High Court Karnataka High Court

Binny Mills Labour Association vs M Krishnamurthy on 3 June, 2009

Karnataka High Court
Binny Mills Labour Association vs M Krishnamurthy on 3 June, 2009
Author: Anand Byrareddy


IN THE HIGH seam’ <3? szagfsszamxa AT

if)A'1'E}j) THIS THE 33*} my <1)? % T 1

BEF0R£f

THE', };0N*BL3:~: MR. JUST.E.CiEi AI€A}§i§) B'&?Rga§2%§:T§§;j&?% j %

REGULAR FIRST A?§aéA:,_NQ%,92§;'2m:f
BETWEEN: % %%

M53. Binny Mifis L§i 3£;u1= _
Asseciation i'-'~I0u_:i£: _B71:i'}r1§n"g-j'i'." V. "
Ca;-upcra_£i_3ge S:;<;£i1:12:_f;j_Lle.§,_,"' "
No.14, Mada:-ai.LVMad%;1iar Read, _
Bangalcésfc —. 36% 853, .. ' '
Representaed by its; ,Vi§§fP2'3Si€§€f}f, SIR . APPELLANT

(By S§1I*i.G.Pé£pi._ Rei§£§y,A}%Kcf§};2<:a§£)

;;:;:_»::,"::.: %

I
Sizzce: .§i8.éi:'1'bji his
icga} reprcscniaiivts

n §31a,ra§:i"Krishnamarthy
" « . V' .VW,%"Ef:. Lair: Mfirishnam urihy
. Nail 80, Shradhammda Bhavan Road,

E':/'.V.Pu:*am_,

' Baagalere-5§O (104.

2. Sri.Nar’.4y’anaswamy.

Majer,

¥)0or No.1 5 618,

Bisinypci? ._
Bangalere, :E{ESPif}_NBE}~I_’I’S._

(Shri.K-G§ridhar and V.Vijayam’ifia;–~.fi2r iéi3&=;1?V§.utw’s=é2::r<

This Rcguiar First §§::ti'*~n§1&§.f;I Sccéiuxz 96 (sf ihc
Code of Civil Praséedurc, ;3g;ii:1S?,_f}1é Egzfigement and decree
am; 12.07.2662 p;;::-m1Ji;a«<:25s:1~;rg'.'é»;55£;'s2£3v»%:;n the file as' the: V13
Additionai and-'.__Sess§€3zi'3' Judge, Bangaieare, partly
ézscmeing {kc -V:-:;£i.£ ;{é,sr d:§ciai*;z§Lii-232:1"Vinjignciiun, possexssion and for
c0nseqtw'I1tiaEAréiiieffifinfiiidaiery'ifijz;::icti:a:1.

;?§':£:; 'cbming an fur Hearing this (fay, {he Cuuri
' " '~ .. vde1if.%¢'£*ed ._t}1e.__f0§§ev$ing,.:=« '

J U D C: M E N T
Ci3um»;e§ fur Lise: appciiani.

x ‘T N1: is Lht: of Ike appeiianl {hat {kc rcspuntitsni hcrcin,

Qas the giainiifi’ bcfurc the Triai Cuurt, had sought For

V A u dtzciamiitsn 06: this and injunction and aiiemaiivciy for pusssesrsion

6

cf {he suit schcxiuic pm;3t:r£y. The suii sckcduit:

rcsicieniial Silt’: bearing z:o.§$i uf Kszmpapura i3s.gr2:§r’;.:»1__§:-*;:;3.

