de;;”«a,ated_ 2aa.o:a.20x::a3 paaseci. by
the $””:aEpmndéhE’?ifie”Annexure ‘D’ ia hereby
quaahafi. uTha~mattar is remitted back to the
E5$iafifihtRg_Lab¢ur Cemiasioner for freah
*amqai:y2.yami* pass an” nnriata nrdars in
aflcorfianaé with law.
sdli
m:~.;,r- }udg”5