High Court Karnataka High Court

The Karnataka State Road … vs The Labour Commissioner on 12 October, 2009

Karnataka High Court
The Karnataka State Road … vs The Labour Commissioner on 12 October, 2009
Author: Ram Mohan Reddy
IN1§H9HHHiCOURT(H?KARNATAKA.BANGALORE
DATED1$flSTHE]2"*DAY(H*0CTOBmR2QQ9_

BEFORE

THE I-ION'BLE MR. JUSTICE   ' ~ 2

MISC.W.N0. 9593E140IefO'.§bo§SOV     
WRIT PETITION N0. 24$S_ 0F'2Q07(LrK$R?3C--)

THE KARNATAKA STATEROAO E. ; ._  .
TRANSPORTCORPORAIION  2  
CENTRAL OFFICE, SARIG'EvSADA:1\¥A ' 
SHANmINAGA'B; .BAN'GALORE'-- 2  V. 
RERBY I'I$-CHIEE_1f.A1V' QFIj'IC.Ei?g.. ,
       ...PETITIONER
(BY sM.'3;1_ ANAN'D; 

AND 

1  LABOUR .cOM-MISSIONER
_ OFFICE'O.F  LABOUR COMMISSIONER

 "1:;.ARMIKA,_BHAV,ANA
'  BANNERUGAHJFA ROAD

~ BADIGALORE --- 29.
'  _ "(R-'1 d£;1eted v/o dt. 12/10/09}

  

._ 36 YEARS
.. S/_O. R SHIVANNA
'R/O. 2639/1. HOSABANDIKERI
 6TH CROSS. CHAMUNDIPURAM
- MYSORE. .. RESPONDENTS

Ea_&BYSRLTRA&M%®LRSBGLAMWWEMFORCVRQ

3′;

i 33′

THIS MISC.W FILED UNDER ARTICLE 226 AND 227
OF THE CONSTITUTION OF INDIA R/W SECTION 1713 OF
THE INDUSTRIAL DISPUTE ACT 1947, PRAYING TO DIRECT
THE PETITIONER TO PAY THE WAGES UNDER SECTION

178 OF THE INDUSTRIAL DISPUTE ACT 1947

RESPONDENT FOR HIS SURVIVAL.

THIS MISC.W. COMING ON FOR C.’I’H§1s..

DAY THE COURT MADE THE F()LLOWIN(} .
oRnER:W”i2

This application is

claiming wages under SecVtiorii’~1 ofthe Industrial
Disputes Act
, 1947, of the writ
petition prefe.iT4e–d calling in
question the Court.

to be dismissed at the

thresho1d,RI”m,ore.’.’scj’.jfi””.the light of the fact that the

I applicaiit has beednmfeinstated into service as a ‘trainee

” of the award of the Labour court and

has be_ei1_p’aid Rs.3,669/– being the gross pay, which

accortiirig to the learned counsel for the petitioner is the

I payable to the ‘trainee drivers’. In that View of

53′ 5
5 iii

the matter, this application deserves to be rejected and

is, accordingly rejected.
Sd/-

IUDGE

111.