High Court Karnataka High Court

Smt Mala P Krishnamurthy vs The Senior Labour Inspector on 4 September, 2008

Karnataka High Court
Smt Mala P Krishnamurthy vs The Senior Labour Inspector on 4 September, 2008
Author: Ram Mohan Reddy
HWTHEEHGH(XNfl?FOF%fiRNATAKAgBANGALORE

DATED THIS THE 4TH DAY 01:' SEPTEMBER 2003,

THE HONBLE MR. JUSTICE RAM   D  L

BEFORE

WRIT PETITION NO. 6636    T

BETWEEN

1

 'i3Ar§GALDRE~; A  ..... .. »

 (3323
AND 

 1

SM'? MALA P KRISHNAMURTEY

w/0 LATE P KRISHNAMURTHX _»
AGED ABOUT 53 YEARS,/' *  j "
R]A'I' N014, NEHRU .EiAGAFf_,' ,  A 
BANGALORE.      

sRi,PRAsHA'N'.I'H   " _

S / 0 'DATE P 'KR'ESH_NA_I9iU RTHY
AGED ABOVUT :3 1:Yr.:A...Rs,

RIVAT No.14,' NEH:-?.U NAGAR,

... PETITIDNER

"ériRiSHA, ADV.)

 LABOUR INSPECTOR
I 1TH CFGCLE,

' KARMIKA BHAVANA,
=  BANNERGHATTA ROAD,

BANGALORE.

THE LABOUR OFFICER
THE AUTHORITY UNDER THE MINIMUM

WAGES ACT, 1948,
D§VIS§()N 2, &;,\L



KARMIKA BI-IAVANA,
BANNERGATTA ROAD,
BANGALORE.

3 MUNISIDDEGOWDA,

4 RATHNAVELU
5 RAMASWAMY

R3 TO 6 ARE  

cm THE SENIOR LABOUR INSPE.C'F(_)R.._V
11m CIRCLE, KARMIKAR'A~~BHA.VANA,_. V 
BANNERGATTA ROAD,  _   
BANGALORE.     

 -  ,.;-RESPONDENTS

(By SI'i1:VJACx}§}:ifi;f:E:SI; "§g "M::'rJ33ARAG:; AGA FOR R1 85 2)

THIS WRI'F.PE'I'ITIQN'IS ;'E='ILED UNDER ARTICLES 226
AND 227 ms' 'THE"-CGNSFETUTION OF INDIA PRAYING TO
QUASB 'I'I~lE'<.IMPUGNEI1.-"ORDER PASSED BY THE R2
D'P.28;;5f2Q05 B-a.AR1NG'No.M.w.A. NQCR/12/2003-04 AT

 v  "  ..... .. e

 %  =*:fH1S%§*§::T1ir1oN, COMING ON FOR PRELEMINARY

I?4§131l;"_t§.?IN'(}"'*I.:§ 'Bv'v"GROUP, THIS BAY THE COURT MADE
THE FOLLGVJING:

ORDER

counse} for the petitioners submits that the

T VV péétitioner is wifiing to implement the ercier dated 28-052005

V Armexura-“A” of the 2″‘ mspondent —- Labour Oficcr and

authority under the Minimum Wages Act, 1948, Division–2,

UK

by paying the amouuts due to the workmen as g

the said order. Leaxned counsel hastens to V’

terms of the interim order dated 6-‘?’-£2()'(“}’?–‘, the pgviifibnéf V’

since deposited Rs.36,000/- bef’:’t’;1ft: ‘ tA1’ie

Maghtrate, Traffic Cése
No.1636]2006 and is of the
amount so as to gcttlc -figs parties and
that the interim ‘QV1’d__er ‘Jof setting the
amounts due; tfihé impugned.

2. of the learned counsel for

the pet;itaenéra,% this t?1i$.i::etition is accordingly dismissed as

= VPctiti(V$I1€.!fS§.A8.I’€ granted four weeks’ time to

the of the amount in Case No.1636/2006

béfohfizé’ Magistrate, Trafic Court-Iil,

‘ . V hv 4’

Sd/’3…

Judge

KS