High Court Karnataka High Court

Ishwar vs The Asst Director Of Agriculture on 19 March, 2009

Karnataka High Court
Ishwar vs The Asst Director Of Agriculture on 19 March, 2009
Author: S.N.Satyanarayana
EN "'i"'H§:3 H1'(;iH c:e:;z,22?\3I'1'v::"':s§: 2«:Ame:A'1":§;<;A'  

L3iE€C:Ui"}' i:'fiE:f\é'<"'l'§~f mf ,:,;~;j';,£:sA_2'e"GA" .

£)A'I"ED mire; *";rm:; :9": Dzééf €;Ifi13'$»:§A}{'~€'§i*i 

:a*§:'m;~a:»;; 

im£«:: H('}R§'BLEZ MR..m's:§r1<.35LE:.V3.5»;sA'i'Y}';a.rsz;§RA%f'ANA

 

wmsa.

i3}i§'f'\3e'E}}5N:

Agsd abaut E54-V  "    --

R,/'0 Motibgkg (33111, Ja1ngJ§xé;ag£:',vAA»'

At :35 tam: J':aa;:;z5'i<};:--:';.n_€ii,--.__' '  ~

nismct 5i§ap:;;;r~_. 7'; ' _  --  E3E3'f'i'i'§£'j}Nf:"';E€

Mxxlshwax' 3/ O 4:3'\'ITE'»i":£'lI'ff1i:::Sa€1g€i£i6;V   " 

(By S131. }€.'*F%{iv=l

i§I"'=4'i.'}:_

  1.

.j’1′}ii.fi .fXss:.$1z;»111{ i.}i:'<:<:t{)r oi"Ag13icui'm::e,
" , Géxafijaziabha Pmjtzcti, Jamkhandi,
' _;.ia1;i1£<::i1a11{ii,

Z. "file
Agxfiicuiture £2; Hazticulturs Bepmflmant,
Govemmerjt 0f Hamataka,

" ., A' fiagzggalors,

— Efiirtictor offigricuitune,

Agzficuitum Dspartmcnt,
Govemznzcnt cf Kamataka,
Bangalore. . . . REESPON 1) i%3N””E”‘::§

{By 8119 M . }{un:1ar, EGA)

This WLP. is Iiied umier Section 4GfnI:i1’Iiu ‘
ilensfitution, of imiia p1’ayiI1g to ,..g}1as§1’–‘ ‘ih(=:” »<);cZc=;1'v_2"i:ats;<i '

3{},G9.Q6 passed by the Labcsigr £03.31'? -513'; Eififivliéfifiifigk
No.21/G3Dr0d1;ce(iasAm1exur€~fis I

'I'h.is WP. coming on i'c):"-vL.I§?'Ti::<%.§:;n11r1z'1«.*j§»f 'B' group

this 6313,', the Court made thé f{:1Icv§7i:{3g:w

This wni4.p:6$.itj{} is’£33;<:€i.4:ii1§:§1cI1'gi3';2§§ thti order passed"
by {he £¢ab§tu:?*'v{;;ciAé,1.z+Ei–? iii. fi;_§jpj3::aUOI1 N0.2Z£/GL3.

2. *’1’*:1eA.c:a:se {$I”*1Lf}§f3.’;;Z}}.EfiiEi0?”1t5I’ is that he was appmntrtczi

as a {ifi1?€T'{3I1 mbr:€__h§}*”e%zg{g5s’ bis: $3715: rt:sp0n<;ien'i: no.3 1:1 tile

year 1965 é£s3d Ei;':z;£E: he xiféis tertnmatcd from the S(i'IViC€ 9:1

" '~ _ .1. after l"iVa7'V'.i1'ig served for nme years. Ac0r(ii1:1g to

‘;t;.}3:£i;’V;;:§i;1c&é: has workeii crcantimzougiy fiat mom: ‘$1313. 24%}

d{iz}!’S. uI3,(iE§I’– I£}i’Ef mspomiem, nc3.I, there is compijamze with

Séc:t:i0:1 25«~B 01′ the fnciustxtial ihsputes R<::'f. and

. %.?,1A€:i2£:f:& the Qrgier of his i',£ii'£t1i;f121'£1i€311 by '(ha 1'csp9nd.e;r2ts

' ainomfxts ta rei1*c'nc§1::1.e21{ Wlthzn me ixmaniiag of ?:;'=ec;tt1rt~: the m;1§iat.10:1 ofiicezr 11} tile

“*1

year 2(}();;f, whidi was re:-§%::*rt:{‘i 1.1:; fix: State CiC}Vf§??ITI”1fifi:€’1if:’E;1xZ”1(i

the Staizs: GoVen’1.u1e11t in tun} I'{‘.:f€}'”I’€d i4he””-saizfze. io U’}f;j

Lam; $.11′ feuri: Eb}? a(i}11c£i<:a.t1oI1 u:'£CiE5:I?" :;f_?1§: '-.prc;*Ji$§.;:-339 vi)?" fiie

E. EVJACI.

:5. if is his 0.3.3:: mat £9eiGrt: the
Laimiir {I1c)11;”t at: }fi1jap’t;§”;:r: ‘£’€0.1:21j,H¥;Eaz=: labour
court (116 not, fi*a3;n.t: thg ‘(.TiiSp11tfi and did
am, give pmjggéi’ to him, the
Labour ‘h13 application on this
gro14:11{§;V ‘fjiislf. the period of 130 yezizrs
Witf1Oi1:£’.1i;3£«££11i}’1§gVVVV delafa. The 1i)€’£i.’Li()I1f3i”

tharezfore s’1i’5:3s:2:i’i1sVLkJaA1–._£he” order of thc: Labour’ Cimlrt mieds

£0 i§é'<5€;E_a£:i£i€. …..

¥:i-.~.4{{1}nV g{iii.n’§g t.’E3r0ug1’1 ti}:-3 rnaittrlaj on If;{T€)Ii’i, it iS S6261}

i11V_v’ti1.¢.T~” cause mic to this wmt peiii3«:)n ztseif, T316

‘-~._;”;c’i,ii3.<3I3<'::37"states tizat he 13 agfid aboui: E34 }'€8_{'S. it is his

" sg§x3:ci§§c cast: mat he: was appoirzteci as a ciriver in tin: year

u If tins V€I'Sf()1}. is :0 E76: :.«:1-;':<:':e;)1',e(i, ms psiiiioner we:;a':1i{i

be E4 };*eza.1"$ Oid in the 37331' 1955 and the ::;1x€:s'Eio3'1 of fhfi

W'?