High Court Karnataka High Court

Cauvery Neeravari Nigama Limited vs J S Nagaraj on 18 November, 2008

Karnataka High Court
Cauvery Neeravari Nigama Limited vs J S Nagaraj on 18 November, 2008
Author: A.S.Bopanna
as: THE HIGH Comm' 0}? KARNATAJ£A_AT Isméfimks   

DATED THIS THE 13th mar OF:'~H0'§E§§4BER"fl8' 

BEF(3f§1?§.V.. A %    
THE HOWBLE MR.  as Bomjnm.

WRYI' PE?I'FTIO §: sci, 
8610/2007(LTEI?)_LTAL-- 

BETWEEN:

W.P.NO.325t§/2C_1')?53:.é»..f;7__ "  j   

1 CAUVERY h"_EEF<'AVA.Ri"~N}GAMA LIMITED
REPRESENTED-»BY'»TITS._  '
£viANAGING 'i3IREjCI'0R_," ~ «. 
4TH FLOOR COFFEE BGARD BWLDING,
No.1, DR. AM.I3ED}{AR"'VEEI)}}!

¢ .BAi's.'.GALOR 

V 'THE ASSISTAIWF EXECUTIVE ENGINEER
.  1.Nc,~,_3',~%R;aHABIL:TAT10N SUB mv'1sI<3N,_
  MaAR.'RA{mV:_Av s'm*1v.,;

A Jami') :"

~  _ - $1,;  NAGARAJ
*  ;s2_s ¥I::A;2:s,
"  JAVALGI, ARASIKER ETIAUK

 HASSAN axsmxcr 573 is

 RESF'ONDEN'I'

.4
6



(By 811' : V S NAIK. MDV. 1

'ms w.P. FILED UNDER ARTICLES 226 AND 2279? me % ~ , 
C0Ns*I*mmoN OF {mm PRAYING TQ...cALL;r«'0R»I12Ds«-V '
PERTAINING TO THE AWARD D1'. 5.13.2006 ..PAss,Ei>_";3?fmE 
LABOUR COURT. CHMAMAGALUR IN-._LI}'.'R;..HO.'?4/~.1996"VID§Z§:; 

ANX--C.
W.?.NO.8610/2007

SR1 J s NAGAI-?AJU'   
SON OF' SRl.J.G. SIDDAPFA'3HE'I;"IY .
AGEI} ABOUT 47 YEARS  ~ _   1
R/AT PETEBEEDI, JAVACAL T  " *
ARASIKERE 'l'ALUK,_   _ 
DIST' HASSAN - :  ' 

 i'*'E'T'I'i'IONER

(By Sri  S1~m:':: & §$i;gi~.Uui,§x N :;itjLKARN1,ADv., )
AND: 1 & M .' _  _   V. .
1 CAUVERY :«IEf;RA\.%a"&1::_'rJzNGAMA LTD
era FLOGR. COFFEE BQARD BUILDING

...a:o;1=. DR.AIvI3EDK£;sR VEEDH!
-  ?{"+;Ai§:<.?zALQRE:-0 1" """ "

   "'ifHE};CéS;*If"§;;<EcU*:'IvE ENGINEER Eli

 RE'?-iE&E%_I1.i.TATION SUB DIVISION
. 'RAILWAY STATION
'~._HASSANF'
  RESPONDENTS

1* V’ * *»i;B3’*L’3.(;1t : ‘SHWETHA ANAND. ADv., 3

‘THIS W.R FILED UNDER ARTICLES 226 AND 227 OF’ THE

‘”CC,3NS”f’iTU'{‘ION OF’ INDIA PRAYING T0 QUASH THE AWARD
_ PA-SSE9 BY THE LABOUR COURT, CHIKKAMAGALUR, IN 3.0.,
“.REF’.NO.?4/1996 IZY1′. 6.3.2006, THE CERTEFIED COPY OF’ IS

