High Court Karnataka High Court

Bangalore Metropolitan vs The Deputy Labour Commissioner on 14 October, 2008

Karnataka High Court
Bangalore Metropolitan vs The Deputy Labour Commissioner on 14 October, 2008
Author: H N Das


‘ a-awn www-u \-M nu-nmmmmw-ea nu’-3′!!!)-uwrwna mm mnnru-unrum rerun Mvwm: ur rwnnevnannm nman Muunu ur Axnmmmantmfl. fluan MUUKI ur mmxmfisflem mun

IE9? “SI-IE HIGH CQURT GE’ M’G#, RE

mm; I-§fi}E’BLE hm. JXESTZCE H.N.I@§E:–.. A *4

s;+=_’:=m 22:25 am 14” may {’25 oczrrmsa 2099

EEFQRE

wan PETITIGN 1~ao.15*z2Br2%3:>*7?..’_'(TI.i<;

EEZWEBEE

A'£'§§'

Eamsazons zmmmex-.:'rA1~:__…_ _ 'V
mmzsyaar csmemfim 5
2%.;-:.mAn,1aA:;GA;aw.E;" '–

33: I333 muggy ‘I’RA.E$’l§§’ -::ER;°”~
says: its may ;’LAWk’JE’EIi3»’§2B. .

:1-:3:

mm ‘B29311′ “r:T:;:;?»’:.m;ss:oHm.
gm r.’;-mt. APg_m;1′;?::E~ -.;’_iUT}flRI’I’Y
2:323:53. «gm gamma” 9: GRATUITY Am,
msmz-I;;2@;maxA’-mmvmm,
3».:”;.1é1:;:»m:a.:=:z«nzs:r1*3£s.V

‘ . ‘A _s’2:..Ns;=a:;0fiE’e21.

._;${;s$§I sfr,n;:@r LABOUR cmmssxmzm,
* $31: Cfiifi-RQLMEG aumrszarry mmm. mm

‘£*&__¥}fif5§’3T :¥2§E mamzz ACT, nxvxmav-~2,
31-zzasmra, E A mm,

AA mzqr,-amxamswva.

“H. .§:3’%3’»?I}¥”fiPsEP.-ti
* “agar: xmmmamaaem 61 YEARS,

__ Ifi’fi3 . 14; 3.3′? CBJCJSS, NEW BAHAR. STREET,

ERIE J&F§RM$

3FS.x.?’;53$’.l3C§B..E”‘3fi. . . . RESPC!*IBE’¥’IS

$751″ 511i Jfifififllfifi I, GWFT. 3§D!. FOR R1

.s».2«:m= R2, 33: am. BPSAYEERIU F0333.)

(7L'””k

«gamer

*’_.’.¢V”‘-H-v-\- vn uuwnnvmunnn nilari MUUKI ill” KAKNRIAKM HIGH UKJURT C)?’ KARNAYAKA HIQH CQUQY 0%

“SE-EIS WRIT PETI’I’I{31’§ I3 FILE}?

2”-s.R’i’ICE.;E5 225 mm 22′: G28′ 2933 EC2I*I5TITII’l’IOI<.*Qk",
zzamm. FRAYKHE T0 Q'£}":'iSH mm 93333.5 n'r.3.e.;2?€..=r3f6,_"'v,.'
immxua; 93322:: B? mm swam 3.Es2:o1~r:32;:e:*-':.;-.z.~1:;V. ;__
::e:.1%r,4.2sn3'2 {AEIHEX–C} mass}: BY *E1gsT% "

RE 3 ?£§*§3E%fl¥'Z' ..

Ems 312:3′: FETITIGN éazxiiiiwzé

?B.ELE}33£}I.–‘=sR.Y HE§AFu.I1ZNG IN *3!’ .,<;naUz_ '33}-iIS ,m:fi.::,i
mama? mama THE §t:::.L23I«2I1€::dTé3=¢§: –.§i.&.f§ar3 –:3.8..2GE!6 pasaesd by

2:55

2235- “:geg¢n.:;§::%::%-:ez§t:;¢1ling Authmrity at

Azmazmm-A “?an§:’V v3:1a.é oz.~dm: dateczi 3.’:r.4..2oe’.’

I- §§éws;eV%::*; ¥:,r’y .. t:he “Wig” reap-ancient Axmaxure-C

f..§1IV.’;i.’;.:”I.” §:=;.’~l..’_”§’.§;…»3:’.I:e.’§¥4″~. f:’Z’;é-_.:§8ti§Ii€.}3:1I9IC ts gay a sum af

‘ Em.24*,;.$Q.;’*_ fté§’9than with irzterast to the 3″”

‘*~1’i,” ‘3:eV:=:j:w:»2:;:’:$:33<;*t£' being arrears of gratuity anscicmnt.

31" raspmmdent raatired as Traffiis:

'"'£.Qg.%!::.r::sl2%.a5:z in the g-aetitionefas eatahliahment.

"—«?4. fte.v;' mtirament the 3"' maps-ndent received

same gratuity mount fram the p&t:::'.t::i.one:'s

f\}'\'

d__v

…~u-.. wunvuvuun 'ww"m

-*”WH*’Ww”‘”W’* *HWWI,_.*-{\w’MnI we wmnnswmnnnn l”u\M1 wvwna Mr’ mnnavmznnfi ruur: MMUKI Ki!’ WAKNHERRM WEWH MUUK’E WW’ NflWWfl?AKA H553′?

..”§.§’2z.;x:~ther it is seen that the 312::

rasprmmfiant rsmrxtenda that he was a;9p£>inte<;ix

8.§..3.?=’.?C:v and the same is disyuted

fiatitianer. Again this ia a c;11eat:i–:,*-:r4: j;v&1i.Vi:<:1';

reqairax ta: baa resalvad s:::r:T__a.;:;p;:é:¢iaL'i:'icn'~5a:

eviaanzze. Therefara, anV»'¢3:_pcrf2;V_11ity bi; V

pztsvitiad ta suhatantiate ti'ica_ 'z§3p§é{:–t_i?fe cfglaim
by the; partiaa.

§.3-E’a::.:’ tifie :;ii:L»V;r’s:;.aé:«,c:ré-3″” é§t.at’3ic:1—VV”aba1re, the

_ :~a=:f.”1:». _ p’é’ti ‘t”i:Sn 5.3 hereby allaweci.

7 _$§:a.–;.:;:ag~§ué;;-:;e§s=.a_g;»zde’£”‘aated 3.E.2fl£.>6 as found at

by the 2″ respcndent and

gm —;=rc.*ga::,vL”i’.w*::ataa 17.4.23-0′: as rouna at
gaaaad by the 1*” respcnclent are
x quashed. The marten: is remaarxdaci to
mt J:e5pondent**CIontr1limg Authmtity fer

“~:’:’V1:esl’2, éisyasal in accordance with law after

prcaviatiing an oypmztunity ta: both the parties

&;_PJ

ordered.

Sd/–

aw e>:§&fi,:’:.i:i«:::-usly as passible.
acccrfingly.

31m

$5 Sggzmfi. may Qfiau I03.’ §.§d2m§ ma Eafiu ma? 5..(..Lv:;Ea. I… .:i