High Court Karnataka High Court

Bangalore Metropolitan … vs The Deputy Labour Commissioner … on 17 March, 2009

Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner … on 17 March, 2009
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNA'rA1<A;.'1*
BANGALORE %  

DATED THIS THE 17"' DAY 0?  

BEF()RE._._  A

THE HOWBLE M1uUsfr1(:1a;«Hm.;UvA;3I.:*,.§4égzse:£31: L  

WRIT PETITION :$é<:..~; '2_._g ()1s'k%2§:ms%(_1!_,;'1«;'s11*rk%(,)
BETWEEN:   &% %

Bangalcare. Metropolitan  _

Transport CQ:1§(3;aiin;  _  ~  '

Centrai Ofl_icé;}:jK;H.R.oa€i,""   

    '

By its Chiefifraffié By1a'miger,"'V' 3

Representtfiifi' byfis --C?:-icf-Law'  ..PETITIONER

(F53;'3'?-iziifi;R:.i§éi§_a£1:a,'V_.{§ai§?,.§ %

ar;:.2=  

 A     Commissioner
" ~ V a;_1c§.+Appe1Iate Autherity under

' V "i*!<ié~.1?"73L},«'i1m5s2t sf Gratuity Act,

'  Rég§ir'3;_3-3, Bamzerghatta Road,
 I;};fient,

 ____   éafijipgi on for preliminary hearing in
'B' Gr01f:p§'§rhis '.:i_a};,_1:h»:.=.§ Cans": made the foliowing:

V§ [~0RDER

  I?_et:t10ner;--~B«Ps/ITC has sought far to 133123/Ea writ sf

V    .,fo*:.quash tha orders at Annexure 'E' and 'G' dated

'A  28.2.08 passed by the 2" respondent and 1"

j résgaéindezzi respectively and far such other orders.

2. By virtue of the impugned arder at Annexures ‘E’, the

2″ responcieazt, under the Payment afGrat1:ity Aci. cf 1972, has

%W’

4. Heard the learned Ccmzzscl for the respcctéx.«’¢_ parties.

5. it is the argument of the learned the

petitioner that the period of ima’uth<3ri$ed. 3 –«tii£3.__

extent of 2 years I I mtmths anc§,_V20 idays Ai§3"add£:'£i9n:A:f£§ fhfi.i".g Q

the 3rd respondent was on fr): a' gfléars
and as such petitiorrrar is of service
and unless it is .fe:.:§zi worked for 240
days d1Iri'1.1g:: the 'riuring the period of
absenc£'"§§r.V of service he is net

e:}'tit]éd' "(if gratuity for the said: perioé.

Réiyifig the dacisien of the Division Bench of

V" C6321 the §é.ii'rrzcd Government Pleader referring to Section

3 ,f_h%:T'Pfiyn1e;3t of Gxamity Act has submzéflzed that there has

"—-to flsfrecéfic finding by ihe' employer with respect to the

'A s coIifim1:ity cf service or break £32 S€f'€fiC6 and merely because the

iczrtified standing orders previded fer treating unaizthurised

absence ifany to effect" a break in unless the empkmyer

W

by foiiewing, tbs principles of natural justice hagpassed an
cmisr 0f break in service and aiso served th<:¢jV:s:§.fn§"..Qn the

concerned employae, it is not open to the

that there was an automatic ceéisatiértz tot? scrvitc'.'c._or'aV«'br£:ak in

service. Accordingly, Sttbttlitttgti' .. the Vt \ rfiit:
aI3Dlies tn the case on H A V' t

7. As per the service
ofthe petit4i;§i:¢r-C<}r;¥:i:r"é:tjr}:j£ atga%Mt$t;;n.§§g¢t§r 011 30.19.1972. He
attained 32.5.2005. As per the
st1i7:r1is:$:.i:<j.yt§' fit()3t'z:!»« of service of the 3"'

ré§§d11.de1:t Vis:'.3«'-3: months and 1} days and there is a

Vb_rcaI-; i'1: ficnsiizetct; 'gzears I I months mid 20 days out ef the

V":t—-.":it{!t£i§ pagiaé yaars 27 menths and 1 clay: The gratuity

'V V ttftttze 3" respondent has to be calcutated both under the

A Pa,§,?':22sé§1§tAt0f Gratuity Act anti also under the KSRTC Gratuity

A. Régiflations.

W/.

advance and loan advanced by KSRTC Credit C<'::»-0P5%t.ix:e

Society and Bharath C0-nperative Society, the deducticans are

shown to the extent of Rs.61,841,?~_ fruzn thegfafiti£j§?"'a,tfiQuenVt'«V'

and the petitioner-Cnrperation is ent'i't§eé"'.'_'f'ESi4 reetvjtefigzg

ameunt, which is pem3issib§e,V'sii:ee thiS~.fat:t 'wag vbrcgxght tn:-. V *

the notice 0f the authorities befofe gaassifig. "tattle: and the
difference if gratuity azinmnt fiiade aitefdedzieting the
dues towards the Manageegellt. fig' if ac
3/i/»,V4,x..«,i '- 3"/f'=;4_<ae.».A:"3? (_;_?£¢~L*'–Vf,,,)'€_';' .. *

10. 1711’e”‘Eeai£’ne€f¥ 1;C’:§_L1_1fi:;eI f(“>r.ft§2e _petitioner has Siibffiifiifid

that the”entiit;et5t;i22§:{§§;nt i*:es–..t§eei2″*de;j%c1sited before the appellate
aathotitjsz. ” “H0i$fe§%¢.;; tigée’-eefizgiuhnt in deposit to the extent ef

Rs;.6L84 .V ;’e€_ufnveé« the petiii0r;er–Corporation and
reinqégixiing; a2:1<itm.tbe disbursseci to the 3": respondent.

H "    peiitien is disposed of.

Sdl-3
Judge