North Taiuk, measuring 36 x 30′. “£’}i=:.t;1;;b1?_1′::’n’v:’§§.v:£;'”§_i ,’r:’e:z–*A<:='f_§V1}2;,_Vvv-.»,{VV§}:a:V:x' }a;.V'»~;:*.:; b

arraigned as dc-ftzndalli no.3 r:::§}:x)i1<.ieni iishis 'x»_:3é5»

arraigntzd as dcfrzndanl nu.2, had Ehé ':se:':iVL; he.: :;,e::fi having

been decreed declaring lVi':';:_..i*;s;;p<§nc.}§;:r£'i"ng;~..4i;'~Who was the piaéfiiifi
as the absoiuia mvnsr Qfiiiifi. }.;uii*– j.:;¥1£§{.it.1Ié{"*.;é}1*(}pcri;«' am} having

ciirccied 'ih€_.r;%S§K)£1_J(§€_fl[v :j3:,).2__- (i_cf§:neia1i{'VVnu_2 beibrs [$16 Triad
Cuuri it}. –:ilt:I.i_§iz3f_ ggféhe suit. suixsgizxic gggvpcriy Eu
respondi-,nl"no.'i ;1i:{§" the appnciiani herein in cxcmsie

necessary dc3:u1'n.cni2s §:.;r'«af:§;3\:cr:sion of 111uiaé.i0n cniritzs in 'Cm:

V' ,!1£i1f:!:t.;:Ui:!'¥:SjiE[§¥i£§6Vfi{ 'x'xi3:i; firm appciizmt is bczforc: this C0931.

cwnicnds that ii in: a i"l£_'Z£L£SiI§g C-(3-(3p%t:l"'dii'<ét:

Suc§:e£yV"'r;:g.§:s£::rcd zsndcr Gm: Kamaiaka Cmupeyaiivc Sucitsiics

I, and it has bctzn ibmaexi by {he cnnpiuymts mi' Binny

MiiL with that objmzi uf acquiring iandx and fisrrning rtzsixicniial

iayuui. and to pruvidc siies it: its mtcmbcrs. The Suciciy is

8

guvcrrlcsd by its byccfiaws am} the ;3r<wis£u11.~s of Rm:

c.3pt~:rai§vc Smzieiics Ami, 1939. Aszcuuifing {(3 the by'é.-»_§a\v::;,: "a"12¢$_i§-

csmpiuycc of the Binnjg fviiiis is nut
cf ihc Swcisty.

3. ii is the piaintifigs casfi 33:; Mike sin:

fmm the appcilanl hcrcin sah: dceii.

Th: Saki deed n0iAV?:1§1w’ingA.Vb+:%;1f;V.¢::;{§:A§:i=;’!é3″..éi;:’:VVé§’g:%$crda3};:e: xvii}: flu:
bye-Jaws ./ki:”.gt.j”€E}%%3Si%E%§§%i¥ .£1%iéHV:S€C¥’€?;E£E’}a’ and l§:rt:t3
Bvirt:c{(3:”;s_.i£} aams, Ehc: sexist: dacd its

inxzgiid (an the Vfz:i{:€f”e\_f i.L “V’w}.§i::h iht: ‘i’1″ia§, Court has cempicitfiy

overiuek¢;:e;§. «, %
°<.R3~;:Vép:3ndcni" who is an aaimiiied member of ihe

211:2{3{i:i§2Lrii–:S¢3:L§i~<i:f.§.é'*and an ezmpluyee 13? like Eviiiis was cniiiied R3

bccssgme :4. of ihe Sucieiy. He, irmwtzvar, igaving

-~.i;”d}}s§<::§*r§;;§ the stiii sashcduic ails Lzmisr 3 vaiéd rttgisitsrcéi

s,i(3<.=1111it.':1i, and having been pm in pcesscssivn ihxzre-13$; 31$ Trial

a …Cbu§i directing respunticni no.2 in deiimr posscssiuzz aim file: 53111::

ami zfirmziizzg the appcfiani Eu c:-<;<:£:::i,c ngcassafy Liueummis fear

6

iransiér is whoiiy ii§{:g,a} and ii is an iiiegai ac; in ~’z:l.Iv1″-I:”I>1″s{‘_di§6.§

member having purukascd the siéc. The

uvcriuukcd the cvidcncc: ieadercd by i}_;z:..a§pcii;11i:¥S’s_%£:’§::if;f;

