High Court Karnataka High Court

Karnataka State Road Transport vs The General Secretary on 5 January, 2010

Karnataka High Court
Karnataka State Road Transport vs The General Secretary on 5 January, 2010
Author: Ram Mohan Reddy
E

IN THE HIGH COURT OF KARNATAKA, BANGALORE

DATED THIS TH}: sm DAY or JANUARY, 2o1x& d%'j(_

BEFORE

THE HONBLE MR. JUSTICE  HOHAFJ T 
_q___m'r PETITION NQ5652 or%2o¢9'%:L;xsI{1+c:k  ' T T

BETWEEN:

KARNATAKA STATE ROAD

TRANSPORT CORPQRATIQN

MYSORE DIVISION, MYSORE _  . .

BY ITS BIVISIGNAL c0NT:%0L;._.§;;g  L

REPRESENTED BYYFS '-  5 i  

CHEEF' LAW oFF:CER__  " '.....:.PmITI()NER

(BY Sm'<H.R.RTE1¥i.s:3m;.AD.§f;~;....._ _ *
AND: ' L' V "

THE: GEr¢§:RAL"'sV.fi;A<:i~u%_:'Iué;-RY'

,-- V.K.S.R;"F:,G, WORKERS.5SSOCIATi0N (INTUC)

K;-R. MILL 'PIMPQYEES ASSOCIA'I'iON BUILDING

".t;*eL:NTAi3${ 'CIRCLE, MYSORE  RESPONQENT

H = 'm17s'£ifE::rii:9ii)N mm) UNDER ARTICLES 226 65 227
OF' mm c~aN;=;*rITuT;oN op INDIA PRAYLNG T0 QUASH

 -THE AavAgvD"MADE IN REF'. N£).1()4/96, D'I'.25.()3.2008
-..j:,-~.__(;=mr-I-12*) M93339 BY THE INDUSTRIAL TREBUNAL, MYSORP3
 gsatqgmfc.

 PETITIGN, COMING: ON FOR PRELIMINARY

 ,.._ I§~iE£iRiNG {N 'B' GROUP, THIS DAY THE cavm MADE THE

  'T . . _ { ~ FULLOWING: Lag'



2
ORDER

The inerdinate delay of 16 years in raising: “”2311

industrial dispute over the ciaim of the

have his seniority and time scaie of pay f1xe(;1_Viéiiififh T’

from 16-O2»-1978, though adva;;1¢eq:L”gse«_TTa’§:ea»VVe:éi;_&”f

Paragaph 3.3 of the counter _$tateiI;Le’:1t V

No.1{)4/1996 before the Ind1j’é;t.§_i;a1’T1ibL:ij’a§; Mme,
the Tribunal did not beer the
deiay and latches and asewak-es1:iVIt,i.»hzi”sVeetmeéioned grave

i113’ust;i(:e,_ to Calied ii] question the

award ciaiegl —«.2X1;%iexure~”F” direciing fi.x:ix1g

ef senierity benefits from }.5«-O2-1978 in

fisrprhnefi represented by the respondent ~–

Uitiefi. .111 fipiilion, this is an ermr apparent on the

V face (if £11e’rvef:0r(i and therefore, calls for interference

K ” ‘ A w,ith .fJ;;1e award.

The writ petition is allowed in part. The award

’em? {fie Labour Court is quashed am the proceeding

bi

3

remitted for considering the petitioner’s plea of delay

ané latches in raising the industrial dispute

answer the same after extending reasonable

ef hearing to the parties concerned ..a1:_1§1 tef

strictly in accordance with law.