fix: THE HIGH COURT (;}F KARNATAKA, _
IN THS HIGH CQURT OF KARNATAKA AT BANGAIDRE W.P,NO.832 €317′ 20%?
1
DATE9 THIS THE 221% DAY
B.EF5OREa ‘.__
THE HC)N’BLE) MR. JUST§€fi”~.RAM ‘Mo1{§;N’%”1é2fibmY
WRIT PETITIQMtNo;8’3’;2V%-AC}:5 ‘2Q07 (:;;’I’};«:*§)
BETWEEN
1
THE PRm’et:::>A:, _ V ‘
SECRI-£’:7AF€Y_'”}Tf’Gv G0VI.~E;RN«iv$fEVN’i’ ,
WATER _§7é’LiS€)£IRCE’€3A1i}.’£1VI:*A¥€:Tfv§ENT
M s B1I.:L::4§§G, B’Ar§’GA:,§;)RE;
ZTHE: €;»~YA(Ex-PARTE).
V I THE %Ex§;c:L%I*2+1V”£:. MGINEER
F, K R DZVISZQN, KR SAGAR,
b.1-i23NDA§’A 1313??-:07.
PETITi{)NE§R§
::_B’*{‘;t1R’I;4IJ2§_G;é;DEESH MUNEARGI, AGA)
(I?«r£PLEA£}’E’33;?f PETITIONER, ‘ V I D E
c.c;RD;3:;R ma. 18.09.2008)
M1} :
BORAPPA
S/0. BGRAIAH
MAJOR, KA.LS’§’AVADI,
MYSORE TALUK
K R MILL Po-ST, MYSORE.
IN ‘FEE Hifii CQURT OF KAELHATAKA 393′}? BAN(}A1X_JR£ W.F.NC}.S32 SF 2&0′?
IN EFHE HIGH COURT 53}? KARNATAKA AT BANGALORE W.?l’:’Q.83Z OF 139? ”
2
2 BORA, S/O. BGRAIAH
MAJOR, KALSFAVADI,
MYSGRE TALUK .
K R },V{iLL POST’, MYSGRE. ‘
(BY M[S, AGNIHOTRI Ms.) ‘V
THIS WRIT PETITION IS ;r.II,j£*D”L:NDER’ A.R’?1..«::LEs 225
AND 227 cap’ THE C1€)f_\ISI_’ITU’}’It_’_)N ..g.:1§”~z.N:3:A PRAYING TO
CALL F911′ THE RECoR@s.oN ‘1=?I;13: OF’ THE LABOUR
czavm, MYSORE IN I:eE12*E§=:E’1\:'<:E f€~O'.3}'v/98 AND QUASH
ma JUDGEMEFJT ANi3""A"\&'AR}3,iD_RDERé IDTD. 15.05.2004,
953323 BY, «"133 =;LA:g«:9'LIR. " zo.;37;93;«V:{)E AfI§~£EXURE~A BY ALLOWING
THIS wIeIT%’PEf;fi–‘:1’0′;v.. J
ms Pi3iiFITf§N,::C§M_I353hd’ ON FOR PRELIMINARY
§~IEARfN(}– IN *3’iGgQ::*PT,i “”1-“H”iS DAY THE) comm MADE
THE FOLLOWI’E€.G:
7éhDER
% A:’*1′}{4g§:~ faxsjard hated 3.5;-O6«2004 A12:1exu:’e~”A” in
/ 1998 of the Labour <::sun;, Mysom,
camzd in q::estien in this ma ;;-mtien by the Stats
: 'm:p1ft3s€m1§aeci by its Waiier Rasource Departmant,
' <:?fiés:::-zires 1:0 bra quash:-3d on the fofiotvmg twm counts:
:2. In the first piacz-3-, withom: impifiading thtf State,
the adjudication brzzfora the Labcrm' Court gazmat but be
M
IN TIE H1{{H COEIRT CIF K.ARNA'E'AKA AT BANGALORE %'.P.2\5i3.S32 {)F 206?'
