High Court Karnataka High Court

Bangalore Metropolitan vs The Deputy Labour Commissioner on 29 July, 2009

Karnataka High Court
Bangalore Metropolitan vs The Deputy Labour Commissioner on 29 July, 2009
Author: Huluvadi G.Ramesh
3. Rficttegowda,

S/0 late Rangappa,

Admit, Shambhanahaliy,

Kurankote Post,

C.N.Durga Hebli,   
Korategcre Taiuk, V

Tumkur Disaict. V  'ES  , , ..   L

(By Srilagadish Mtmdaragi,       «V

This Wfit Pefifiofi  226 and 227 of
the Constitution of India Vp;a'3.<_iVng"_t<}:q1a;-aash  -order dt.25.6.07
by the R2, in cm:3*lQ.AI.:gCB3;?§?GAf(3R;'i4/'$35406 Vida Ann-C.

This    preliminary heating in
'B' Groupfizisi  maiiefiie following:

__§ T'h§s   the Managemantn assailing the order

   3:16'-.AppeIlatc Authority under the Payment af

   wail as by file Controiling Authority at

 Annéyairég 'Ii' and 'C? rsspectivcfy. The Controlling Authority

 :5; {irdcr "dated 25.5.07 has directed the petitioner-Corporatien

V.   tafrnake payment of gratuity of Rs.§,27,} 11:1 to the workman

 .  who is respondent No.3 hcrein, within 30 days of the {mist

./

>8″

failing which, {(3 pay the said amount with 12% interest the

delay Being aggrieved by the same, an

preferred by the petiti0ner–BMTC before tiger

Authority. The Appellate Authorityfifi’ turn V’

the order of the Ctmtrolling Authority;

Hence, this petritien.

2. Heard.

3; “i’t”is fire was superannuated on
3l.7.9Sv.u”, ‘They of payment of gratuity was

implexnentecl” 28.11.95, as such the ratio laid

V. –dev&e;in5»-.R-Krishne Vs. Management of KSRTC reported

not applicable to the case on hand and

desjeite «jltllfi Controlling Authmity and the Appellate

l H H ‘T “under the)Payment of Gratuity Act have passed the

erréiineous «girders. Learned Gcwemrnent Advecate appmring tier

T respondentis l and 2 has submitted that an epporttmity should

be given to both the parties to have their say in the matter.

wf

4- In View ofthc submission made, petition is aiiawcd

and the impugned order passed by the Appellate

Annexurc ‘E’ is quashed. The matter is {:0 -.

Appellate Authority fer dispesai of the

law after hearing both sides.

Learned .Akijucgizgté’-Visjpfii-rectcd to file his

memo of appear:-met; meithiji ‘f’cajr Vioday.

Sci,”

‘judge

Bkp.