sen COURT or mmmnm HIGH cgum" or KARNAYAKA HIGH COURT or KARNATAKA HIGH ceumr or KARNATAKA HIGH COURT or KARNATAKA MGE-I c
IR' 'EH3 HIGH CE3€IR'.l' 09' KRRIIRTIQG5, BANGAIDKE
narmza ms 1'15 16" mm or ocmnm 2oo13 k~HH«:'%:'..,M
BEFORE
THE I~IGN'BLE rm. warren
war: zrn-rmxarzw :¢o.1o319/V1200?£1.-¥wfi1a§i H'
EETWSBQ
msmama s
sic sxnmmmmm... « u
AGED Ancm so " '
zzxm are-.1213. 1 A
am: GIl$5S.»A'--3LV1'1'I-I:-'1'!"2?-':1'l}1';«
A "
nnnsnxfg-M' 5;{$_c_:;_ 194%; 1+ V' firxnoaazn
1 'mm hzmcm
91-1:31:23 "t."..'§'_'fi'If2'H sssrrnn WI 1.11:
Né§::.:rs22. §;'!T1'I-I mm,
=;r;EH;H1~ma3 22an»H"s":msn,
A2-mewim puma
raw nssomms.
:~r«:z.1§22, mm mm,
s.r=..fii'AeAn, znn srmm.
M ' . "
" Hjagmsazoaz ':9. .. . nssmrzmnrs
(BY SR1 S V SHJ3L8'§'.I.. REV.)
THIS URI'? P!}'I'3."I.'Ifi*3' I8 EILED UNDER AMICIE
A"'-H226 am 22': or may cmxmrw or mm
P'RhYI1»13 CID QUASI-I TEN!' PART OF THE AWARD
EOLDINE Tiififl' TEE PETITICINE. W33 NUT A %.!€!'EI'I
P55 E55559 III I.I3.NG.35!'2w4 BY THE PRINCEPAL
r71~'*"'N
mm a uvuni vr nnnmnaniwu ruun yuuxi Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I
IABGUB. COURT, RE DH 18 . 10 . ZOOS VIBE
RENE}! . A . am» IDIBBCT THE RES PONDSIHTS TO
REIKETETK 'I'H£ BETITIQWER TO EH 5 2703133
WITH *CDH'£1I'T€¥ITY $2' SERVICE AHD BECK
ALL $2'!-IER cwsnqvmrxaz. BENEFITS A V 3
xzcmesmw AS PRAYEI3 5133 IN '1'!-E DISP'U'I'E__.,« '
ms sum': wrxwxou
smxzaszazmpcz IEARING mrs nmr;-.% ms " _z=:a§s,'a;:'*
'£1-E mmmnm: > %
:3 B. n
In this unit p§§:#=?i%§«9;3,a;§:., ma
prayud fax a wgif in t§§ #afig%§ §f7§ertioxuri
to quash gnu} ij : a g 16.2ooe in m
m.35,*2u.f;mA1_ court, at
Bangalogg ,*%i&mi§a;hfi w_ths claim ¢f the
pititionérafiainiy fin §§fi ground that he is not
._a wozfihén as fiéfiinpfl under aectimn 2£a)of the
§;Péfifiannr acntands that he was working
H §$"a,uP£¢ject Engineer and withaut notice,
' V£ wi£§§fifi anquiry and u1th¢ut camglying thc
T r§i6#iaiana ¢f section 25! of tha In act, the
.u§aspondanta terminated him fram service on
2.5.2904
. aggrieved by this taxminatian, the
a»~>*””
iGH COURT OF KARNATAKA mom cquxr or KARNATAKA HIGH coumr or KARNATAKA men COURT or KARNATAKA I-HG!-I COURT or KARNATAKA I-HGH C
potitianer raiaed a. dispute batcre tho Labour
Gaunt in ID 1~3’¢:~.35/2004 undcr Se<::tien 10 dhfefi
the Ia Act. Borers than Labour: 3
patitione: filed his claim ntmtment = M
raapandcnts have: tiled th£iii§""at§xtema§ rit_
arhj octi one .
3.0:: the basis ” “the
Laban: Court fraanad the; issues
for its aanaid§avrex§;Lian:::A__ 3;
party is
an
the firm: paxty
. ;:::!.§fies in a. workman under
sadéad parties as per
*3m;.ae:;a:é; Sacticm 2:53 at the ID
315%? V
‘3’.’mxat:na..-: he further pravaa
ha is arbitrarily terminated
ffzom. service w.e..f. 2.5.2004?
4. Ta what relief the first party is
V’ entitled?
(9_\5\Jv
we-2 v…umu ur Mummmm Hum-I aguuxz or KARNAIAKA H16-H Ccmm (JP KARNATAKA HIGH COURT OF KARNATAKA HEGH COURY OF KARNATAKA HIGH C
contamiad. that that potitionaz: was disczuzzging
his duties, which are mainly in than nntu:e.T-1:1′:
managerial and administrative, and he 2 .
a wazrlhnan as defined under Section. 2 I’ ‘
ID Act. As against this pxaaaiuga an a§i¢eg¢§ ;
is placed on racoxrd _to ‘~
petitioner: was exurcisinsafl’man@’e#iai.:
mm-supervisary ‘ VV”p6;¢ara .
more in no widens? $ that
than othax: §a:u§.Jgjk3ya:;a:a ‘.T.éa:’~. fih¢..__..:V.T’1§¢apon::a::xta-
eatabliahmé?#t”;:.”‘v%é’i#~– ‘hupervision and
cant}:-91:’ ” hit” :7′; Further ma
mutexiai’-.:i;a that the petitioner
was gjiven “‘t2§£V. g>a§am£:””‘ ta sanction leave to
fag: pgrbtaéfiian to take action against
aomit misconduct etc. In
‘#211’ any such evidence on record,
J Lfififiéur Court comitted an error in
‘=§§n§;fiaing that thn petitions: is not a
. as defined undcr Eaction 2(3) of tha
LID net. This csonczlusicm of the Labour: court
is century to this evidence on recazd and also
(WM
Mn uuum wr hflflflfilfiikfl 11:1.-ii-I k;f,xL¥{(i Ur KAKNAEAKR HEGH COURT OF KARNATAKA WGH COURT OF KARNATAKA MGM COURT G KARNAINCA HIGH C
that law established. by this Cam-:t and the Apex
Court. Dn this ground the imugned awa1:dg’~:£ a
liable ta be qumhad. %% %
7. 34:1: the reasons
fa}. lasing :
Than writ patifgiqxn
The impugned maze: j%1e%L;.ié\;v@ae in m
Ne.35.r2cm Court in
herebf is zwnded to
the disposal in
a¢co.rdn:;<:§ * ="a:t'1:¢r providing an
oppertsmi hxstzii parting .
Sd/-E