High Court Karnataka High Court

The Executive Engineer vs Cheluva on 20 November, 2008

Karnataka High Court
The Executive Engineer vs Cheluva on 20 November, 2008
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THiS THE '9.D'*'DAY 01:' NOVEMBER 2003' j _

BEFORE}

THE HON'BLE MR. JUSTICE A S BO_PAN?§A; }  =

WRIT PETITION N0.15?247,20'J? ii. 'i'E R)"     '&

BETWEEN:

THE EXECUTIVE ENGINEER
MENCIR IRRIGATION {}[ViSI01§I
wsom ' .. 'v ', x RESPONDENT
(E3; gas M C ADV" )

"'rHzs:W'.'FI FILED UNDER ARTKILES 226 AND 227 0? THE

  coNs'mm't:.>N OF INDIA maviue TO QUASH THE JUDGMENT
 'ANEIAWARD mssao av THE mgoug coum, msomz m

*  "RE1?.N€}..143/1999 ma 23.2.2005 VIBE ANNEBLA. BY ALLOWING
_ TfrrI:s'~v.1:4eIT PETITION.

¥i



This Writ Petition eomizng on for Prelimjnaly hcaiing
'B' group, this day, the Court made the following :  

ORDER

The petzitionem are caning in qucgfion u ” =

23.2.2003 passed by um Prcsiding:=.’:C}ifi¢cé;; 5

Bangalore in Raf. Ncn.143/ Vt ,

2. Hcani Sri Jagdecsh Ttzovegnjizent

Advocate far the petzitirsimgrr ”

counsel for the respondent; VA ‘

3. Z”-.1v_’I1c,_ was before the Labour Court,

Mysore in ‘Raf Nd. that he had walked

as a 13;;7.i982 to 23.9.1989 and thcmaftcr

iii: . employment It was thczefom

mfusal of employment without

pI’|.’}ViSi’£3}.’l5 0f tlw Industrial Disputes Act,

” is sustama’ his and as such the petitiorncr sought for

A T:.it;ir:ata:i-éemcnt in this regard. The Executive Enmeer, Miner

: Division, Mysore ‘3. indicated as the second party

er.

employer. The second party had objected the claim put forth

by the respondent herein. The Labour

considering the sauna, has come to the ooncI11siQfi'”t%:§a_t» _

respondent is entitled to the ntlicf claimed a_.1::d»” ‘« ..

has diwcttzd zeinstatement with hi ” ‘

4. The petitioners herein are thfiixaiéfizffi aggtigvéd ‘V

maid awani. Though several eonififiiivns by
the learned Gvcyvcmmentv’ on

merits to contend that Court

has seriizgusly. flit: bunicn on the petitiener
herein to that féfifiybfidcnt hw not Worked for 240

days and in a.uy’€s_v e1’3Vtin’a case of this nature, reinstatement

3130 urged at the threshold that the

not justified in granting any relief, in a

matte: offméxtixre, since the employer had not been made

5. The learned counsel for the respondent &:rug.h”i:– !:o

justify the awauizl.

6. In that light of the contentions urged, ‘

find l ‘ty insofar as wrangly casting’ tht: ‘£513 K x

petitioner harem” and the nature of fine g’

outset, I do not pmpo-ac ta advéfi:-..§p tlfi

inasmuch as the claim a in ‘fnhsgvéénoc of
impleading the empzoyenf imam maintainablc.

‘l’l1crt;*:fom,” strike the award at
the root. ‘I_:n in the case of ASSISTANT

Exscxmvzéi’ §_«::-1QiN_éE.R” J. MAHADEVAIAH AND

225) has held that such a claim

Labour Coart without impkeading the

eagnfiibyervv is

V’ n in the instant case as already noticed, the

_ A*;:*e$.§v)é5:::ii’icnt hemin had impleaded only the Execufivc

T “is’;ngi21ecr, Minor Intigatirm Department without iznpicading

J)

‘0

the Secretaly, Government of Karnataka, bf’ V

Water Rawourccs. Therefore, since .:§*a3_L

maintaizlablc the awaxd in the; p1cSé£1£{“:xatu;x:::,.”_~A<:§ér1anovt=-< Mk

sustained. Accordingly, the is
quashed. The matter is.__ Court,
Mysore to Heston: the 'R$f provide
opportunity ta f1_1e.–§1s_t the empioyer
as one of the' Cggim and thereafter
co3:1sider_.tl1e £md.. of the same in
aocoxdaiice 'n crI#tcntio21s of the parties are

lefi: opera ta Labour Court.

the 31-a;r(“ics am zvcpzesented by their

__ appear befbrc the Labour Court on

_IO.I2 ;’20(}3 .a3:””the fixst. date of appearance and the Labour

H H ghaii’ fhereaficr mguiatc its pmceodings and dispose of

as expeditiously as possihie by fixing a tinw limit

% ‘far«i;€se1f £31″ disposal of the reference.

J2

‘.4

With the above observations, ”

clarificafions, the petition stands aéi

costs.

Alto