Karnataka High Court
Karnataka State Road Transport … vs The Deputy Labour Commissioner … on 25 August, 2010
-1-
IN THE HIGH COURT OF KARNATAKA.
DATED Tms THE 25TH DAY OF AUGl§'STv,jV'_2¢VV)" To 'A
BEFORE S'
THE I-ION'BLE MR.JUS'IICEA:'RA'Mz E-?.I§1)"Alf)!VV?"
WRIT PETITION No. 3191-9 01$' 2069
BETWEEN : T' V' S" V
KARNATAKA STATE ROAD .
TRANSPORT CORPORATION . »
BANGALORE CENTRAL 135'/TSION ' "
BANGALORE B*g>i'1_fs_ _ '
DIVISIONAL t_3ONT?ROLIgER~~. _ _ '
REP. LAW'-OFFIGETT ...PETITIONER
{BY GMT'; s '
&.}.§T..'_D_I. _
'S V' - « .OEPUTY"LABO§;e2
. I .vVCOfs/IIWISSIONER AND THE
V ._A3?_PF'JLLATE AUTHORITY
UN'_D_Ei?;THE PAYMENT OF
GRATUITY ACT, BANGALORE
'REG1ON- 1, KARMEEKA BHAWAN
" BANNERAGATTA ROAD
BANGALORE --- 560 026
S THE ASSISTANT LABOR COMMISSIONER
AND CONTROLLING AUTHORITY
UNDER THE PAYMENT OF
GRATUITY ACT, DIVISION-2
KARMEEKA BHAWAN
BANNERAGATTA ROAD
BANGALORE -- 560 026 .
19%
3 H V SHASHIKALA, MAJOR
W/O LATE SHIVARUDRAPPA
NO. 118, 10TH MAIN
WILSON GARDEN _
BANGALORE-- 27 j; '.:,».RESPONDE1\I"£'S
{BY SR1 JAGADISH MUNDARGI. AGA_.'FoR 0'
SRILSHEKAR, ADV. FO.R'R3) 2' A ~ '
THIS WRI'E'~PET_ITION IS---.lt'_lLED.. uNoER.tAR'f1cLEs 226
AND 227 OF THE coN.sTri:*U'1jioNi .oi«'_1ND1,A PRAYING "PO
QUASH THE ORDER'ip~PAS_SE§D"'13f'.fpVt€FHE R1, DATED
20.08.2009 VIDE ANN~D."
THIS l_F3ETEflfl-ON::_CQM.lNGV HEARING IN 'B'
GROUP Tins DAY1,.~1THE__c-QUE}: MADE THE FOLLOWENG:
"WhRpnR
??.ec'ord1ng"the0'submission of the learned Counsel
forpvthe pafties'that."the: respondent -- workman is Willing
with interest at 6% pa, from
to the date of deposit before the
C’ontro1ling’Authority under the Payment of Gratuity Act
pin fullaiand final settlement of all the claims towards
it the writ petition is disposed of. A months time
= granted for payment of balance amount if the deposit
falls short of the amount agreed upon, failing which the
M
-3-
respondent –~ workman is entitled to iI1teres_fl’_:mat .
p.a., on the aforesaid amount.M_ The””Cdr:tfGl:}i11.g ‘4
Authority is directed to release ttQ’*1.’f
respondent — workmanjand ‘i’1<11.,1nd" in yefljrid
_ _,_?
to the Corporation.
KS.