High Court Karnataka High Court

Karnataka State Road Transport … vs The Deputy Labour Commissioner … on 22 April, 2009

Karnataka High Court
Karnataka State Road Transport … vs The Deputy Labour Commissioner … on 22 April, 2009
Author: Huluvadi G.Ramesh


” M

I~§1{iH.{‘3{}¥;:?R’i7 ii}? A1′ .BAN~i}.AL{f}}-{E ._
Bateci thfis the 22″ day at’ Aprii, 2639 V ‘

Befere

my H£3Z’¥’,B£EMR 11231352 H£:L2:;*:»-L433: ($1.52; :§§f;?SI;:: ”

¥%""rit Pefifian 1&6} ,3      4'
Befweeisi 4'  '

Kamataim Ssate Raad Transpert Cemoratiafi’

Bangaiere Centitaé Divisicm, Bangaiare

By 35 Divisionai Coniszmizzr __ = ” —

By its Chiéf Law €}fiE.ce£ V J X V Peiiiééfier

{B}; Sim S Nfimaia Aévj

zizzd:

E fiayiifipf f
Appellate skutlxmrity.’ 1?-.I1€i$£’_. ii”-;@ épgym am 91°
G1’atu§.’ty ~vA€;I,,. Rrtgioniii Has Séifi

Afigistant Lahamr Cfimmissianar 82;

Viii:i»rm%c§1§::g Aut§iir;ity__1_._1;:dcrt§1e paymeni sf
‘ ikratziiiy Attl flifdianangakur Bivésian
‘ . ” ._

3 ~. “‘::§eg«*«.’3::;§”_a~é.:; :;::iei§.~y, ma. KSRTC mm
A gfiatfiflfiiawfifiiii, Hunaseer Taiuk. Eviystére Respendents

€333’ Sri Iagzzcifséesh Mundaragi, Gig)

” “‘”.'{‘%:§s am: Peiééiém is flied ands? m.:22,2*s zaf the Censtifuiism

to quagh the aide; dated 28.é.2{){}8 annexnre if by me lg
‘1a:s}>€ind¢:3.t.

This Writ” Peiifiien Gaming an far §::’%:§ir::ir2a:*y hearing this day, Ike
Cent: Ifléléfi the foliowingz ‘

GREEK

Petition is $3? the managamerai; assaiiféng ihe arder ;}assg,*€f7″E:j§f’~I}_ié~1’

appesfiate authsyritjs 3: azmexuse C.

F3: fine purgoge sf settling Ierméxzai §ena:fét§é, ..ihe {}eb’;5jg:t;§}”‘Lla!:>~Vow’1f’

Laban: Camnzissimzer has taken into semiéeraiien tits: ‘s@*vice:’, eff fixe
workman sénsae 19%} wixich wmas ‘J$£;…r:ea1’i;§z*”3?”y.¢;irs\ “if; mc:r2tiis;” H@wevc.r,

this fact is disputed 31-3; the managezrzcrxfl Ar..–2{)réing:ic zzagnagemeni ané

3259 as per ihtzé’ fi7i»3r:1fié*;1:ie:t§ *;;:f fir:-‘:. ;£1ssi3ian§…L’ébeL:r C€}mI’Eii§$§i(}3f§€;}§, fi}€:

wzyrl-zman has E33113?’ sem,v;>,e;iV3i’:§}’ ménihs. Agaifisi the mféer $1? $316

Assisiani Labour uii:mé1′:§VégsVis;néi:,. 3;3§as%_%a3 was; preferrcii Emfare the appeilaie

Vgaxsihsriiy 3p§)ai1éte..;;ufi1or§§§; has some $0 $136 canciusian that the

s%;a:km§3i1–. haé, renaigcgféé aervice fmm E966} iii} he afiaaéneci sugerannuation

T}£é_*i§__2ié.5a?§i$nged by tbs maxxagemsni ii’: this fififiiififi.

Guvenfinfiai A§v{>ca§e- ta 131% naéirse. Hearé thus mange} represenfing

i_§_*x::::I§c:¥ft%.é$£.”~«.

v .. Aaceerfiing ii) the peiifsianefs cmznsel, the alas:-zzmcnfsr sfihnaéiied befbre

VA “mi appeiiaie authority has not fiaen sengidarsfix Thsugh :13: file yea? $966 the

getéiianeg’ was in gsarvice but he was :1a3£,ha\~*iag qggaiifjging service {:::;5′;’z:i$7-.”a;fé

them, it was far the appefiaéa auiksoréf}-‘ is considfir ‘iha sa;*;*s:¥V__ .

apgsrfipriaifi <::».rd:3:rS in aecizrmaace with law.

For nan–{;ensiééraiir:ier’ f

quashed. .5~.a:;§eréi;3g§};._ getiiian is 3}§fiW€ii.–‘ .§:n§ugf:e_§¥e3r<ier

{he matter is, rammed £3 the appellaie éistfiiézitgr fi;=i* éigggesai in

acwrdaraae with iaw- Ameum in ciézgxasit "V ' –

G€§':x'€§¥'1;'§3T§}\'i?!?¥';*§£§\3§s":éi§81'€'€: fiifi gfifima crf appearamze withia fem' wsekg.

Sfifm
Eudgfi