"
IN THE HIGH CGURT CF K.5&RNAT}’uKA AT BALVGALQRE W.I’.N€TI.832 OF 2937
3
said ta be invalid. Secticn 2(g) of the
DispL1tcs Act, 1947 (far short ‘Acrt’), dafmes
meaning in’ relation to an iI1d},1st1’y “= V
authority of the Depaltinent 0f Zthe
or State Government, the”at;:_3;haz*ity .3thai;–.V: *
behalf or where no a;1th(}I’it3!._:i?.§»v Head of
the Deparumtnt. ‘I’i”:.{éT – put to great
disadvantage éfflfxe EX6Ct1fi1’t_f is made a party
and H tllereundar without
impleatiiag Possibility of p€ri,odi<:a.1
transfers of v§1}€"EXE§C!_i§'iV€ Engineer, the claim havirzg
years of alleged termixlation, the
A Vi.:n..{t;i'fica wili have no knowladge of the facts.
The. re_spcw}§i¢:ient is allegtetci to have been appointed as
an daily Wagas. Therefare, when the
1;éspa11deat aaught for reference of the dispute for
" ""adjudicati01:i1, might to have ensured tha States:
Government is a party and having 110:: done so, the
MK
IN THE HIGH CQURT {JF KAKNAYAKA AT BANGALORE W.?.N0.S32 OF 206'?
IN THE HIGH COURT OF iQ§.R.N'AT.»'§I(fiL AT EANGALQRE W.P.NO.83Z OF 238? '
4
State is entitled te challenge the award
on it, since 110 opp::)1’1:11nity was:’e§ite:;:d__e§§ ti}
defend the claim. I11 identical eii*e_1i133_,stanees’t}1is V¢£’,€i~u14t’–.,L
in the mse of new
ENGINEER we- 85 Afldmsn 1,
held. that the State party to the
“L”: :§eeef1:”3_”~}§1aee’,’ “‘–a?;1mi£ted1}f, between the
date (Sf e’;11:egTe<:i hand the date of reference,
there is a' }::§atus_:sf which remains unexplained
' _ is Iii)' 'mateI'ia1 ta satisfactorily explain the
the dispute was kept alive. In the absence
(if '£30 establish that the dispute was alive
throi1'gh 1-tiae 11 years fer §ustifiab1e reasons, the Labcur
zmght to have considered moulding the relief as
__1_ie1é by the Apex Ceurt in the case of Dfl2EC'1'OR,
FOOD AND CIVIL SUPPLE8, ?UNJAB AND AI€()'I'§*IER
M
5' ILR Z004 KAR 225
IN THE HIGH. C{)§3R'F QF KARNATAKA AT BANGALORE W.P.NO.332 OP' Zfifl?
IN T1~fl3I'f£{}I-E COURT OF KARNATAKA AT BANGALORE W.P.NO.83?. OF 2087 _
5
vs. GURMIT SINGH9. i say so because,
of the impugned award refers t.<3""$:h<:é V
but makes no raferenca wha.tSbc\?€:fA' to 'a.,%Sa.tisfa:fta iy._
explanation far the delay. V»
4. In the ci1’cum§f;.*3:1¢€:s;” jzgstice would be
met by qL;as:i1i’1_9.g .V reznittjng the
proceeding’ ” V afresh, extxending
I’€:8.S{)17jJE1¥J_I€_A Z A’ §§;)pQi’t1u1ity”- :1-fj hearing to the parties
concemcd; incitléhig and tea adduce evidence
and ;t}f1c:*eafl:e:* pas}s an award, strictly in accordance
in the light of the decisions of the Apex
mzagéa, tha 1CaI’I}€d counsel for the
:’e$f)ond:<ér1::""'seeks to persuade the Court to direct an
. :es3:'::1§r «:5? reinstataement of the: worlanan, in the Eight sf
.' f'§I1"1d_i:1gs recorded sup1*a, more appmpréately in the
" "absence-.: cf reievant material constitutiilg substantiai
M
2 2007 {5} sec: 727
IN TEE HIGH CCBURT QF KARNATAKA AT BANGALDRE W.P.N0'33Z OF 2913?
flflf THE; HIGH CBURT OF KARNAYAKA AT BANQAIDRE W.P.N0.332 OF 2007 Q *
é
Iegai evidéncs of the fact that the disputs ._i;@;5j1§~§i_1iéf{:'
during the hiaitus of 11 yaars, «fiat '1
accept the plea and is acc0;rcjix_1gly, QI'«'3j{'3€t€d. A'
I,f;% "Ig&ge
KS
EN THE HIGH COURT DP' KAKNATAKA AT BANGALORE W.P.NO,832 OF 206?