High Court Karnataka High Court

M/S Karnataka Neeravari Nigam Ltd vs Sri Ganapathi Hanamantappa Barki on 17 April, 2009

Karnataka High Court
M/S Karnataka Neeravari Nigam Ltd vs Sri Ganapathi Hanamantappa Barki on 17 April, 2009
Author: Ajit J Gunjal
LA 1:259. BY«.I'F$ ¢3QMPANY SECRETARY.

wp 19945.07

IN W.P.NO. }4352[2,007

BETWEEN:

 

SHRI GANAFATHI,
s/0 HANUMANT}-IAF'?A BARAK1
AGE 47, occ: NIL, . _ '
R/O HULKUND TALUK, RAMDU Res;
DISTRICT BELGAUM.   «-- ._  .  

 PETITIQNER
(BY SRI S.B.HEBBALLI,AD.'V.}  

AND:

1. THE STATE OF'«KARNATAE_'ZA.,~"  
REPRESENTED §3Y.ITS 'SECRETARY ,
1RRz<3AT1(;:'N F_}EP'§'.',3'..}d.S-,§;3IJi'LDIN(}, 
BANGALRQE.-i...  '   ..  

2. THE:;t$'é"s :s*:*.é'§rr R}g;é;c."*P1irE Er:C§iREER,
MLBCC SUBfDiViI$C§  '
RAMDURG, DIST§'B'£'».LGA&UM...--*

3. KARNATAKR N9:ERA\éARi~.:§i1GAM LTD,
REGD Fopmc-RA, 4m R:,ooR, COFFEE BOARD,

D»R1,AEMEDKARVEEEIHI,
BANG;§L.R®E -1

_ .. RESPONDENTS

(BYSE11R;’I{L”_~HA’§iT’i;”I-ECG? FOR R 1.
SRH§.M.1’~1A£€S£, ADV. FOR R2 AND 3;

THi’s.,w’Rn* PETITION IS FILED UNDER ARTICLES 226 AND

~ OF’ ‘1″H_E COl*w¥S’I’I’I’U’i*iON OF’ INDIA PRAYING TO QUASH THE
A V{.MPEi{§NED AWARD DATES 5.3.07 PASSED 9? THE ADDITIONAL

4. “LABOUR COURT, HUBLI, IN REF. NOJ99/93 {OLD No.33/91; A

THESE PETITIONS ARE COMING ON FOR PRELIMINARY

HEARING IN B GROUP, THXS DAY, THE COURT MADE THE

FOLLOWING:

wp 19945.07

3. Mr. N.M.Hansi, leaned counsel
the petitioner submits that the ‘A ” 2
justificd in awarding compensai%ion::-
the workman had not workod..__oofifi11oo:xslyfogj }’
of 240 days. . ” * ”

4. Mr. S._B. Hobhéilii, appearing
for the material on
record to Villdced, had Worked
for a coniinuously in a calendar
year. ho been reinstated. He also

subxgfifsv that has also filed Writ Petition

Na; %

u Ev¢n though W.P.No. 14352/200? is hot

_ ._§:ho”‘records are summoned and by this common

.’_’c;_rri«..:14’ the writ petitions are disposed of.

wp 10945.07
: 5 :

6. I have perused the impugned award’.

by the labour Court.

‘7. It is to be noticed

adduced coupled with the eenagnce

clearly establish that the had._ ‘more ‘V
than 240 days in a. date of
termination. Indeed, by the labour

“as . : ” ‘=i:~’~..– without statutory

notice’;-_ ‘i’f1e’ declined to reinstate the

wor1;1nan”~!) ut to award compensation of

‘~ _ Inn is to be noticed that the employee

compensated. Indeed having rmard

exercised by the Iabour Court, I am of

the that the question of reinstatement after lapse” of

“ii at this point of time would be putting the clock

‘ ” “Back which is impermissible. fl

/’

J

1\*p’:¥fi’:.’4.1S.07

8. Hence, I am of

impugled award of g’ant1’n;;;g”

declining to reinstate does

9. Insofar as’ filed by the
workman is: K V” that the
compensatiofi’_«4._a;é%.ra§:gjd6c1Vj[-«..,iEs~~. in lieu of his

reinstatement.” . ‘ N

to. and situation, the
enhanced to Rs.-40,000/-.
order is passed:

filed by the employer stands

&V’sfi1i§:é$ed’ and that of employee/Workman is allowed in

I UDGE