High Court Karnataka High Court

V Selvaraju vs The Divisional Controller on 9 December, 2010

Karnataka High Court
V Selvaraju vs The Divisional Controller on 9 December, 2010
Author: V.Jagannathan
IN THE HIGH coURT op' KARNATAKA AT BANGALORE

Dated the 9"? day of December 201i)f
:BEFORE:  "f'ff'

HONBLE 1VIR.JUSTICE : V,pJAoANiJATH;i§§ - _ i_
WRIT PETITION No. 1  /' goio'  '_ 

BE)! WEEN :

V.Selvaraju,   

S / o Viswanathan,  about":"56 years,
R/ai«;415.E;Trmock;cxxgan;Pvsg*.
K.G.F., Kolar District.  _  1   

. . . Petitioner

The  
K.S.R.'l'§"C_:  Kol'-ar Division, Kolar.
' V V' 'l V" ...Respondent

l3y.._Sri Hareesh Bhandary.T., Advocate. )

l5etition filed praying to quash the impugned

awanidanx12:12o1o Ixesaiin IIlNo.4/2009 kw

the “2”i.*~. Additional Labour Court, Bangalore, vide
iAn«neXure–A to the WP. and allow the Claim statement

‘prayed for.

This petition coming on for preliminary hearing in
‘B’ group this day, the Court made the following :

LoJ

But, the same was not answered by the Labou1′..__Court

and. therefore, relying on an Apex Court deeis’iVo11.:”}1171:”‘the

case of Jaipur Zila Sahakari Bhoomz’. Vikas-‘.B.:”ank:VV:L:§’Ci.

Ram Gopal Sharma, reported’in”‘EZQOCZ–I_}.bi;tI.e$3’4:;.V the

submission made is that the’.__orC_1er teriniiiatiotli,

therefore, will be void or nonéest for ‘want _”0fV2s.eVeking the

approval under Sesocion ‘-and, ‘therefore, the
Labour Court ought to aspect of the
matter before C

4. The ‘made is that the Labour

Court-also -Wtiii_LVE3i’eAappreciating the facts of the ease

inasmueh«,da’s,:tho~:,igh–“: the checking of the bus was

condL;.Qte.d attttfiudigere Cross which comes before

“it.he-Labour Court took the View that Budigere

C:rossv.e’or§;_:e’s after Hosakote and. therefore, even on

faetsflithe findings of the Labour Court cannot be

‘sustained in law.

C5. Though the learned counsel for the respondent

referred to another decision of the Apex Court in the

ease of United Bank of India Vs. Sidhartha Chakraborty,

33(2](b} of the {.13. Act by the respondent. The Labour
Court shali dispose of the case within six m0:1t}’1~s:_”f1j0m

the date of receipt of a Copy of this order.

ckc/~