High Court Karnataka High Court

M/S Karnataka Neeravari Nigam Ltd vs Sri Annappa Dundappa Guggari … on 10 April, 2008

Karnataka High Court
M/S Karnataka Neeravari Nigam Ltd vs Sri Annappa Dundappa Guggari … on 10 April, 2008
Author: Subhash B.Adi
his

M
33

Q nan:

.!...3§...!'.....'2....§..§.   

tsmnmr 9:  EL' 

uh?' '.L'n..t.S -Ll'!-I 1% mu. 0: n.:.:u.. , Eu-{33'"=."'"---u 9' .'

nu I-ION' 31.3 nm.aus'r:cn: stmfilmi §.8:rO7i'  

 

3%,-" 3 . !€.'a-.:ne.te..1:.e. :3-

1" ' ,
'I779 VT
I
I
1

Ltd. , Rogd. Ottiao

'I

Eefféi Béirci 'saizf-«3,-¢::.W'r"'~.." "  f

No.1. Dz. B.Ev."'3P.;:ibudéka.$: ..1?ued1iif'r
Banqalnre-566.. h0€?;1,,«_ ~ _ _   1;. V

3!; by it;rt_'.'eI.r@@gr---- s:r_::etV:3g:y;.._  . . .Pn'1'I'1'IONEn

81:1 . Annapfia. VI3tL.nfilf1E>liiC§'ruqqar:1

_..V.¥.all¢,~§$n:;. I.'-A'-*..>'!£.aE.-. ifei.-.hi;

vi¢.v-.t..i'ra*aid9nt, kurnntata

A'=_Raj:ya_ fiirznerjiii fiowiuxua Eimgh.

 Petition in filed under Article

 3-Eii of'.t"nn Gmwtitfitiéfi cf India. rriarim ta
 "gu'eaah_ the award datad 16*' December 2006 in so
 fwl..'i':__fl'tJ directing the management to reinstate

2   tpgpamant Lnto aorvice, pared in Ref.
"*-,No_;19B!199B by the Additional Labour court.

"--.Ht1b1i, as 116: :'.:m..... e '3-.' .

COURT GIF KARNATAKA HIGH CCDIJJR?-_OF KARNATAIUI HIGH COURT OF KARNATNKA HIIGI-I COURT OIF KAIINATIIIKA HIGH COURT OF KARNAIAKAL I-IIGFI-I COURT

'min Writ Botition coming on £01:

i-'rcliziiniry Iiiififlfi in 'B' Grant this day. the
court memo tho' £o11awing:-

-. -_......_.. ...u.. .... Q'...-.1-.-. nu"... |.nIr\.nI..r|.I'\II.-ru _:n nnnn-n ucmu |1r\nn\nn.Iu\-:\I .In l!lt"IIP'\"\ |.InlI.I \-nl\-nI\-IN)"-II an nmn-5 I-Iflll-I



- i ..
- - _ E _
....oug... the re-.epo:v...-::t is gonad go

NO.195I199B-  
3. The 365" -"-'-'.: e--::.'..f-3.3;-.'aeo '*.',...¥.;-3;; no sea:

appointed 4;.   wage basis
from 26v,qv6v."1.V§:31%3..;:.v_   continuously
wi1:hout7.__ ::111 20.02.1994 and

alleged   denial or employment

 ggfgci-. He further claims that;

Ii
r
is

§I'

fa

fl'
9:!

ffi

I!

rt

II

Ii.

no

I}!

<3
1.

i.
F

ti

*3
3

:1

[Jo

3
3

II

II

in

'1

1

[uh

I}

13

  relief of reinstatement an

H . aoneequo'o.tied. benefits .

