High Court Karnataka High Court

Karnataka State Road Trasnport … vs Sri Narayana Gowda on 21 August, 2009

Karnataka High Court
Karnataka State Road Trasnport … vs Sri Narayana Gowda on 21 August, 2009
Author: H.G.Ramesh
W'.P.1/413712009

1
IN THE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS THE 215" DAY OF AIIGUST. 2009

BEFORE

THE I-ION'BLE MR. JUSTICE H.G. RAMESH  j

WRIT PETITION No.14137 OF 2009 (L-IISRTC-5}   T.

m   

_ 1 KARNATAKA STATE ROAD   

CORPORATION, _  ._
CENTRAL OFFICES, K.H.RQAD, 
SHANTHINAGAR, BANGALORE
REP. BY ITS CHIEF LAW OFFICER.

2 THE DIVISIONAL €...Ci?J'N'A1'ROI.j,E.vv1'E.:3"R.t  
KSRTC,    
MANGALORE DNISiO.N; V. _ 

aorIf  FETITIONERS.

(By S:-£:.K.'s'.  FOR SR1. B L SANJEEV, ADV}

AND:

1 ~  NARAYAN_A C-OWDA
" AGED AEOUT 50 YEARS.

" ~ _ R./OGANDEDY NEAR RICE MILL

 i'.{AI.)1L?\E£§Aj7U POST B.C.ROAD,
'--..'BAN.'IWAL TALUK {D.K.)

2   ASSISTANT LABOUR COMMISSONER
AND CONTROLLING AUTHORITY UNDER
PAYMENT OF GRATUITY ACT,

  EMANCALORE DIVISION, MANOALORE [D.K.)

A  3 THE DEPUTY LABOUR COMMSISONIER

AN D APPELLATE AUTHORITY.



W.P.1413'/12009

2
UNDER THE PAYMENT OF GRATUITY

ACT, IIASSAN REGION,
HASSAN.  RESPONDENTS.

[By Sri: JAGDEESH MUNDARGI. AGA FOR R2 & R3,
SR1. RAMESH UPADHYAYA, ADV. FOR R1} ‘ 0’

THIS WRIT PETITION IS FILED UNDER

AND 227 OF THE CONSTITUTION OF INDIA
QUASH THE ORDER DT. 30.9.2008 PASSED
ASSISTANT LABOUR COMMISSIONER AND_.CONTROLLING”

‘AUTHORITY UNDER THE PAYMENT OF :3RA’I’UfI’)f’Y’ .AcT-,_ ‘

MANGALORE DIVISION, MANGALORE [RI£’SPONADENT’vNO,,2)p’
(ANNEX–B} AND THE ORDER DE-241._2.’20o9. I>AssEI)–~.,BY.
THE DEPUTY LABOUR COMM_1SSIONEE?_ ANpfl.A.PI=ELLA*1*E
AUTHORITY UNDER THE PAYMENT ‘OF AGRATU_I’TY.. ACT, = ‘

HASSAN REGION, HAssAN (RESPONDE§N’T_ N053).fl{ANNEX~

THIS WP, COMING ON 301R; I$RELI1\;I.INARY HEARING
IN ‘E’ GROUP, THIS DAY, f”I’I~IE.-=._Cj’OIJR_I’ MADE THE

FOLLOWING} = 5;” .72,

_ This petittdn the KSRTC is directed against

I V. dated E4’¥’02–2009 [AnneXure–C) passed by the

under the Payment of Gratuity Act,

10′?’«2. impugned Order, the Appellate Authority

J’has_ d.iI’eeted the petitioner-employer to pay a sum of

‘Rs;–1–.’3,4»48/– to the 1st respondent towards the gratuity

~’a;InOunt due to him. He was working as a driver with

W.P.14l137[2009

3
the KSRTC. The sole contention urged by the learned

counsel for the petitioner is that the Appellate Authority

ought to have dismissed the claim petition as theI*erwras

a delay of 10 years in filing the claim petition _

Controlling Authority. It is relevant ‘w

Appeilate Authority has not awarded,-any uintlerest

delayed period. On merits;-..learnedx eounlsej;v..for..l3the

petitioner was not able as how the
computation of the Va1r;o1iri.t ?dt.1e””at.:lp”Rs.15,448/– is

erroneous. In my_ opi1iio’1i,[“éas’ the iiiiptigned order has

not rezsnltlediflin jiistice, no interference in
R ag;*.a*,=,*u-

exercise’of£séit’j.n’r’i_sdiet.ioii under Articies 226 & 227 of

the C,onsti.t1’itioVn’oi’ Indiavis warranted.

‘ ..VPetitionl”dismissed.

Sd/-

JUDGE