in THE HIGH com? or KARNATAKA ClRCU!T_ §fE:_féi3E:i" AT DHARWAD T Dated this the 2691 day 0f_JN\9'7§$I1I3?*\f,"f,25()-5:3: * BEFORE) .._ & ' . ' 4' THE HOWBLE MR'»JrJ_sT1Ac :m ri. Writ Petition No. 3 2005 Between; . 'A L ' A VA 31111 Rajcsab V S/oA11abax Keruéfi' __ " _ Z Age 36 years * _ R/o Maddigaiii ; Junipcth. .... Ramadugrga " v; _ . Dismct ' ' ...Pcti't.i0ncr (83,! Sri. »M°I§I Bhat, Advocate) V And: " . ""'r11c;"'M.évnf"agcH1ent of Zilla Panchayat .»;c7 A " 'Sub,-»DiVision. No. IV Ramadurga '- . *- Rcp. ii5§'1--'*fissistant Executive Engineer ' . 'APMC'¥g3_tfi Road Dist; ..}3c1ga11.m ' 'lfhfir Secretary Depaxtmeflt sf Ziila " Panchayat and Rurai Development Government of Karnataka Banga1orc~-- 1 ~ Respondents
This Writ Petition is filed under Articles pf
the Constitution of India, praying to quash the
by the Industrial Tribunal, Hubli, in ID No;%1_99jQ3i’ dated 2
29/ 7/ 2008 to the extent the pefitioxlery”is=–.eggi°ieved at .
Annexure~A.
This Writ Petition coming on llniélffl?
day, the Court made the following__: 3 V’ , 2 _ 1
,oRne;7w
The pefitioner~a eevehtailenged the award
passed by the «egteiiising to otder for
reinstatemexft 5i;f:._~;’. ‘ I A
wofiéédii as a Watchman on daily
wage baisis: in the Zilla Panchayath, Sub
Division No.i4″~nf’:VHe was paid daily wages regularly.
«His without a written oxder in the
a reference to the Labour Court in the year
Zmflflflmfififiéwaafimmmmfiwflmmmmmflmm am;
{the etidueed evidence. Though the resmndent-Zilla
“..j_1?e:3c1ei1,;:§zyslt1: contended that the petitioner has not worked for
‘ 2A?¥{)itlAays in a calendar year, the materiai on record disclosed
” he had Worked for 266 days. Admittedly, the mandatory
mqmmment of Section 25-13’ was not complied with before
u”