  "«E"._  'i-*_f'ei.:ii::i.orr:aex: has ifiled IE'i1i'1ffif at*."::u.-*1':-u--at

 -«.."V':Vi.n;t:e.v:-alien alleging that, the respondent in

“not a workman not the petitioner is an

COUIRT OIF MHIHI-I; CO|LIEl”()F ICIKRNATAIKA. HIGH COURT OF IIEARNATAKIA HIGH (ZOUIH OF KARINATAKA HIGH COUIRT OFF KARNAWRKA HIGIH COPURT

Induatry. Petitioner alao denies that, the

respondent had worked 240 days continuous and

. – …- -‘.’. .. ….. mm: a’. uuuunnnamnn – uuuu – u.aun_eu..tnn.n.nI Ila. I\I1’\I\”\ Ll£\IlJ I-l’\l|nl’lld’hI\||Fl’\I .If”I lH\f’\f’\”\ I-I43”

-…—

no further omplcmnont is qive{n..,Vo1_1 d.Ei]:y’.:::W:§.V§£U”‘aV O’ ‘V
I1: 13- aubraittod that, it 45.3:
rotxencrmunt. V O O

5. hereto the Lab-fin; Nth! rfifipdhdont

got nimaau oxam1md’Vhi1:t’O’Vd:id xg,¢§;,roau¢. any

material. ‘EI9§¢wé__:,g or:AA:””‘–iT12!!1.’z£«Lf1:OL’ oi the

A”V_i_uAri’oxfp ‘Court. 611 behalf of the

:§a;§é::aéfii:%v»– application was tiled ton:

“Ens mm. the said. mm though

worn not produced by the petitioner.

ground the ‘Labour court observed that,

~ bin;-I
~ an

‘$1 fifihmfl in In ‘El at-Q –uomJ.1 fihim
J: «H-U” U-Ill”-L 9 N35’ ‘VIII 5” $131″ l:l..l.l:l I’Il.’|J…l.l:I.fl.l.1l I

‘4 «inspire cf that, he has not produced thy mm

COURT OF KARNAUFAKA HIGH CCDQRIOF RIARNJATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KAlRNA’|’.AKA HIGH COURT OF IOIRNAETAKII HIGH CIDUR1

and held that, non-production of mm an

nljhlln u.–n_r-I.-nu’-Luna -Au. -\u1Iu4IuI\ nIl\I3I I.l\lI..IrlLl|l\ILl\I II’\ I\I:l’\l\”\-.I_I£\Il_l I-l\II-III-lLI\lIl\I’ _ll’\ I’\Il”I!’\”\ IJ£\IIJ I-l’\I’I-l’I\i|’kffl\-l”LI…II\ I”l’If’I’\ LI¢’\ILI “f\I’UI’I”fKI”‘|’I\I J!’ I’f’f’\”\ ILI’\II.I

|

URT OJF l(AllNA’l’.A.l(A HIGH CO||.llA!_V’-HADF KARNAIFAKAL HIGBI-I COURT’ OF IKARNMTAIIIA HIIGH COURT OF KARNATAKA IF-IIGH COURT OF KARNATAKA HIGH COURT

accwptsa the oral Ividonca 9: the téfififinfififig O’kO

and hold that, the raspondnnfié1§*¢nfit1§dOfhgfxO

xoinatatamnnt.

‘T. Laatnod couns§.i._~~.__ ifdfi I>I’§t’:’:I.t’*.VV§.11«gx:
submit: that. engagomon'{:_V f’vt1′:a-e.:OV”‘:.’A¢’:.jg§_gs;ox1c’!.on.t is

in respect of ‘a;.jn:o3j_ect–.}~’: completed,
gag hég ;9h§#é§§’@;¢éf¢’._VV

u1:.<_:_s"'é.a,:"1; em g_r.1:_l t_=;1_g

363%: ii u'I.13G.*'.'_'fi'v.1";V":'ii'f'~?.Eti5'i'd goat. He also

nubmittfid "ch.1nt:,; of mm mus produced

boiorq. _I,:ah§11rA"v.Ci'6iOV1rt and tram the said

I-T'V'vV'W9\:'é4n:::'i'enra.':;.: ~11: Oii' "" 'clean: that. the xoflfifirzdont

for 240 days continuaualy in at

– J .. 4.. 1.1- –

in.ng.___r.na’1:, iihi raapoxmard: him ‘1’I\I:.:.’r.”‘i.ir’.’x 2-‘.3

on hicu and the Mid burden is raquizad
be discharged only by the naspondant. In

.. Lthin cue. except oral widen:-.9 the respondent

has not graduaod any docmnant to ahow that, 110

!~..— -r.e=.i.e.r.l. 249 49.3’: egntinun;-ua_y ;n a 322% .i_:;

j rr

-_.. -.- —A-n mu. nununanan –

fa-E “”i1:’.’1″‘us.”:’

