Karnataka High Court
Bangalore Metropolitan … vs G Nanjappa Since Deceased By His … on 2 November, 2010
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2"" DAY OF NOVEMBER, 2010/"--_
PRESENT
THE HON'BLE MRJUSTICE v.G.SABH_A'H.iTv - '
AND 'A
THE HON'BLE MRS.JUSTI_CE $§'JA. :\£AGAi§ATH'i'.'A V' A'
WRIT APPEAL NO. 256'3=L§'F 2O09'(1.Vj~i'<AS:?lTAC)'V'VV M
BETWEEN
BANGALORE METR,OROELI"I'A--N';
TRANSPORT..CORi?O--RAT1ON, A _
CENTRAL CEFFI_CE.,"K'.'~H, RQ.AD,g_. '
BANGA£,QRE';, 1' V , V "
BY ITS" CHIEE,TRAF§F1C_'rv4A-NAGER" '
REPRESENTED 'E-.'."-.1"1*S T
CHIEF LAw..OFFIVCE'_RV
- .-- V ...APPELLANT
(BY SR1 H . R; RE N_U,+<A;_ ADV. ,)
T'<3;'7'NOANJAR.RA7S1N CE
DECEASED {_3Y HIS LR'S
1. LAKQAIMAMMA
«W/O'"G. NANAJAPPA,
AGED ABOUT 40 YEARS,
R'/A SONDEKOPPA,
NELAMANGALA TALUK,
BANGALORE NORTH,
BANGALORE RURAL DISTRICT.
2. S.N. SHASHIDHARA
S/O LATE G. NANAJAPPA
ADULT,
R/A SONDEKOPPA,
NELAMANGALA TALUK,
BANGALORE NORTH,
BANGALORE RURAL DISTRICT. _
3. S.N. CHANDRASHEKAR
S/O LATE G. NA|\EA}APPA _
ADULT = _
R/A SONDEKOPPA, "
NELAMANGALA TALUK,
BANGALORE NORTH",~..V_ .
BANGALORE RURAL"DISTR=IC?_I'y ' '
4. S.N. GANGARAIU
S/O LATE G.«'NA-NAJQAPPAU} _ :
R/A SOND'EVKc;R"P,A,.,
NELAMA;'NGALA'-*I*ALU-I45 '- _ ._ '
BANGALO..R"--fi!;ORTH;-. «.
BANGALORE RURA L' DISTRI'cT; " . . . RES PON DENTS
(BY M/S.LA.KSHMA.i\§'.RA«Of~€:],.R1--4. ,)
AW-AV"V'IS~----«FILED UNDER SECTION 4 OF THE
L' I<.AjRNETA4I;<Ai,'HIG----H COURT ACT PRAYING To SET ASIDE THE
OREDVERVPAASSAEVE5 IN THE WRIT PETITION No.3056/2009
1_ DATED 'I5/O2/2009.
THIS APPEAL COMING ON FOR DISPOSAL THIS DAY,
'SAB¥1AHIT3., DELIVERED THE FOLLOWING:~--
3
JUE)GM§NT
This writ appeal is filed by the petitioner
No.3056/2009, being aggrieved by the
16.02.2009, wherein the learned single Judg.e.C_ourt" 0
has modified the order passed by ithejllib j;*°«o'.cliti.0nalwE;ag00.,!All'i'
Court, Bangaiore, in I.D.I\£o.V220/20A00h'vide Ad:eive§;u're'j'Al'
to the writ petition and has diisrnissedlllt-hellvvrititpetition,
confirming the award"'~p«. rejgarding.V_~.vVvl're.ipnstatemAent and
payment of 25°/d_baci<wa_g_es~,_ A
._ --V\Alhlén"=.theggmatteriwas posted East time, it was
submitted'=--__'bi',{ the counsel appearing for the
appegllarit that"sh_e'vvouvid seek instruction from her client as
Vito._Rv»'h_etAher"-.._they are ready to give compassionate
:t'o"'.one of the legal representatives of the
dec'é~ase.d'wo'rkman as workman had died during pendency
the proceedings before the Labour Court.
4
3. Today, when the matter is taken up for final
hearing, a memo is filed reporting that settiemen*'L"----.,has
been arrived at between the parties and the apAp.e_i:a,n't'4.'ifia'sV.
agreed to give compassionate appointment to"-.resi;ion'd'erit_,'i
No.4 ~ S.N. Gangaraju, aged 25 veAars,«w|'i,o .is.the_ of':
the deceased workman --- G. i\ianjarii3a1a.n'd the_~re'srpond:e'rits'~.
have agreed to give up the""backwages_Vorrrd'erVe'd%by'V the V
Labour Court. 3-loweve:~'i',..,_iA't issaiison.maVde,_'cieairin the memo
of settiement that the entitied to
terminai benefitsaas Court, which is
to be paid' V"ix'ies--pondent No.4 -- S.N.
before the Court admits that
the the payment of backwages
in view 10f therroiyfer made by the appeiiant as per the
.rrie,mq\\,, ficcordingly, the order passed by the learned
:i'r'i".W.P. |\io.3056/2009 dated 16.02.2009 is
set"asid:e and in modification of the award passed by the
it EAH-Addvitiionai Labour Court dated 01.04.2008, it is ordered
it 'that"ARespondent No.4 herein -- S.N. Gangaraju, son of the
‘”””oCriginai workman shaii be given appointment on
compassionate ground within two months from the date of
S
receipt of the certified copy excluding the time taken for
suppiy of the certified copy, as submitted by the_4v!.ejarn’e.d
counsei appearing for the appellant and
would not be entitled to any bacl§w.ag_es. _-“H0’fiievi.rei=;. Vtheyvu
are entitled to terminal benefits ;:=_jer.:th«e»._i:e’rifi1é'”df~..thIe_:A
award of the Labour Court.
The Writ Appeal
. é~’.ima H