” PRODUCED HEREWITH AS ANX-A, TO THE EXTENT THE

PETITIONER {S AGGRIEVED

{pl

These: Writ Pcatitions ooming heéiifigii Vc’_l:ay,’:_V u u

the Court made the following : I T

The employer has i11*:vtv”1i1¢3s.ti;:)11–
6.3.2006 passed in H3}? :”1~{;».74,!’£92=§E$; fla’s”‘t1ae :Labour
Court gaming I’ci11:s3t1’¢”1’4’ii1=:V1.:_1’ue1:a”t-v–~%’iV:=.:ir party in
has been
questioned : fl}’I:_W0rkn1an insofar as

the dcniafi caf t

2. arrayed in difilexcnt ranks in

would be Icfcnrwd to in the rank

V. afifiifiafl befom the Labour Court for the purpesc of

‘ty.

‘ ” I ‘3, The first party had raised a dispute contending that

were dispensed with by thc respondents wiflzxout

‘ ‘ A» ” of the provisions of the ixziciustrial Disputes Act

and the same was It-zfermd to the Labour Ckzsurt at

is

Chiclcrnagalur in ID}? No.74/1996. The

first party was that he was wor1:ing:v’.éu; éi

second party from 26.2.1986 onwmtis, ‘It.was. aJ1¢fge(i

aflzr 25.4.1937 his
complying the pmvisicixgg intittsuiai
Disputes Act In the said
disputn, the: fimt party is
not entitled t;;’ti$’¢._ ;;»;4:.:1 _’m Court, after
noticing the s it, had come to the
mnciusiég worked fir more than 240

days and :53,’ ‘smki. ” ticm canncat be s11stamcd’

_ provisions of the Act and in that

_ilT1¥Z’AlfliE4§A!:’.’!”l3′.€_’I’c£I§ reinstattmtent of the first party to the

5:2″ ‘@ :a1A Labour Court has however darned’

V _ backfiragcfi continuity of scnwes’ .

4. in this regard, the peruse} of the award passed by

«Eh: Labour Court wcmm indicate that the Labour Cou:rt has

12

noticed’ the evidence tendered on behalf of the m§n”‘a’ « .35′ _

through MWs.1 and 2 and aim the u “~

behalf of the fimt party as ww.1. Th; T

the management at Ex:hs.M1 :13. on

first party at Ex.W.1 am: also notnfi _

5. A further ilidicatc that
the Labour has V<Vt:\1':€.'.*£:;!VViV".".I2I-Cit? which was

availablég befoxfi cdrme to the conclusion on

noticing for which he was empioyed

from" year 1936' :?has come to the oonciusian that he

.f§i1=-..mere than 24-0 days. Insofar as thc finding

Court with mgaxd to this aspect of

_ the 1:i:t.attc_j1* naming to the oanclusion that the fimt party

_. , 4' the, conditions of Scctioza 258 and thcmfirm the

as oontcmplatsw under section 25?' should have

f camprzzed with is in accxmrianoe with law and the same

" <*:annot be said to be erroneous.

2

6. Having smtccl go, the questkgn

to the nature of relief which is .12)-l)_c In}%ih;’;§;§ga§:d%;”

the contentions of the second t1 1}e delay
in raising the dispute Court
and after noticing’ the the Hoxfblc
Supreme Court Athat only on that
basis, the the relief would
have to of the Labour Court is
also in therefore suswnable. In

any evmt, cvién utho13ghAth锑é;eoond party had contended that

9 years, what requires to be

-‘the pzeseent case, it was a mfcmnce made

to and if the date on which the dispute was

the authorities is (xmsidemd, the delay would

as stated. Though the dispute was raised at an

paint of fimc, some time had cxapsed by the (‘mac the

.4 hm decided he mibr the mataer an the Labour

is

Court. Thcrcfoxt, even on this aspect the _A

juatified.