OURT OF KARNATAKA HIGH CCDIUJRT-LOF KARNATAKJA HIGH COURT OF KARNATAIKA HEIGH COURT OIF KAllNA11Al(A HIGH COURT OF KARNATAKAL HIGH COUEI

T H X
1.2.9 9I.Ii:-i.i;it.>z;_; E!tl.l_bli!hLlJQ.!;t; I-I, also
i-:”*’1:, wish the fiéfit is i”t .1 aaz-u’3tia’:sf$l~§i””*,;.:§.g,-;j’ :.

and 11: is a. temporary pout. ;:;;::>_ze:L1i:if;’»’..iLi_:!citin’:V1!; u

could. bi man.

3. firimo. facia, the of”

the xnapondant in
a yoarria on him and is
diacharqéd court:

gt:-_1;:.1_ Effavérao intnmnco

-551:-zatj’ F+}*.:.s ‘._””;’.’.!”‘..-…’:t’..’ae..*:, it is e.
npacififiy v'<:a.w. pfititionar that, thu

angagtgaxxq-ntF"i~s:EV_V't7:;: fifipifirmont was in rauphat oi!

afiuiubt non-munctionod post. It

that, the projoci: work is

Th u 11 t.: G l.i…I_It of N!-ma an

"1… .. – A. an
_ xaifufiu L?' I'.afi.'I.":fi"n.'ii.." «.4:-art, "£h'u'u sa.-as 1":-E3

conaidnrad.

In my ¢pin.icn; if the yew: is net: 3

Haanctiorunci poet and’ if the angagomani: i in

respect of a project work. the workman does

._…._…_..u.n_nu 1:45 I\I|.l\4\!\ um-nu: I…r\:n..:n.n.I\I1.-nl .ll’\ n|n(\”\ unnu hl’\I’\-l’l\flu)lH’\l Jr’! I)ll’IIh”‘| I-IVEIII-I HXIVIVNHUSI -Iln IHITDH I-153″-

OURT OIF KAHINATAKA HIGH COIUKIQF KIJLRNATAKA HIGH COURT OF IEAIINATAKA HIIGI-I COURT OF KARINATAKA I-IIGH COIJIRT OFF KARNAIFAKA HIGH COURT

is no material on record ahuw,’_”e :’

xnaporadont had worked ;l._nT”.::e«1._j”*,;tqae:z::’: U

continuouuly. The _1:es_1_’.I oA1:_1:L1e’:§t; :,._A1§_!§ding
the eta}. eviderge i.»V.€p;’.’€-‘4§e”;fV:Qfiiédiififid any
materia1- Thefiwh nn”&vé:i¢§:§$fi fie filed for
Production Z__ :31}: ‘V the list oz
mm: are ~ Court without
J.coting:’:.%.,11::,i’:ox.V’Lea:-trige; ,>’15fi:§ate<1" the award. I find

ht:

H
II
Is
‘in
.9.

1%
‘:1
In
M
II .

1H- 2
«-

as
in-

«rr
ID
as
‘E
In
«rt
lb’
:3

II’
I
I.

é

I”!
f

I:

it

ha
h

(3

E!-

E

ui A

2:

I

rt

inn.

=2

E.

ti

I’.’:

U!

in:

‘-I:

[.1-

[:9

III:

HI

::r

I!

‘GEE’;

‘Lu-ajfiz ..efi.ti.’§1.ed for any relief and the award
¢ou.rt- is not sustainable.
fact.-qA.’5x~ding1y, the writ petition is
The award impugned is hereby

U “”‘v«§’IFHl§!Ihed.

E?

:7
UII
9;:

‘-

ne Labour fiaurt was not justified in__—-:i.a§11′.’J§ngT’
d

ixuction for reinstatement, UJ3’4urthe’t”;’.jAt=fie.-:§aV

._..

I.l£\II..I \-I\II-llIiLl\l|nl\I Jfin l\I!\l\-\ I IEIII I IJlII_l’II_llI\II’I…llI IJH gunman – nun: n_nnmL::n_numn_nu Ian. nu.-.4-en. nu-mu. -_.u;…._._ un..u.- n… .n.4.-..–. . u.-nu I u._nn_.u_.. nu-_.u u… -u.-..-…-. . an…-