EN THE HSGH COURT OF KARNATAKA
CJRCUIT BENCH A7 GULBARGA
DATES THIS THE 213*" DAY or JULY "'f 2
BEFORE
THE HON'BLE MR. JUSTECE' MK. réA"i%iL%'T
WRIT PE-'.'!'!T!ON N0. 19165"pf 2937 f'L-%T.'éR ); ': '~:1 'i _
aewwaeaz
-: ASSISTANT EXECUTNE Ewezmaaé
ZPE§ SUB D{Vi$QN.BHAL"KL
BIDAR DISTFECT, » _
2 ma CHiEF EXECUT!VE_H_GF:F§{2E!§._ 1,
ZtLLA PAi'~4CH;'-W.¢g_T
euaaa, ' .... ..
'_ PETWONERS
(av saw SHi\zfij,KU§A£xR, AE:'!QCA'f_E)
AND; V' """
1 SGRYA KA:m4':§§e_?2A.V ¥«:';-z§$"i='a§x '
AGED ABOUT 3? Y.i-3RAS;' -. " ~
R163 HMML, ' . ~ _
3:-:Au<:, E3-QDAFE .D%;S:TRE:'_3T,
2 .»-We 7Ex£cuTevE.E_u_<3mEER
-. '- PR§:.T:3fV$SfQN,
_ A . « _ Resmmaams
{BY saij cHA2qés%AéHEKHAR P PATIL, ADVOCATE FOR R1 ;
V V' § AND SRfl_M.FéE2A&'EEN KUMAR, ADVQCATE FOR R2}
iii!'
V HTHES WRET PETVHON 33 HLE5 UNDER ARTECLES 226 AND 22? OF
V THE CCENSTWUTQON OF £NDiA§ PRAYENG TO {SMASH THE EMPUGNES
"~AW:XRD PASSED 8? THE LEARNED PRESIDING OFFECER, LABOUR
,C_IQ_l.,§RT, QJLBARGA {N REF,§\£C}.1%iO2 DT. 955.2%?' AND MARKED AS
" ' . " ANNEXURE B, RN13 GRANT AN INTERN ORDER TO STAY THE OPERATION
,, "0? THE MPUGNED AWARE! PRSSED BY THE PRESIDENG OFHCER,
going through the material available on file, has aliewed
the reference in part and further directed the petitioners
herein to reinstate the first respondent in service on.-deiiy
wege basis an preveiiing rate of wages within V.
three months from the date ef award eomingijiezf ifiree
its publication. Further it is ciarified
first reependent herein is not.e’er}t¥tied._f!ier enyVbi7eeri(_V
for the period tram 30*’ Aprii we tiii tire epirye three
months after the M-;a”t’.s force on its
publication. it wee aiSQ~–:”£i1§Z§e ciaiment ..
first resrfeehvéeet eieeihet entitiee for centinuity
of eerviee fez’ the 30″‘ Aprii 1995 till the date of
refereeeef _;§eriiec§iV’frei11 the date of reference eheii be
service for an precticai purpeee
Ae:«ree.ptitfse”‘_e§_ee’etery benefits? etc. These twe petitioners
it it «V beintj’ egfirieiged by the impugned ercier passed by the
:j£.a”i:eu;r Court as referred above, have eeeeiied the
of the said order on the greundlthat, the
Viflieebeur Court has accepted the feiee and fabricated
appearing fer peetienere submitted that, in the instant
case eieo, the same elieged faiee Attendance Certificate
eiieged to have been issued by one of the
herein, as referred above, which was reiiee. «.
said writ petitions are produced
case also and hence, the irrieegrnediiesarerd the » ”
Labeur Court is iiebife. to eeide.’end.__Afhr§ matter
requires reconeidererieriiirii _ Court afresh.
Further, he sebrnified has erred in
herding ofeemployer and
employee”befirreeidii-gifiiefjeetifieriereiend first respondent on
the groend «isiweti case of petitiunere that,
first reependen_f wee riefen employee at any point of time
“‘andi:e*rrie5»~Ser’vi.e_e (ierfifieate produced by respendent Ne. ‘i
1ei–eVVfe!ee~ejed tieeeieee and the same is e cencected ene.
_ Thie’«.. reijeveiriiti eepect ef the matter has net been ieeked
‘ .Ve,.i;r:’if<:reervieepreciated by the Labour Ceurt. Therefore, the
.' ireeegined award passed by we Lebnur Gear': is liable to
" ~ '$)ii:iete.
/L
white carrying taut the activities and further, it is
specificaiiy stated that, they do not have any power tc
appoint any empioyee and the ccmpetent authoriiv ta
appoint is the Gcwernment and not the second
This aspect «of the matter has not been ioai-Eiéid.
cansidered by the Labour Court.) if figs
decided the matter witi1cii;t_4geifi’g :i’nto °
Therefere, in View «of non {hes :iiat{*eir’v’Gn.’:’ghe basis
of the pieadings afiiijabieij tiwéi Vimpugned
award passed by thevALa§§:ur’ be sustained
and thegaméisi is Viifiibie’ tqbe s5éi”aéide.
‘Yet as tn why the impugned
awafd.vpas§é;$d_:Vby.Lébé£1’i Ccurt is iiabie to be set aside
.’ V. Vi”gsy””of theivdfitiiér passed by this Ceurt in identical
February 2008 passed in Writ Petition
N§’;’%61,66I:i{){i? cfw. Writ Petition Nc.18164/230?
(Ass,;<.;ist;a'iit Execufive Engineer, ZPE Sub Divisien, Bidar
–‘ Bidar and another Vs. Dilip Kumar and anather
” “End for the reascms sm ereEn_ Therefore, I am of the
10
as expedifiausiy as passibie, at any rate,
within a period of six months, from the date
of receipt of 5 copy of this order.
BMV*