High Court Karnataka High Court

Hiranyakeshi Sahakari vs Sri Kallappa Bharman Donawadi on 23 February, 2010

Karnataka High Court
Hiranyakeshi Sahakari vs Sri Kallappa Bharman Donawadi on 23 February, 2010
Author: Subhash B.Adi
WP N0.60SS6 of 2010

IN THE HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD    
DATEDTTHSTHE 23m DAYCH?FEBRUA§YéOT¢%_fi 
BEFORE_M_'  ' w  %u  
THE HON'BLE MR.JUSTICi:}«SEi§AI{1;Sfi~§§HfiiT;'--..1"

WRIT PETITION No:50--556/ 2010 .'L--RES'}._"~  
C/"fVV£%.60691/2010,60690/2010,60689/2010.
50688/2010,6058?/2010,60686fi2010;e0685/2010,
60684/2010,5o683;2p1o,6Oea2/20:0.6068i/2010,
60578/2010,60577/2010;60576fi2010,60575/2010,
60574/2010,60573/2010,6G5?2/2010,6057}/2010.
60559/2010,@0558/20;0;60557f2010

BEUNEENgf:

Hiranya1§evshi"TSahak.ari. .S-ak1:a'reVV- V 
Karkhane Niy"Hvm'it;. VSan'ke_shw'ar,

Represented by Vi~AMan'agif1g Director,
Ashok Ma1agoud~a Pam," '

Aged about"-¢}9'vyea:s,'.Occi Service,
R/o San_keshwsuf,"Tq: Hukkeri,

 -  Dis._if'«Be1gagm. H' « HHHHH .. ...PETITIONER

(common in 31} WPS)

 ' {B3}   I-Iosarrlani, Advocate)

  Sri Ifialiappa Bharma Donawadi,
  'A Age Major, EX.Emp1oyee,
._  .At"";3ost Soiiapur, Tqflukkeri,
.  '?.D'is't. Beigaum. ...(R1 in WP No.60556/10)



WP No.60556 of 2010

 

1. Sri Gireppa Ramappa Mutnali,
Age Major, Ex.Emp1oyee,   
At Post Yadaugd, 'I'q.Hukkeri,   
Dist. Belgaum. ...(R1 in WP No,.6'069'_i,/__I®}'_  _

1. Sri Mailappa Satyeppa Patil,
Age Major, Ex.Emp1oyee,
R/o Satishnagar, PB Road,
Sankeshwar,    V     -.
Dist. Be,-lgaum.  in W.P'No':60'690/ 10)

1. Sri Babugoucia Ba1ago*qda_Pagtfl"'   _
Age Major, Ex.Emp1oyeje, , '  
At Post Kochear-i, Tqfiukkeri,' 

Dist. Be1gau.m,~._;  g  .';',(R1."*in,.WP No.60689/10)

1. Sri Rudrappa,B"hif:1a1:)p.a Sjankarmavar,
Age Major, Ex.'Enip1oyjé3e, .4 _' --
At Post Bozfgai,' T.q.}E{1kke,ri;--,.,, ~ '
Dist. Be1gaum.'-- % '  A'   in WP No.60688/10)

1. Sri Mallappa Shivajp-payjashwant,
 Major, 5¥Ex.Emp1oyee,
At, Post Borga1,'f['q'.Hukkeri,
Dist. Be1ga'u.t§:1,V "  ...(R1 in WP No.60687/10)

"1_,._ Sr: KaIt1appav._Shivappa Gudashi,
' ' " " --«  Major, 'EX.Emp1oyee,
V.   ,  No.22,' Hijra Sugar Colony, Sankeshwar,
 MM    Dist.'-~]3e-Egaum. ...(R1 in wp No.60686/10)

 



WP No.60556 of 2010

1. Sri Ramiing Alagouda Balobal,
Age Major, Ex.Emp1oyee,
At Post I-Ianjarzatti, Tq.I-Iukkeri,   A' 5 ,_ 
Dist. Belgaum. ...{R1 in WP No4;'£§O57?','/'-A 

1. Sri Chandrashekar Kashappa Desaj, ; 
Age Major, Ex.Ernp1oyee,   "
R/0 Hanuman Nagar, , 
Sankeshwar, Tq.      "
Dist. Belgaurn. .}.»{g' Lin W'P._N0'.6OS576/10)

1. Sri Bhaganagouda Ntifigarigfiuiaa,:i3é::.1,' 
Age Major, Ex,Emp1o»yee,'~. '   ' " V.
At Post Un_1..r:~:r_1_i',~.'I'q;,Ch§kCfdi-,,  