4. The Cuunsei wuuid t::32§§:::;:$i;.5%.§ fiivai

who was chiming as a naming? rsj;€:rz1_i3t:r :55 .i_hs;: ‘tzmiizi nui’

have hit} ciaim in p<Js:~;t:s:;,—-or awn-2: Sim, ivhéch \§52:s–.nr.=3§cz:pabic: ef

being Beth} by 3 numinai '3Chc_;z?e-. gravvisiexn in the

bywiaws fur afiy member. in ihe

absence of a5 r 1 V

as 2:. iiurfzinal. mr:rr:§3z3r:uihg:fe:_§Svv-:10 fuuxxdaiiun iaid fox’ fin: piainiiffs

fight it) ‘§3€’}S3.{:’:”.£~SiV{}E.1 ‘ :_£ii7._{ijg§.’.pzruper£y. The: 22:31:: dead exccuied

in faxag;;;:;’:~ 2)? iht’: i’;::$;$Qndt:i1l m.>.2 2201 being in aecurdanec with figs

‘ i;?}{€~”‘I£2\5€S;-“‘§.3Eifi»:1§3fi1:i{i{,3Il uf the same was in cardcr as ii. ix 3. ssuici

Lix’*.;z’i::$a'<:§A,ii::z:»_,E1$i'A'i;:V2;g3parcnt ml ihc: llacc ufiiu The Trix? Cami ngi

§1a§2'ix;g agggxteéfuied this aspccé uf figs maiim has rrmdemai {tic

fljudgn£<:1;ii§§$éi<f iiicgai on that ihce sf ii. That Trig} Court has, in

gffeazt, vafidalcd 21 void 'Lrzmsaciiml. which is imwmfiissibfa in iaw

6

?

not «span for the Sm:ie£y £0 u11iia£t:ra§i}.r azazzwi web 3 imnsaciimz

and {he counsel wuuid submii {hat the dtzuision wmsici appiy__o1: ail
fL}u1″s ta; that praseni case on ham! and wuuid siamd ce§gH¢1fbtLi”
Cuumscf wouid submit that (ht: appeai he tiisznissedf-._: » ‘

6. By way uf rcpiy; ihc Cuurgstti «ivifig

submik ihai. She: judgmcni rcfijsgrrgd isé” rt:ii§:{f5

Ccaunsel fur iht: rcspundcnl has L:é:iI’l”.i€..*e(;§ aygwal is: the
Supreme Cami and {i1%i[V[%l§;:”{::(}§’§fi an order {sf status-

qm.) ihc; rx2§::i–§:~.:*~.i_;§£’gaeétseaiiixvg wi15idt:ra§.iu+n Eacilzrc iks Supreme

Court. I’r:__ Eht; ‘he: weuld submii ihai {his Cum:

pestpifie the this Couri iii} the Supreme: Cuuri takes

“:2 :4 decisiug ‘ {hé pending’ appeai’

as ii may, nuiwiihsiandiag £§1a£ lint: case in {Em

._re1:’%.:-tied vjtgdvgmcni izas been carricci in appca} am! ihvs math:-r is

«.:1§g;;1Vc}i’if;.g bcfurc the Saprcxm: Cami, insuihr ax éhc prtssani was on

hafzxd is cnamc-emcd, {he judgmené rtszztéesrcci by Eizizs Court waszfiai

high} 332: fluid anti hence? there: is 11;: imgtedimcni to huici £hai; iéze

Z

8
concerned lmnsaciiun was a vuiciabic iransaciioxx and caauiai ncsi

havt: beam iht: subjcczi maiitr cs! canccfiasiiuig by

unilalcraliy. The pmpcr uuursc wauici have: been {0..}};£’t3§.'{.47¥’VV.$t:._:St%’;.gii}

have iiw iransaciiuzl rcndtzreé wi{i z.:11.:%%:<:..gr:3u'.;3:.§ a xIV1£'?'_1":E2iI§éii V

mcmficr nut. being, tmiiiiczé in be a§i0:i'i1§éi;–t:i£;-r;_ in i§1c”a}3_§_;§£:a:§ anti iize

°13§.»*” V ,