Karnataka High Court
V Rama Rao vs State By The Secretary Labour … on 2 September, 2008
IN THE HIGH mun? ox? KARLHATAICA,
13ATE:;:3 THIS THE 2ND my 01:' sEPrEM%15'EflRv2T:3£§'S% T _
BEFORE
THE,' :~10m3LE MR. JIISTICE RAM%M0HVAr£1§ED13?"%%
WRIT PETITION NO. 1*7é{2G 0F 2eb6{}:.--1§§§s)
BETW I-BEN
V RAMA RAG '
AGED ABOUT68 Y'-EARS '
THE MANAGING ;:>IRgc:1'oiR"' '
MYSORE C,G}?}?EE--..Ci}RI«I§{3{WORK$ H»
um, §<;"'i$2i'i2'0.A{:1,,J*§?§5'r;{11§§Ar.3A§éV%i5'C}sT
CHICKMAGALUE';"§f'f"F10'2_ ._ ~ ~
. % ~ PETITIGNER
(:33: 3:1 : A §zm:';sI:§;aN1--::AR"'sa J G KUMBAR, ADV)
~~~~~
..x.g..-......
SECRETARY
' LAEif";3UF2:= DEPARTMNET
v1DHA;*NA SOUDHA, VIDHANA VEEIJHI
" BMIGALQRE 1
V' " 2.. DEPUTY LABOUR COMMISISONER
HASSAN DESTRICY, KR PURAM EXTENTION
" HASSAN
1' " -3 am KURUVANGI BHAGYA
AGED ABQUT 50 YRS
W] O SR1 RANGASHETTY
R] O C] O AITUC OFFTCE, TAMEL
COLONY, CIHICKMAGALUR 9 R
if
SMT KURUVANGI SAKAMMA
AGED ABOUT 40 YRS
W/O SR3 SANNASIDDAPPA ~
R/O <3/0 AITUC OFFICE, 'I"AMIL ,, j;
COLONY, CHHEKMAGALUR
Sm' KURUVANGI PUS¥"€P:A~».,V_
Aem ABOUT 42 YRS ' '
W/O SR1 sHANKARAPPA_.s1&'v§.%mr
R/O C/O AITUCV OFFICE, TAi'.§._iI;
COLONY, c:H1cK:vmGAwE§,';,
KURUVANGI R J£;'r'1'='x§v¥.§flA"
AGED AB<3.U*'_i'-- 5:2:,YR.s....' ' . 1 --
Wm 35:: R.?_{M_EG£}W{)A ig ,
R/O C/Q'-AI"r'U--C bGF'P'ICE,V'TAMIL
:::0L0z~.1 Y*,»-.G;;11CI:MAGAw'R
$9.4? BEL£j:éj'¥.;fm:«sAN3fHA '
AGED AB'QU*i'.,'47 'Y'-.._R__.'.*3«
w/0Ls:21,,sH:vgN':xIA,.'%~
_ R/0 Cm A§T?UC"O¥'FiCE, TAMIL
. COLONY, 'c:..HV:1cKrvIAG,ALUR
Li}?-E SANNA PUTTAMMA
AGED PJ_3C}}.J'I' 50 YRS
,W;«<'3-.s'R1j NANJAPPA
" R/Q' cm AITUC OFFICE, TAMIL
cmoziiv, CHICKMAGALUR
19
am' LiNE HONNANIMA
KAGED ABGUT 51 YRS
PW/{J SR1 SEETHARAMU
R/O c/0 AYTUC OFFICE, TAMIL
COLONY, CHICKMAGALUR
SM'? KURUVANGI GAYATHRI
AGED ABOUT 45 YRS
W/O SR1 NAGAPPASETY } E
PL./'
1}.
22
13
14
R/C} C/O AITUC OFFICE. TAMIL
GOLONY, CHICKMAGALUR
SMT LINE B SHARABA
4'? YRS, W/O SR1 CEANDRASHEYFY
R/O C/O AITUC OFFICE, TAMIL
COLONY, CI-IICKMAGALUR
SMT. KURUVANGI RUKKAMMA' .
38 YEARS, W/O. ONKARASHEITY A. f:
12/0 (3/0 AITUC OFFICE, TAMIL'~._
COLONY, CHICKMAGALLIR " "
swrr HOSAHALLI GANGAWQIA
46 YRS, 'W/O CHANNABA«SAPPASHE1'I"Y"
R/O c/0 AITUCVQFEFICE, '1fAb/:.1_L. '~--«_
COLONY, CHICKM:";GALtj R--. A} " "
SM'? KTU22i13VAm.;1.'L9LAM--MA
AGED .a...B(;i.=;j*rA%47 1- '
wfo 53:21 GAV':SH'E'I;*Y'<.
R/(Z}'(§/'O_A}'I'_UC C}FE'ICE, TAMIL
_C;{)L(f)i\EY;' CHE-CKMAGALUR
":~s;:A»€:1* LINE xiéijmiinl
Assam ABOUT 46 YRS
mg :*-;''m_ EQKKSHMANAGOWDA
_ ,2; £3"_~€3_/AITUC omca, TAMIL
_ ' :::,c)_1,c;:ssrfs.r; CHICKMAGALUR
16
KI} IUPENAHALLI SHA§?ADA
40'~"YRS, W/O SR1 SHADAKASHAFH
'A 'J 3/0 (3/0 AITUC OFFICE, TAMIL
..'CC)LONY, CHICKMAGALUR
SM'? KURUVANGI LALITHA
AGED ABCLKJT 36 YRS
W/O SR1 LOKASHETTY
R] O C] G AITUC OFFICE, TAMIL
COLONY, CHICKMAGALUR
petitioner 5}; filing statement 0f objecfions. 'I'?1.&¢;_"*
Labour Commissioner, Hassan by order (.'1E;1'[£'f§_"'
Annexure K allowed the app1icatio1;':ii1c1 «issi;cd_:tI§{€:v
for recavery of i?S.4,42, 138/ -. Hencée,' 2 V'
2. Learned counsel for'£l;1g§.._I;;etifiGne1' V is' his 2 j'
submission that respondents ito_:_18V¢V hafing 3 claim
for recovery of the ” the azeiflement
dtd.26.04.2000, A.Annex11rq:;;,} application on
26.9.2fio5 (3_fSeC.33(C) of the Act, without
filing ” time beyond the period of
fimitatéon ._r1«:1:’r:iéii’ 1″zom the emplvyer, as set out in the
to the said section, the Deputy Labour
Czc;::;ainissic31:§::;’; Hassan, entertained the ciairrn for issue of the
“V.,.c:ertiafir:.:afE: without authority of law and the entire proceeding
V’ is fiitiated as being one without juxisdictiotz.
3. Leanied counsei for respondents 3 to 18 dams not
tiitmute the fact that no application was filed showing
1J”(
amount in deposit is directed to be refunded to the.
alongwith an application.
csg