T}-IE HIGH COURT (3? KARNA’I’A.KA EH’ BA1\§G:%l-()RE
Dated this the 28″‘ day uf March, 2069
Befere
HIE Haswazg gm: JSZSTYCE HULG’1>L4§I c; R4w.;3E::;H_,’,.jj ;_. A’
Between:
Sri Basavamj SE0 Naniundaiah
39 yrs, Fifa if 4,5134, 3* Road _ ~
K R ‘Hagar, Mysere District ” _ r. & ‘Tfiétitiogzer
{By Sri K Gevinéaraj, Adv.) V
And:
Bficrck 1}.’/\?§.f:1(}I3II!%3I’lfl:§’1’fi<:;6i".' * M . .
New re»-ciesi'gtxeit¢<i as Ex:é§é.:1tiiza4C:ffi¢c:
Taluk Pancha}';3t1i, K "– _ V' "
Mysere Distrirtt’ . . ” Responders!
(By Sri Visirwanaffi’ _
‘ ;. “T}3i,s._VWrirAFe:£itit3n is fried uniier at.226f22? czf the Canstiiuiieri
W:-it Petition 33713/ 2003 (1,. ~f: _
praymgg id q13::3h”ih;§~a,§¥:*ar”é dated 3.3.2:1<":2 — azmaxuze L in Ref. 251993 ':33; 'fire:
Lab011rT3fe
V 4 P¢tiii0:1 coming on far Heafing this day, the Gear”: made
‘ ‘ ~ jv ‘ ~ _ __t§i»ic failewizfgg :
GREEK
Peiiiien 5% $723! the workman being aggrievsé by the rejectien sf
V’ ~ _4 : Refe.rz:nce 251998 by the Labcaur Cauré, Mysare by its ardm’ éated 8.3.2€}i}2;.
5.9″
According to She werrkman, he was serving in the ceiiegg
:09}; from 25.31.1994 continuously tiii 30,6.1996 at K R
ground thai his sexvices came to be tennL:r2’3tei%. withoui fi5i3′;:g*2*»;ing’.Vt11};=;.
procedure under 3.25 F ef the {ndustria} I§)is;;i¥a2tesQ:’.’_.?§i:fv, .’
On such reference, the Labour Couri h’£iiz§§ng tA}.’1′:i’€ t31£’:_V1′:€’3j’3t}:’2AT1f:s’3’€§2’i?.T~i;’§ [mi ” V
pmved to be an industry, rejectegi the retére1;i€;’e._ Hgwevér; ‘*:>siI’;i1¢AV:;ej$ctir;g, it
was also 0? the View that the v:”‘Wi)f§€trI2:§’i g complete 240 days
cmxtinuously as such, he, cannot ;wai%.tha p1′:1;e.:;ti§$ii $.35}? ef the Act.
Heard the_r:er§,*1,3ei3L@res5jj&fi;;;g..;ite «paiities. .’
It is scr¢1&~in:;.§;ig:”.a: strf t§i’e aiwa:1′<l' aii%:.:::3§,h the Labour Court has taken
nets of the fact that i%§i;i"!7§?0i'i:ed fmm 2.11.1994 tat} iast date cf
Elma 1996 and 31:31; fir;-53% is*o%§:ed iitfle more than 249 days, stating ihai
he has §:a§ztinao1i$£'3r_.§y appmchiateé.
k $9 %t The Workman has proved that the provisicms sf the
V ‘Indnstriai Dispute Act can be made applicahifi and that he has war}-wad for
W
eniified ta :1 campansaiion of Rs.5£3,CH)fii~ which shafl be paid ‘_ti:§if::<;V"'
months.
Petition is a:;::rding,Iy, ailowed.
An