High Court Karnataka High Court

Federation Of Karnataka Chambers … vs Ms. Kumuda Kasi on 20 August, 2008

Karnataka High Court
Federation Of Karnataka Chambers … vs Ms. Kumuda Kasi on 20 August, 2008
Author: H.G.Ramesh
 E
IN was man comm' or marmrmm A1' BAIIGALORE
DATED THIS THE 2018 on or wens': zoos
swam

ms HOIPBLE MRJUBTICE H.G.RAME<fi;fVr' ' '   ' 

 

Writ Pemion No 20093/2o94____   2  k

BETWEEN:

FEDERATION OF' KARNATAKA CHAMBERS"  
OF COMMERCE AND INDUSTRY - 'V V
K.G.ROAD

BANGALORE-560 O09

RSPRESENTED BY ITS sEc:i§'u:'rAR_Y"""  .fj__ ";;.§'ETITVi'¢)!i ER
(BY SR1 c.K.sUBRAHMAuiA; L;.;jt;ocA'r%3;;;v  

MS. 1<UMU,DA-- KAS: * .j-~ '   

mo LATE x g;.NCex.RAQw.   
AIWC, SWAGA'!f§-I'.f'ALiC_IES RDAD
OPPOSITE DEVAEG ' NANDAN A"PAR'I'MEN'I'
"T" BL:m'r

 '  "*{-BY }{v¢ S}NARAYANA swam, ADVOCATE.)

.' . h   IS F!LED UNDER ARTICLE 226 OF

 Ti-IE C_ONSffT!'U*'TION OF mum PRAYING T0 QUASH Ti-IE
 AWARD 1;:.vr.AV5.3.2oo4 PASSED BY THE PRESIEING OFFICER.
jj'~__PRINCIPAL_{:ABOUR comm', BANGALORE, m m.No.5s/1995

 WVDEVTANN-G.

 """m1s PE'I'I'1'ION COMING ON FOR HEARING Ti-HS DAY,

  'THE; comm' MADE THE FOLLOWING:



J!-. 
2&1

This writ petition by the employer is 

against the award dated 06.03.2004    _

Principal Labour Court, Bangalore, in I.D._No.58,l:1:'§95A, { _: ~  

a copy of which is produced as Ann:  i   4' " 

2. Learned counsel on "-:.3ide$ '  'the

parties have arrived at 22.   a

joint memo of     in Court

today. They     .V  may be

disposed of an  tee;  of settlement in

.A-.i1np1"sgned herein. The joint

memo of  follows:

  above beg to submit as

   ..... -'

  in this Writ Petition has

    the iegaltty' and correctness of
 dated 6. 3. 2004, gamed by the

oeeemNo.5s/1995. The said Writ Petition

came up for preliminary hearing on
28. 5.2004. After hearing the matter, this

W

'. I-.-ace 



 i
Hon'ble Court was pleased to admit the Writ

Petition and stay the operation ofthedward 
Subsequently, this Hon'ble court. by  
Order dated 19.1.2005 modified the    If   
of the I.D.Act. 1947.    
modified Ihterim   

being paid last drawn  
offiling the Writ pettdon te;, fleet 2094. 

It is subm1tte'  d    of
the Writ hem'  have
agreed 2:136  the following
t9"?lsd.:,. ft ..   a 

It  ~ .ed tie-two  parties' that the
   a lumpsum amount of

  ' ejee2;5o,doo/;'(zeupetd*' es Two Lakh and my
A    infitll andfinal settlement of

oefote th;'éAPr'iJ1c1';Jal Labour Court, Bangalore,

 x to "m.No.5s/1995 tnotudtng the claim for
  back wages, bonus, leave
  etc. In addition to the said lumpsum

T amount ofRs.2,50, ooo/-, the Petitioner shall

alsopay the gratuity amount ofRs.10,142/-

>&sw/



ߣ.& 

as per the Payment of Gratuity Act, 1972
oomputingfiom the date ofmport to duty till
the date of dismissal

The Respondent has agreed to receive  4.f?.'    -

said lumpsum amount of 85.250, –

(RupeesTwoLakhandF’§fty
and the gratuity amount oj’.__Rs,10,1¥f§.’/~»v = V’ ‘

Foflwwonwtmu
all her claims bi_c-:;f<;re' ~1,'_I_ze'
Labour Court, :fnazo,.995,
inczuding we back
wages,__ "

the amount of
2,$0,QUO,/F compensation by

No. 405957, dated
% :>.,:19-_:A03j2(::)'(98′ and for Rs.10,142/- vide
405968, dated 19-os-2003
drawn on Canara Bank,

Branch, Bangalore, and a separate

A’ ‘arfieceipt to this efect, has been obtainedfrom

Itisagreedtospreadoverthe
Compensation of 183.250, 000/ – as wages to

WV.

K
the respondent for 13 years for the purpose

of income tax as the respondent
dismissed from the services Of e » A4

Federation on 5-5-1995.

7. It is agreed that this Joint
and final Settlement of all ‘ 1 ‘

stated above. With zhis§thg Resp}mden:’
not entitled for any
By virtue of this mtmem t,

the relations-ma

may be pleased
to disease théewfiaéepetuion in terms ofthe
Merrie Settlement and mochfi; the

_ No. mnnexure-G), in the interest of

” VT LT31e above joint memo of settlement is placed on

W

HU’.Na.2U093/2004

3. The respondent is present in Court today and she

submits that she has agreed to the terms referred ta “in

the joint memo of settlement. Accordingly, ”

petition stands disposed of in terms of the ” K

of settlement in modification of T_

herein.

Petition disposed of .