High Court Karnataka High Court

The Chief Law Officer vs Smt Nagarathnamma on 31 January, 2011

Karnataka High Court
The Chief Law Officer vs Smt Nagarathnamma on 31 January, 2011
Author: H N Das
IN THE I»-aim--I COURT OF' KARNA"mm, BANC§ALOR_E§__
Ef3A'H-ZET) 1*}-11$ 'mg: 3 1 51%'? 13533' OF' JAN UARY. 20:1' L f f«  '  

B EFO RE

THE I*~iOE\I'i';3L3t=1 MR.JUS"i'I'CE3 if--E.I$E.,NA§3A?v§'{}'}:£}'xf5E':VE'§AS  

W'Ri'§'PI%:'i'I'i'IOE'~§ NO:}.73V€+§1/2'G]:C3    

ESETVJEEN : ~

'Phi: Chief Law Officei',
;{{.e11"nai.a.ka State Road .
Transport C()rp0ratioI1,'  
Central} "Division, ' VA
K.H. Road,

Shanthinagar,

Barléfiaiores.  4       

(By Sri BL.    :

¥3E"iTfIONER

AND: ~ 

1.

81111.)' l§}f2iga1ré1t:hi1':ir;?1j1ia.,  
W/0. Lafie {§}ang_§a};::;)a.«.,
Aged abcmi. 70 years,

 a*go.V4£3% 1,.1«:.R=.-V N;};gg1;;
A "L'--}..G--.§'L'~E»ia"EEi. RMV If St.ag;e,
" » _Ba.I1g:21Emfé" ._--__ 94.

" ~--j"}'h<:éV z"-'§.As;j::~is3"Lj;2ii"1.t' Labour Comnaissioner
A  ATnd CoLI1_I,mIEir1g ;'--\uth0r'ity urlcier

"P23.y'=rAI3£3h'£'. of Graiufiy Act,
I)i1{is'i(Jn--4, K21r'n'1iE<;a1 I3hz1va11a,

* s ,_ Bani'1s3.1'gha'{,t.'c1 Read.
, Ef'~21:1g§ai.€)r&2.

'}TI'1a<3 {)€put.},.-' L£1b(31lE' C(}:1T1r§1is:5ic}2":er
Anti Appé-:l1a*£,<: 5-&L:£4}2:::riE.'§;,



I-J

Under the PEij;.----'I1}€"£1Ti of GI'21'[£.t§"§.}=' £a{:i..
E3ar1g;a1o:*e Regiorlél,

K2:rI1'1i.}<;a B}121va:11e1§

Ba.r1I1e1*gI121t£:z: Road,

E3a11ga11ore.

{I3_§g Sri Lakehnlazra Ram, Advocate C/RI) 
{By Sri Jagadeesh ML1£1da}'gi, GA for R2 and R3}  "

:<»:£§sPéo&V£)Ei'%j\zfi*3.

Thie WP. is fiied under A1*i.ie-oiesb-E226VVoE'"./_i.hé~..
Co'r1s1',.i.tm'.ion of India with 21 prayer to quasjiri 'LI}»1eAAorde;:ier EheAIPayn1e'r}f;'V--A.oi 'G£'af'ui.i:y

Act. DiViSiOI1~5I~, Bangalore {Res.fsp"o.31de11:t' No;2)Vv{Ai:.n'e::L1;'e~A} " L'

and the order dated 28.01.20'.E.Q'~passed._'oy--'the, E}eputy
Labour Commissioner zmd App,eI.1aie=.,Aut.ho'3'it.y urider the
Payment of G'raLuity .v-'§'e;L.A }32?{I'1gElAiG¥_'C V Riegi.on~2;A Bangaiore
[Respondemi No.3) in N'o';.PGA;?CE{.{37,}"?gCQ9»--_1G [Ar1r1ex'ure~B)
ete.. -.  2   1

This petmziwn "_c~-on2§;ng§o§1'i'c)«:7 'f::ii§:3ei§1.1iff£ary hearing in 'B*
Group this d;1y--., ih{e'CoLu'E« rI:ae:1e ilée foIE0w1"ng;w

In this _Wri1, Pe1',i111'_o31,._~~"{he petitiotlers' have prayed for 3

 VVFii"~3'i.I1v'{:f1F: 11£}'LI'.'1"'1"f:,'__(.}'f';C€I"i.iOI"aFi to quassh. the order dated

  by the Comlrollirag Authorfity at

£1Iv"'1_:.f..'1 V.i.h(3 orcler dated 28.01.2010 passed by the

-- r5Xppe'33.21t."e, A"u"t.hm',y as per Am1e>s:ure--}3 under the provieions

 «of Z-'a4yr11e1i1. of Gz"at:u1"t:y Act. d%re(:1:iI1g the p€'.'1iU()I'lfi'I'$§ to pay

_  fiv§fi:°e;'1*<%r1(t€: in g1'ai'.L1ity' zm'1oL3.I1i.. of R.€L'72,1'?2?,,r' - with interest. at

" " '''i.'O% pna. f1'on1 01. 321996.



. , é me:v~9$?;11g

:
2. The <:s1'11:s; §.;;1"ie<:'21r1<:e 01" the p€£.ii,i()."{'.1€*.z" 13-3 with
rega:'d 10 this gr21:1€; of i1'1t.<:rr'z1ers'".t§;~"

the grai.1.':it:y' aruouni wiéihin 30 days from  V Adgiié"  K

1'€T'i!'(:'.I1'1€I11.. Claiming dii'f::r*ence i11.~"grr~1tfuiiy ;:;f:{1C>t;'ni_,_ {.hé~.,

respor1.de11£ No.1 zipproacxheci the 

fiiing 21 pc1.i'ij<)n on 25.04.19§.?L"'-.fF}"1u5§""'LIjer<:V   (Sf 4 "

months 25 days in appr0a1c:hi'11g§_ it'.E1e'{3_oni.rb.i.1i--ng Aizihority.

This delay is ai.tributab1€*;«f:{3 the No.1,. "I'1"1em-fore.

the res;)r)i"xd.efij%, NE§;.;1'-- iés--_fi.0t é'1ii;.itiéd for interest for this

deIayedV'v--.pei'i<)ci. _Ii'; i'.h§i"r:ii*c:ui'n_st.ances, the im._pugn€d award

1'eq_L11'rc:s 1Iio::_iific1at'ion§'._ the reas011s sfiated above, the
ORDER

” 2 «’ ¥V.1″§i.:;”f3eI,ii.i011 is parily aiiowed. The impugned

. Elivéifii ;’:wV;;a:<.°.Ls*éjr:I by 1,116: Contmllimg Authority is hereby

V1'11'0-ri1f£':i<~:(1V"t1i1'ect1,ing the p(;'.'{'if.i()11€E'S' to pay ime:res'£' at 10% pa.

§.;i<:§ri'1'25.04.I99? instmzd of 0.1.12, 1996. Rema.ir1ing .2111 other