7. However, the onlys'   far 

aztonaideration in this petition is    'iiilltixaatc
relief which has been    At the
ca-utset, it mquirea to  of this
nature, where    the conclusion
that the    wager and in that
view,    acme t9 the conclusion

that he Vvisv1éafiug§*1′.g§%.§;e2as»:étcment in that capacity, the

{about also : in not granizhg the benefit of

” backwages and to the saxd’ extcnt,

filgcd by the first party would have to an.

., AA as the xeizzsmhsracnt granted by the Labour

has been assailed by the second wty

“-.J;:”a’aT11agc:u1c11t, it is to be ncticad that the ultimate

‘ U reinstatement is 1:0 the post of daily wager. In this mgard, no

1

f’

detaiiwd discussion is nccessazy since this aspgapfis izdmom’ ”

res intcga inasmuch as the Hon’b}4;é;

as this Cacurt has neticod the similar véittiiaflonsjbigd. ‘V

that in a mattscr where thcxiy. oi’ the
pr0vi51on’ s of Section he of
reinstatcment but the sam’ by payment of

compensation tp 2 V

9.:”: In–. to the quantum of

oompcnsafrkm ta} ‘there are varied views which

have” ~ oofxsider this aspect of the mattcr, the

r1 the fiat party has relied on a decision

_ Bench of this Ccmrt in w.A

_Ne.569/G3’ the case of K.M..SOMASI-IEKARAIAH vs.

EXEQUTi’JE ENGINEER (13.13. (LIN 21.3.2903). The zeanmd

,é<3§iI1–s:5::i woufi contend that the facts mzising in the said case

warm; mzlar" ' to the fiacts in the present case. As such the

" c<:s:mpensaiian awmvdad in the said case Imuires to be

«E

awarded in the present case as Wei}.

ocwuusel far the 5%} party management. wouitgi H

that in fact the learned Single qadge. of f V'

W.P.No.96'?2/0'7 disposed of on 25.o'i4e2c}:i3

compensation of Rs.50,()OO/-. V» nfiifiejng of " V

the matter, it is seen that _ jLld.g:I I1€31tV_i§Vh€I'Ci1l
Rs.50,0{)O/~ was 153*' Judge was
called in quesu'o;a_Ai.-an fhe;sa"W1d" I'\}.I;;ie:.'gappea1_ .%:§¢a§.'569;os. This
cam-t matter relied on a
judgzrnefit of Court in the case of

SEETHARAu1\i!._.. MsI{V)VV' MOTILAL NEHRU FARMERS

II LLJ 688) to come to the

the mmpcnsafion would be in a sum of

fieugh the said compensation was awarded

V — thertéin, is to be noticed is as to whether in the pmscnt

4_ thvé' cast would admit of sixnilar circumstances to

similar compensation. The said case before the

VT " fiifisbn Bench was the case of Civil Enginetar who was

" working as a daily wamr, who was aged about 40 years. In

2

the said case also, a zxmiacntion with regard to .

delay in raising the dispute was In ” = ‘V

fht: facts thczcin, in the present ting.» “‘{-§ag6r:;_*A

was m Enginaering Graduate
years when the dispute was Ciourt.
in mt, the dciay in the
delay which has tfinothcr aspect

of the mattcr that in a case of

this natum cznginecrizng graduate
and “years at this juncture, the

possibility in government would he

, to» depend on private employment.

AV’:’VKc§f:’pé11g aspects ‘m view, the award passed by the

as grmting the zeinstaiemcnt would

V — havettio to held that in lieu of Iflmstatnment, the

” K ‘ management would pay compensation of

‘.”A’*_.i’i”é..fi1′;U(},OOO/- to the fitst party within a period of mm

Vt “motlths fimn the date at’ furnishing a certified” copy of tlfm

‘ ” order.

L

‘ru

With the above modification, both the pcuuons__ si¢apc£V*.T.jj’

disposed of. No order as 13:) costs.