High Court Karnataka High Court

Yalgurde @ Yalgurudesh vs The Assistant Executive Engineer on 27 August, 2010

Karnataka High Court
Yalgurde @ Yalgurudesh vs The Assistant Executive Engineer on 27 August, 2010
Author: N.K.Patil
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA

DATED THIS THE 27TH DAY OF AUGUST    ~

BEFORETAAU

THE HONBLE MR.JUS'1'1iC_E.-ANLK.PATIO   

W.P.NO.15189 OATTQOO7{LA-.TER1;,  
BETWEEN .' 'V " :

SRLLYALGURDE @ YALGU RUDESTT
S /O SANJEEvAcHARYA....1OS.H1 ._ 
AGE: ABOUT 38YE.AR.'Ej'-_ '~   

OCC: SERVICE, 1?;/~O S1JAT°U'R

TQ. 8: DIST."Bf:_1--AiPUp__ »   _    ...PETITIONER
[By Sra_..   

ALNQ A  Q   _  1.

THE ASST; A.EXEO"L1Tfi?I: ETJOINEER

PHE '£--'WD H}\NDPUMP- UNIT
NOW CALLED AS ..Z__1_3___ ENGINEERING

. * SU:S-1:)T'v1Si0N, STATION ROAD
A SIJAPURTU Tg';-3: DIST. BIJAPUR .... ..RESPONDENT

A 'i}?§.y'--.SrT'.vSfi§VAY(§G1MATH ASSTS, ADVS. )

'fHIS WP IS FILED UNDER ARTICLE 226 & 227 OF

'' ..THI_§ CONSTETUTION OF INDEA PRAYING TO QUASH THE
 {ORDER DT.21.1.2006 PASSED BY THE LABOUR COURT.
* -~B1JA1>UR IN APPLIATEON NO.72/1999 AND NO.12/2002

 

VIDE-.ANN-F AND ETC.

%'..----«---"""'



THIS WP COMENG ON FOR PRE3LIMiNARY HECARENG EN 'B'
GROUP THIS DAY, N.K.PATIL J., MADE THE FOLLOVVENG: 

ORDER

The petitioner assailing the correctnessv.o’I’::the””–,A’

order impugned dated 21.o1e;v2oos’,d

A.Nos.’72/1999 and 12/2002 v1d’e,pA;mdexuréd’

file of the Labour Court, {rvrit 9′ 9

petition. He has furthergsotieghttfordirection directing
the respondent to pay ‘as claimed in

A.Nos.72/1999″d;1id 12/205012 ‘eriiéde~~dndef Section 33[c)
(2) of

2. of the case are that, the

petitioner ea1’1ieI’~fi1ed vW..P.No.27551/1998 against the

Ziliaddfianchayat. The said matter had

IIdp’-«.,for’f-consideration on 21.9.1998. The writ

_petition..__” been disposed of holding that, the

9′ kietitiorier is entitled for continuity of service from the

.9 ‘d.ate'”‘of reference of dispute. The respondent has also

9 “filed W.P.No.29082/1998 and the same has been

dismissed, against which the respondent filed

? r4-/I

to interest at 18% from the date of receipt of the copy of

the order till actual payment. Being aggrieVed.«jb_yHthe

order impugned passed by the Labour *

petitioner felt necessitated to Zpres-ent nu

seeking appropriate relief as stateldysupra.

3. The only Sri.
R.B.AnneppanaVar, for the
petitioner is ‘committed an
error. in to a sum of
?2l,85,G-/–~= The labour court
has avtrarding wages at ?15,750/ ,

which justiltialble. Therefore, it requires

” _ modification of t’he…order passed by the labour court.

._ ;A;'”.terl’:;’l°i’earing learned counsel appearing for the

peti’tion:er”and after careful perusal of the order passed

byephellllabour court, I do not find any error much less

liirnaterial irregularity as such committed by the labour

“court. The award is just and reasonable. The labour

court directed the respondent to pay wages at 3′ 15,750/ –

%n//_}..,..»–*

with 12% interest from 22.11.2000. If the said amount

is not paid within the prescribed iimitation p€ri0d;:”-thfi

petitioner is entitled to recover 18% *

reasoning assigned by the iabo’u’r’~court 0

reasonable and therefore does notE:_aI1_for interfereriC:e.ir1’V _

this petition.

For the foregoingreasonsi.»thejoetitiori is dismissed

as devoid of me_rit..__

Ordered aé,o’«;:_ording’1y9;’rr :

séia
Tuéég