High Court Karnataka High Court

Bangalore Metropolitan … vs The Deputy Labour Commissioner & on 8 October, 2009

Karnataka High Court
Bangalore Metropolitan … vs The Deputy Labour Commissioner & on 8 October, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. BANGALORE

DATED THIS THE 03TH DAY OF OCTOBER'-Ea-.69,
BEFORE  E' ' '

THE HON'BLE MR. JUSTICE MOHAII  " I 

WRIT PETITION NO. 58oS.C¢oEI2.0o'£: iL4i:sRf'r;,Cj

BETWEEN

BANGALORE METROPOLITAN 
TRANSPORT CORpORA_TION~I""' -  .
CENTRAL OFFICE K HROAD  " '
SHANTI-IINAGAR BANGALOMW  
BY ITS CHIEF TRAFFIC MANAO1-_:R' "

REP BYITS ,   :

CHIEF LAW 3.QF:€I'(j,ER    PE'I'I'1'IONER

[By Smt 5 II   
ANDZ7;

1  DEPUTYILABQUR COMMISSIONER &
_ _ APPELLATE= AUTHORITY UNDER
 TI-IE PA'I']\/IENTOF GRATUITY ACT
  
. ., BAVNERCHAITA ROAD
 _ "B_AZ\TGALf)RE~~29

'" I  THE'i_ASST. LABOUR COMMISSIONER &

=CUNTROLLIN G AUTHORITY UNDER

~~ 'I"'I;~IE PAYMENT OF GRATUITY ACT
EKARMIKA BHAVAN
BANNERGHATTA ROAD
BANGALORE29

F 3 E KUPPEN

S/O LATE EAGAPPA. ADULT
W
fig'/;'



NO. K G 105, H B R COLONY

II STAGE VENKATESHPURA

NAGAWARA MAIN ROAB

BANGALORE45  RESPONDENTS

(By Sri : JAGADEESH, MUNDARAGI, GA FOR RI (‘St 2)
(BY SR1. M C BASAVARAJ U, ADV FOR R3)

THIS PETITION FILED UNDER ARTICLE
OF THE CONSTITUTION OF INDIA PRAYING TO’

THE ORDER DT.22.3.2007 (ANNEXURE E) 1?As;SEDV’_BY_”«’riiE_

R2; AND ETC.

THIS PETITION, COMING: ON. Foe ;

IN ‘B’ GROUP, THIS DAY THE:.C’QI}RT._MADE__
FOLLOWING: ‘ .

o a._i1,E R”

The Bangalore VA 7- —-II/l’etro.poIitaI1 . Transport

Corporation; by A thevvvorder dated 22~03–2007
Annei>tugre–“IE” Authority and the order

dated 1é;–Q[3~2to08’e VAr1r1exure-“G” of the Appellate

I V. tindeirflthe Payment of Gratuity Act, 1972 [for

preferred this petition.

The core question for deeision–making is,

“Whether the Controlling Authority was
A justified in entertaining an application under

Rule 10 of the Payment of Gratuity (CentraI)

M

eggs;

Rules, 1972 filed by the 3″ respondent
without showing sufficient cause for the
delay in filing the application beyond,..VV$V&Q:’i~.V_
days of the occurrence of the canse’_{o*r«’..t;h§”Vl’

application?

The 31″ respondent was appointed’ it

Corporation as a conductor withtteffectpfrlorn’ t1–4′:–t1’9’6V9ry

and retired on 14-07-19t98.:.’on attaining age of
superannuation. vtpei<iTo'd.pof service, the 3rd
respondent, it is a period of 11

months included days of the absence
treated Vpaliowance, while active service
was 28?-yearstt 26 days. On the date of

r_etirerr1cnt, th'e«3Td_. respondent was drawing a basic pay

' and reckoning the number of years of

ti syeryicepbrienldered, the petitioner calculated gratuity

payable as Rs.2,03,061/– in tenns of the Gratuity

"ti Viiegjuiations of the Corporation as against Rs.1,42,-447/–

__?determined under the Act. '1' hat amount was received

3%

by the 3td respondent immediately on retirement during

the year 1998 without any demure.

3. The 3′-firesponderit, during the year

an application under Rule 10 before

Authority claiming of Rs.69,49E__3/.: as i

having served the Corporation 32.

admitting the receipt of gratuity by his’

ernployer–the petitioner. Th-e “respondent did neither
file an application ‘nor sufficient cause to

condone the..:delay§:”in_l V’ application claiming

balai1_ce–_of Controlling Authority, Without
noticingathe Vlfactu the cause of action for the

application Vlh-adV_____arisen in the year 1998 when the

‘ ;gratu,i_tycwa’s paid to the 3rd respondent, leading to filing

. appli’cation during 2006, under Rule 10, without

showilng sufficient cause for the delay, nevertheless

Adwvallowed the application by the order dated 22-03-2007

l;Annexure–“‘E”. That order was confirmed by the

M
‘Jr?

Appellate Authority in his order dated 12–03–2008
AnneXure–“G” without recording a finding on the

contention advanced in Paragraph 6 of the of

appeal that the application under Rule

the period of limitation and tha;t..n.o4suificierrtV »ca’t1$e \!i’,§1.’E’:l’_ it

shown to condone the inordinate olf.gvig:}a_t pg

4. An exa1ninationVlofp:’p”t.he it is»

evident that the V,qnestiorri..”a:=§”-»to the 3rd

respondent did cause to the

satisfaction, delay in filing the

application.Vl’1’1nderrRuie ~10 Since the cause of action for
the said,_a”pplicatio’n’ the petitioner’s determination

and the Ina~l<in_g'g'.over of the gratuity to the 3rd

igigrespovndterd". during the year 1998 on retirement

"rernaine.Vd–nnanswered. The order impugned does not

anlimated it a finding of the Controlling Authority

icondoning the delay in preferring the application. The

it

order suffers from an error apparent on the face of the

record.

5. The proviso to Rule l0 of the “it

mandatory for the Controlling Authority”to::condone

delay if the application is filed lbeyrinrl’ time

limit and thereafter adjudicatei’v-upon on’

merits.

6. In that View of the it to state that

the Controlli’n:g:’.Authority condoned the

inordinate preferring the application
under-Rule respondent, did not have the

jurisdiction _:to a’dju’dic’ate the claim on the merits. As a

Ac’e.fise.q1ience, Hthedvorder of the Appellate Authority

order of the Controlling Authority is

unsus tairiable.

” the result, the writ petition is allowed. The

of the Controlling Authority and that of the

Appellate Authority is quashed and the proceeding
remitted for consideration afresh by the Comrolling

Authority.

KS