I V
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS Trim 1 1m DAY OF FEBRUARY,
THE HONBLE MRJUSTICE Mo~IiaJ§jj~REi)DY _: "
BEFORE
WRIT PETITION No.2 1413 or 2o4og("L;M\t73'[LT*TTT.__& 7
B E*3'1'\?V E2 E N
The Secretary E',Q*3QVf..
1--I0r1iCL1EE.L1re I:)€})tiIf1'j21EIIl. "
M.S.E3L1i!di1'1g. ._ ' .
E3angaIore5}_ _ '
'H1 (2 _S.€i?11Vi'('3-"If git - ...__
I3:'_1'e(r1_ 01' <)I.Vi"'§V{")"1<'1ii';'t. _ °'unre._.
Sf:;1:._cr £'l)ivis'i'<..m"~ _ _ 4' V
Ne a 1* L 1-§{0Ia:'1I1@__s h we--1I;';I V'I'e1'1'1pic*
; 'P{.§A\/I.Rc)a'cL ' '
' ' Cl}ic1§111a1gz~i'§t:v1:_.}??usE..
I .
{E3}: Ssi11i:--;.M..(3..N;3g;zisE'1£'t?c?, GOVI. Adv}
__ Smi. . JEf5{~aI,h:1z:1nzI1:1.
.0 &3(m'1asht:k112.1z*.
R€).}5. {By G . S . N11 gs;-1.1'aj .
x 'T Chitéf S€t.'.1'e1',a1'y.
C3hi.L?k:'I1z-1g2z!L11' Jilla 'I'%11'.:1
Kar1'1":ik:11*a1 M31 hm E*I£.1"1ar€*
E{aI"£I1ik2J1'a»1 S21:'1gi1z1 {R}
I.N.'E".U.C. N(L.1 1457
. . P611' 1. 1'.o1'1cr
HCEKI OI'i"ice: Near C}a1'1gac1 11z11'eshwarz.1
'I"c':111pE€.'. Kot.c:' R<")é-Id. Iiaiciuli
The Labom' Oi"I'i::e1' ancfl Au1',E1()1'it"y
Under the Mi11ir11um Wagrss A<,:'t".' '
Sub Dix.-'isi()1'1--2. 1
C11i£rk1[1121gz1I1[.1r. -- _ --. , , __
. .Re:+: pa;-1de1-11$;
This writ petiiTio1'1 is filed "t.I,;.i'd:31' A:'{i<:lé}s§[ 227 of
the Const'.E1L:i'.ion of India pl:-1yE.I1$§'~.iTQ*.._Vq:,1a.sh'--!'.he_.O1'der (:11.
8.5.2006
passed by 1,ht”~~LabQ’u1′ Of!Cice»1* Minimum Wages
Autholfiy. Sub–Divisi(m””M. .ChLick:j:12-1’g:%§’i1.1;’ xyide A.n11exwA by
aEI_\vi1’1_g: f .
…. .. ‘
‘J ‘I152′ = Se(;t1fVc_%ii;-{1j1’y’ ” –~.1ft’js»« . G(‘)\-‘E’1’I1I”1I€Hi . H ort:im.1lt: ure
1_)c’?}J2U?L1nc%1iff” ‘1.i1{} Sr.Assis1;a11t. DiI’€’.(?3IC)I’ of
.°–H()1’f–iC5l.13!”i;i!.II”E?.,A St.21t,e’V”6§’ Karnafzakel, 21ggrie\-‘eci by the Order
I j@.{ ié.l3e~ Labour Officer and Minimum Wage
AuA:»}3oriIj’~. _E3L1b«c1ivisi<3n II, Chikmagalur, under the
""._ V"MiI'l§I11£.1fli'V\/£lg€?S Am. '£948. for s3hc')r1 the 'Am'. dire('?.tiI1_{.§
j ";?e;ijm'1éni. of (iiff€1"€T£'i(.'€? of salary of Rs.8642(:5Z3.84 to the
.. _,1ic':%:§pc.):1de:2rs; e1"1gag<;?c3 on daily wzaggtz-. have 131"es(:nt'ed this
pe?1':.i tion.
if
r
2. U1’1c10ubt.c~dly, 1:}’1e daily l”dit,’d <_i.'2'1suai"ia.b<.2;{i.15s=:;;_1's~A
are 2'1pp(')i11Ec(:l by the vari()us C1epe11'E.r11(:1'1::::.,.(jf'",t.Ii<§ Si,z;1f(%
G()vm'1'1me1']t' irrespecriive of w}1.<?1,}1e}; W. tI1t§rL'-4 eufe
pt-..=rmanen1_ sem('rtione(:1 p:=is£..:_5 e1\?a.j.}éible :b'r"._ r.1Q1" _}a11%d_
im-'2m'a.bIy. such casual 2211.r(*, for
l()1"1§-Z lerlgths of t,in1§: ..v¢:~A" –.,W'iU1 regard to
l'{'§_f1.El£11'iSE.1U(')l'] of :;e1*jxri(":*(.;. "H31 cmpl0yn1en1
zmd cJ1"<-rqual pay for
cqnal V*v»*gr(__)V1fv}'1’114i1;i».i§11’1gfc:Vbf’5iV1éj:§)i_{fl%1’i%:§§’1′).¥,:i’aIi wiihir1 Iht’. nlezzillirlg of
t’:h(‘.~ term “:~’.:’¢:’\:ic.e. lT1A3_{ ti’;>.1:'{:5” 215 deI’i1’1ed in Sc(_’1i011 3{q) of
t:l’1<f';#%.d:1j;i11gstrai,i"vc..flT1<ib11Hal Act, 1985.
'111'e.n'1"y__opinion. the gri<3.var1oe of the pe1,if;.1'or1er
i'alI:js'= \7x.~*'itl'1i.i'fL the 21rn.}3i.£'. of the ic1*131 's9rvi(*ci3,r lies bt3f(‘a1’e the Ka:*1’1a1ia}~:a. ;~’x(1mims1.1*at:ive
~ii’*’E”1’ibu«1″121I. emd l’1er1(:€. the writ [;)<:%E",i{"ioI1. i1'1voki11g Ari.icIe
i»3';}?,(*5 of the Co1'1stit'.:..m'o1'1 of inclia is not. m2:1i11:ainab1e.
Wriit. pet'.iti<;)n is 2'1.('o()1'cii1'1;g;ly I'€jC('.E'Cd reéservilug liberfy to
Na
,4,
thv St;-L1 e G0ve1'1'1n1c11I to qz,.1csii(:)1'1 the 1*<:.ic:~::~«~i-1i1'p.:_,1giteii«
in 2.1.1": app!ic1ai"i('):'1 bi-';'f€)l"E.' the Keirna-11aka._.A,di'ir1i1:1*3.$§'i'1i:~1ti\fe
"£'1~ibu1'1aI and if St.1("h an appEi<t'3:;i()1}_AAijSj;n;2aci¢§'w'itfi3'iv.I;§twQ'
1'1':()I'1Ehs from m(ia_\,/'. Ilhfi' KA'.}'".,_l }'1:;'1V't?_ :10 1"ea:5< n:1.Vt:.() b€":1iE'v\'/9'
it vmuid in8i$E. on tzhe-.* point of i'i.niit_a1.i0n;– "
111.