High Court Karnataka High Court

Sri P R Srinivas Setty vs M/S Karnataka Agro Industries … on 14 November, 2008

Karnataka High Court
Sri P R Srinivas Setty vs M/S Karnataka Agro Industries … on 14 November, 2008
Author: A.N.Venugopala Gowda
  V'  ~A5Afi$Al;fJ.RE#56G024
 »s;E«mssTE:w:TEp'aY_ ITS MANAGING DIRECTOR.

 v».AiNb2,27 or-' THE consmunon or INDIA PRAYING T0 DIRECT
T _ THE RESPONDENT TO APPLY AND ISSUE THE REVISED DA AND
~  HRA RATES To THE mmomea AND DIRECT THE

J T' "HRA RATES.

IN THE HIGH COURT 0? KARNATAKA AT BANGALc>§E
DATED THIS THE 14" mm or NOVEMBER{~«3.§)§} £§__4!§4'L' T 
BEFORE E 2 x % _    L
THE HON'BLE MR. 3usTIcr-: A.N. vis§u ¢'o9ALA
wm" PETITION N93»-V9313;/2"»/'.3_:!3é.(S'5V.*fiE.:':5§ 1 A %%

BETWEEN:    V. ' A      V
sax P R sRm:TvAs  

s/0 LATE SR1 RAMADEVADG semi'  "  
AGED ABOUT 51 mans    _  

8TH MAIN, 5Ti+CRQS'S *    T

R/AT NO 6, 'st2,Ir&:iw§sA xiexuixvfi,    " 
J.C. NAGAR; §3A:s;GTALoa:£-s6:2o3'a..-- '

  TTTT  _  % __  PETXTIONER
(BY 59;. su%5i§A:~2;a:g'vAT UFASANA ASSOCIATES)
MD: _ T 1 ..  

M/S KATPTNATAKAAAAGRO .i'?'£E)TUSTRIES CORPORATION LTD
aamxnv ROAD, HEQQAL T

A M T _  RESPONDENT
(B'?"--SRI»--, M :<ARUNAKARAr4, ADV.)

 WRIT PETITION IS FILED UNDER ARTICLES 226

RESPONDENT TO PAY PETITIONER AT THE REVISED DA AND

 



This petition coming on for preiiminary  

group, the Court made the foiiowing: _. ..  , __ V'

ORDER:

The petitioner who was: an in’-‘-‘charge Chief

Accounts Officer in the respvoittient estatiiiishrnent, on
attaining the age of retired from
service on 31.5.;0O3. ;;aivdvAA–‘.j’,;;ertain terminal
benefits. Aiie§_in’g:;t:hat. DA. at the rate
of 55% of iimpasg of caiculation of
terminavivhhbhenetits payment of gratuity
amountaite i£’3§:’\’],tfi,e§5b«:i§éscEied the Assistant Labour

Commissioner and,<iorn'pet'ent authority under the Payment

V' "of, Gratuity Act, 1§7V2"(*'the Act" for short). Said authority,

after respondent, has passed an order dated

24'.'7._.,:200é.'{3§!:'nexure–H), wherein, it was held that, the

"W-~._'__".ciaim with? regard to the payment of enhanced percentage

does not fali within his jurisdiction and oniy the

' matter relating to the non payment of gratuity amount can

. ufbe considered. The said authority has passed an order,

eetermining the gratuity amount payabie at R§3,03,381/-
/r

4. At the outset, iearned counsel for the petitioner
submitted that, prayer (3) i.e.., to direct the respondent to

apply and issue the revised DA and HRA, is not

He confined the consideration, to the prayer (bi)

the aforesaid order dated 24.7t.2oo4rtt(Anne§ture:H},t

determining the gratuity amount fiiayebiev and

the payment 313339 ?2’r’it’h. 51.3. from
1.7.2003. _ the order dated
interest has not been
paid, a’:vdlrectiVoth’e:aaWy beissued-t to the respondent to make

the payntent of ingest. 4′ J

‘3″i5.;»_A..fLearnedxcoensei for the respondent by citing the

_orderV_pa_ssed:.:’in W.P. 23073/zoos dated 25.9.2003,

coetendedthgst interest can be only at 6% and not 12%.

is unnecessary for me to decide about the rate of

it ‘C_’ihAter%_t, since the order dated 24.7.2004 passed by the

Assistant Labour Commissioner – cum — cohtroiiina

. ‘ ‘authority, has become final. X
“/

5

6. 5.8 of the Act empowers the controlling authority

to issue certificate for recovery of gratuity amount payable

under the Act. The controlling authority V.

certificate for the determined amount to the Cotl::ector,vV _

shall recover the same as arrears afi’Iian.-2 ,_reve.nu:e” ‘and”;$ay7.

the same to the person entitled ther’eto;~.lV_n’

7. Slnce the__Act,A’is”‘e:Z}:o.rn:§lete’.self contained
Code and statute for
peymeri_t.. of as :§Hon’bie Supreme Court
in the ‘ease vs. meoun count

reported l(19’so)*f;ifs-,¢o 4, this writ petition for

conshifielretion of :i_r’:a’yrerA}(b), is not maintainable. In View of

Vthg. of the statutory remedy, I decltne to

Aéntertainvérltite petitlon by permitting the petitioner to

V it _ avai’l””the~..’stattLitory remedy under 5.8 of the Act.

‘tn the result, I pass the following:

0 R 9 E R
Writ petition is disposed of. Petitioner is at llberty to

seek enforcement of the order dated 24.7.2004 passed by

i

the Assistant Labour Commissioner – cum -~ contrgiiirgg

authority under the Act In accordance with law. __ %

:uag9 M