High Court Karnataka High Court

Shri Renukananda vs The Divisional Controller … on 13 April, 2009

Karnataka High Court
Shri Renukananda vs The Divisional Controller … on 13 April, 2009
Author: Huluvadi G.Ramesh


2*»)

This Writ Petimrn is fiieé under Ax’£.22€i,-‘ 22? af “iha {:0IlS’i’}:k§,’i1fi{}§)…._.L. A’
prayizig to quash the award {iatcd ?;7.I1.2{)£}7 in ID 265E993 bfv’ ms.-Ali! Adj<:V¥l.'x '

Labour Cfeurt, Bangalofe.

This ‘Writ Petitien eeming on fer preiimins-Q}? hbé3’ring7.:his1′<.§::§','–t§:€:: 'V

Cfcurt made the following:

ORBER

Petitienars are befbm this Cant?.§§1a]1e:;g;i’:1%§§ze’Vé:s{§rd péaéskati $13: the
Laban: Caurt on we grmznds my {me reference ansti
aim ragarding vialatien Czf {.3 _}{b}:§i° East,

Having heard the ;#%:;Eies., it. may be
appmpriate is ¢xfrac.§.S,.3§ ‘sf Efhicir: $19
3.33 (2)63): V ‘V ‘ AV
{Ewing pendency 0tf 3§:ey’_’su<;h ézgespect of an industria} dispute,
the ampiayer x in éicaafgiaizvée standing mfiers appiicabie H) a
s;xro1f._3m1i%§?_A€:on.;§fe;3?1;e1riLV:i:a ._s13ch .{iiVSp?:'e3–'§€: "or, where there are no gush stanéirzg

QI'd€I'S', in accgfimcc. w§t!}–.fi2e terms of tile esoniraci, whether expregs er

_ §mpIied,A Tt2=stv;i$<3nTA§:i:7£i"V3:;i£C£ t1§1».: wnrkman W

V _ . A
fsxarcy mi§§:md.;3cI 'mi: connecied with the éispate, dfisxzharge flf' punifih,

' " –«.jfw1~r._::£i2:¢r by diémifiéai er otherwise, that werkmanz

i?f0v.i'éc-pi sash swrkrnan shafl ha dfischarged 32* dismissed, uniesg fie

paiii wageg for mane menth and an apfiicatien has been made by tbs

:::;zplé:§g§e2;'m{e the a1,z'th9rii:; befere which the proceeding is pzmding £32'

/I , ,4 _ T3T}'«"13?3;¥5\32i c3fi§1e acfiirn ta§«-'gm by the £§'I};}1§}'€i".

3*"

L5.)

The main conteniien csf the peiiticner is, inquiry cmzié net Iv:_a;fs§’é’E2sa.¥<:*;:x- i.- '

proceedaé éuring pergdene;-y of the wnciijatian pmceeciings .

reasems are agsigned by the L.aé=9'ur Caurt. Accaaféfingjd ';?hé;._;::éiiti'c2rie:?.*:;.,_ V A'

c£:unsa¥_, sxmciiiatian inquiry was panéing as $«'.¥Ch., 3 fifieiitig eugigv-$1.31 Vhave

baen given {iii the ceneklsifin ofthe canciiiaziazni"pr§§é:eedingsf' .__ T

Ceunsei reprexeniixzg the managexéiasnfv$i:Ei«m§£té§5 ' %}fiz1:v__ a specifiez:

fmdirzg has is be giwrz an iigsisna ::c0;j1Véreiiéfe;1§it§n7£=f; S.33{2}{b) sf

the As? after haaying V griilcrwisa, regarding
mismnziuai af r~::c°y_cIi;7zg %i::;:A_is_ 'ii .c:,.3n;19t be iéghily take 239:2
mf. Evfight be thgrika — Wiiether fixere is Viiliaiififi ass
ceniemgfixiaieci u.nder S;-3j3{2_3f{'b}"'£::~f; $0 be ascsrtaérifid. 1:': Skis
rwgard}, since §l5'£':f:T'€?£:{i_§3.(3{)CE;V1l1'{:I:%.:!l#vSV:V .%;'e éflrailafiie an reaaré, tiw Lab-our Csszuré

s_:;ug§1£._té i:ax$é" ggggaciiic faading. E:§ce;3t swing that thérc is a

_ ::on¥ravef§'iién..§i 'nfiasv material pfiace err: tmha1f;:sfthe parties.

' " azirduzsxjfiianses, Whiia swing aside {he awaré {if the Laban:

V the referenae, mafia: is remanded back it; EEK: Lakcur £79231":

in acwrdance with 333%' and gigs £9 give 3 spesific finding

V"f§}§%':f"i3ihf-3§"{h8ff3 is vieiaiian if 533 of the Act {It not aficer leaking intc» fixe

§:f:at{$ria3 evidencs. Parfiefi are pvazrzaiigisé ta: pmduca the recsrés. T?aa Labour

Caart ta dispesc :3fi;he matter wiihin fibres months fmm time date cf rzteeépai " u

the :'€:£:i3{'53.

Peiifion is aiiowed. I &
Tuéigé