:33: THE HIGH COURT op" KARN A'1".A1< A A3' B.-%~E(}AL(}RE*» :' F» . _
Dated thisthe 1.3"" dayuf August, 2609
Before '
HIE HOAPBLE MR J£?S?7CE HSL :I)'Pi4fi_'§I" 'G [ , , .
Writ Pmfian 1594432999 (2 ;'1;fI«":{}_ A
Between: b
1 Sezicuimre Extension Oftiéar
Technicai Service Centre * j
Bhukanakar, K RPet'1"al11k '- V V
Mandya 1)i-strict" V --
E-J
3 SE55; --~ Sé:1¢rc;t--%%n?*:o Grfiiscgjzcnerti
Com:nerc_c & Industries. Bcpedtmcnt
Batxgaiqre . Pc1§tionc:~s
V (B); 3:; gagagjsh ziahmgiaragg, GA)...'
Farmer
Gimt. 'Technicéji .Sé§§?ice Canére
Hichanahailé, Fast
; KRPéi'}I:i11:;k V
lxaiandya 13§§ti'i4:i Rwpcmdent
., Writ Pctititm is fl}-Ed under Afi.?.26s'227 of the Ccmsfitutimz
.,prziying £9 quash the artist in Ref. hzi\VA 24f§99s1 by the Minimum Wages
Autimriityg Labour Ceurt, Manatya,
V'
This Writ Petition earning on for preliminary' he::aringj'ti1i$..'
Ceurt made the foliowingz
URDER
Petition is by the gownnnentttatssatfing the await} the r L'
Labour Gficer cum Cempeetrrsnt Authority,.»the Mfizhnum vtwages sic:
whemin the respondent has award£§£§t:V of Rs.21,120:"-
stating that minimum wages ha§.:iu;~.§;s§e:n gtsv tifiétititiement.
Heaps! the. remained absent
aithaugh mztice is s£e’1?*.zif; cg: ,
it is the stibmissiafi of”the”‘g0vemment advocate that there is us) such
. tgszrsst 3:2 «VAé1}i§oi’..t0 3 Pvrégfévssive Farmer and he was net paid wages.
Aut}mrity* has passeé thc: order to make payzrzsznt.
Wiaattis neticed is, in the ciaim petitinn fficé by the resgmndent beftrsre
._ géttzfiwtent authezity is, he has smxght for payment crf Rs.l,64,33é?– fer the
done by him by way af adviséng the Dspartment and assistizxg by his
*.p}’1*ysica} presence. According is him, he was paid uni}: 1-15.13.95 per day mm!
per month he was gaaid Rs.2Qfl?- and he was next being paié in acceréance with
the previsiuns 0f the Minimum Wages gist from I-46.1984 tr} 3I_3.1’§89 i.e,.,
/’
33″
neaxiy fiat five yam. Hewevcr, it was 3130 stated that thai the minimum
wages has been enhanwd to Rs.}3f~ per day as per the Cixazulaigiatgad
6.6.198ai and for Progressive Farmers, they Wm paid Rs.?8§?}3¥”$$.V’_pé:r:ii§$ %
contention.
It is also the contention cf the: tf¢sponf1e;j:fbei’ore .thege§erfin1 es2i
autherity, even during governxnent ho§id;§§s.. Weel{¥3?.h61i.’x’;ays.’:aIt}1Vfiagh he
has worked, he has not ‘paid into
ctmsideratinn the d’a%rence of wafg’§g, i:hé ordered that the
respondent is entitles} ‘ii? ‘sixty éays”
A5 a Ah:~.;1$te;:f uf fgafit me Aut:1mtit}=’ under the Act has fanned
an opizxifm that? §’mgfcssii;?e Ffismer was entiiied to reazéive wages and
‘ ‘£32216 r}e1″‘:&’pa3*ment ef Wages and ilifilerence amount has been calculated.
éfidvecaie argued that Staie is not made a party, the 2″
Director of Sericuitzxre representing the District whe
. “:.g)mas $112 Zilia Parishad and who acts as the Appointing Aui:hori.t3»’ as
‘fJisci;31inar;a zikuthcritjsg wonid he the Head cf the Depamnent ffir the
As such. making The Ssacretary as 3 pasty dcwes moi arise’
AV
In the airmmstaneesfi peiition is devoid of marits. Acco__nii1:z”g}_y;~V.it is
distnisged. The State shall extend {he benefit within two é jj 1-