Dist. Be1ga1L1m;':"_'._.' _ A W _'_...;(uR1Vi:r:"'WP No.60575/10}

1. Sri A
AgeVFMajor,, EX;'Empl'oy.ee._. ' ~
R/o PB Road, "a¢him~1'AK..,I«;.B.,
Sankeshwar, "i"q.'Hu»kk.ceri,
Dist, Be1g'a1;;rn~..f--   --\(R1 in WP No.6o574/10}
 »1:."Sri Sghashikaflt Pralhad Bhosle,
V'  " Age M-ajof,"a-EX.Employee,

'- At 'PoSt--".§§Eid,aSoshi, Tq.Hukkeri,
I3-§St.  ...{R1 in WP NQ60573/10}

A A »1i. 'S1-'i, Veeragouda Shidgouda Patil,

A  "Age Major, Ex.Emp1oyee,
} At Post Hanjanatti, Tq.Hukkeri,

  ....-FVDist. Belgaum. ...(R1 in WP No.60572/10}



WP No.60SS6 of 2010

These writ petitions are filed under Articles 226 85
227 of the Constitution of India praying to quash"-.the
impugned order dated 22.04.2009 passed _.'b-y:*«._ti3.ve
Industrial Tribunal, Hubli rejecting SEA No~;~2.b"_'/2'006;..p
7/2006, 16/2006, 17/2006, 21/20O6,_.A"=18/'2t006;: 
8/2006, 20/2006, 23/2006, 22/2006,'"=,3'O.]'2006',"  
10/2006, 26/2006, 09/2006,. W294/2006V,d'  -27 /'20:06',.,
19/2006, 31/2006, 13/2006,] 298'/20'Q6',_"24-,!'2t00f;,f
12/2006 and 14/2006 respecti\}'e1y¥._On the_V'fi1e ..0'f_:"'tlf1i"e'..
Industrial Tribunal, Hubli,*(p_rodu'ceci as ,Annexure--D} 
and etc. --  " ' "   'V '

These writ petitions c'o1ni_ngl"-»on for"-preliminary

hearing this day, the C-.oi':rt :irna;c'.e' th_e.,yf'o11_oWing:

Petitioner     has called in
question t_heiVio'rderf'rejecting the application field by the

petitioner:rnanagerrieritiliunder Section 33(2)(b) of the

 _ Ind,i.tstria1 Disiputes Ag,-t.

A " »   l--°.e'titioner--management had sought for approval

liofiithe  of the employees under the provisions

 of Saection.i03(2)(b) of the Industrial Disputes Act. The

it lli.fflr1du.strilal Tribunal, Hubli, on considering the

 application found that the management has not

r%§'3S...

,,,..g-.



WP No.60556 of 2010

complied with the requirement of Section 33 (2)(b) of the

Act and rejected the application.

3. Learned counsel for the petitioner  

the said application was filed by Way"

caution; since there was no  ':l;:iisp11telVlo_rf

dispute pending in the {eye olfallaw beltivveen  

management and the Union  as there was no
reason for filing an ap_plicai'_ioni seekingapproval of the
dismissal. He also submi.ts=tha_t~th1ei*evisl_serious dispute
as to whether._there.1s indulstrial'-disputle or not.
 Learnedlcoiinseliplapppearing for the respondent-

workmenl’subznittedzthai, there is dispute pending as

A__regai«2ds__?the charteI:___.of demands in I.D.No.12/2005 and

the pendency of this dispute the

nianagerr1eint..rhas sought to dismiss the employees and,

‘gin suchficases, if management Wants to dismiss the
Viemployees it has to seek approval and if the approval is

not in Consonance with the provisions of Section

WP No.6OSS6 of 2010

33(2)(b) of the Act and if it is rejected it is deerned___that

there is no dismissal or discharge order.

:@

5. After arguing for some time, air? i

the petitioner–rnanagernent seeks leave

withdraw the applications fi.l’ed under’Secti,o’r1

the Act. No doubt, the appiiiicaltion foeenligdecided
and, at this stage, s_eei:1i<s;_ "the said
application. However,:,hev:.relie–s_&ioniiiitheliorder passed by
this Court 2.2.2010 and
subrnits the petitioner to
withdr'avv._ after hearing other side.
Since * ihasliiiipermitted the petitioner-

manaigiement i'to–_.i:Vivith:riraw the application filed under

»:'3a;cctior1iA"i33(:2}(b) of the Act. In View of the same,

ipe,t1ti;on'e'r7is permitted to withdraw the application filed

undler. 33(2)(b) of the Act. ; 3

WP N0.60556 of 2010

Consequently, writ petition stands disposedpf. In
View of the same, the impugned order does notj'Si:if1=\ti'v¢

for consideration.

Kms*