WP N0.60SS6 of 2010
IN THE HIGH COURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATEDTTHSTHE 23m DAYCH?FEBRUA§YéOT¢%_fi
BEFORE_M_' ' w %u
THE HON'BLE MR.JUSTICi:}«SEi§AI{1;Sfi~§§HfiiT;'--..1"
WRIT PETITION No:50--556/ 2010 .'L--RES'}._"~
C/"fVV£%.60691/2010,60690/2010,60689/2010.
50688/2010,6058?/2010,60686fi2010;e0685/2010,
60684/2010,5o683;2p1o,6Oea2/20:0.6068i/2010,
60578/2010,60577/2010;60576fi2010,60575/2010,
60574/2010,60573/2010,6G5?2/2010,6057}/2010.
60559/2010,@0558/20;0;60557f2010
BEUNEENgf:
Hiranya1§evshi"TSahak.ari. .S-ak1:a'reVV- V
Karkhane Niy"Hvm'it;. VSan'ke_shw'ar,
Represented by Vi~AMan'agif1g Director,
Ashok Ma1agoud~a Pam," '
Aged about"-¢}9'vyea:s,'.Occi Service,
R/o San_keshwsuf,"Tq: Hukkeri,
- Dis._if'«Be1gagm. H' « HHHHH .. ...PETITIONER
(common in 31} WPS)
' {B3} I-Iosarrlani, Advocate)
Sri Ifialiappa Bharma Donawadi,
'A Age Major, EX.Emp1oyee,
._ .At"";3ost Soiiapur, Tqflukkeri,
. '?.D'is't. Beigaum. ...(R1 in WP No.60556/10)
WP No.60556 of 2010
1. Sri Gireppa Ramappa Mutnali,
Age Major, Ex.Emp1oyee,
At Post Yadaugd, 'I'q.Hukkeri,
Dist. Belgaum. ...(R1 in WP No,.6'069'_i,/__I®}'_ _
1. Sri Mailappa Satyeppa Patil,
Age Major, Ex.Emp1oyee,
R/o Satishnagar, PB Road,
Sankeshwar, V -.
Dist. Be,-lgaum. in W.P'No':60'690/ 10)
1. Sri Babugoucia Ba1ago*qda_Pagtfl"' _
Age Major, Ex.Emp1oyeje, , '
At Post Kochear-i, Tqfiukkeri,'
Dist. Be1gau.m,~._; g .';',(R1."*in,.WP No.60689/10)
1. Sri Rudrappa,B"hif:1a1:)p.a Sjankarmavar,
Age Major, Ex.'Enip1oyjé3e, .4 _' --
At Post Bozfgai,' T.q.}E{1kke,ri;--,.,, ~ '
Dist. Be1gaum.'-- % ' A' in WP No.60688/10)
1. Sri Mallappa Shivajp-payjashwant,
Major, 5¥Ex.Emp1oyee,
At, Post Borga1,'f['q'.Hukkeri,
Dist. Be1ga'u.t§:1,V " ...(R1 in WP No.60687/10)
"1_,._ Sr: KaIt1appav._Shivappa Gudashi,
' ' " " --« Major, 'EX.Emp1oyee,
V. , No.22,' Hijra Sugar Colony, Sankeshwar,
MM Dist.'-~]3e-Egaum. ...(R1 in wp No.60686/10)
WP No.60556 of 2010
1. Sri Ramiing Alagouda Balobal,
Age Major, Ex.Emp1oyee,
At Post I-Ianjarzatti, Tq.I-Iukkeri, A' 5 ,_
Dist. Belgaum. ...{R1 in WP No4;'£§O57?','/'-A
1. Sri Chandrashekar Kashappa Desaj, ;
Age Major, Ex.Ernp1oyee, "
R/0 Hanuman Nagar, ,
Sankeshwar, Tq. "
Dist. Belgaurn. .}.»{g' Lin W'P._N0'.6OS576/10)
1. Sri Bhaganagouda Ntifigarigfiuiaa,:i3é::.1,'
Age Major, Ex,Emp1o»yee,'~. ' ' " V.
At Post Un_1..r:~:r_1_i',~.'I'q;,Ch§kCfdi-,,
Dist. Be1ga1L1m;':"_'._.' _ A W _'_...;(uR1Vi:r:"'WP No.60575/10}
1. Sri A
AgeVFMajor,, EX;'Empl'oy.ee._. ' ~
R/o PB Road, "a¢him~1'AK..,I«;.B.,
Sankeshwar, "i"q.'Hu»kk.ceri,
Dist, Be1g'a1;;rn~..f-- --\(R1 in WP No.6o574/10}
»1:."Sri Sghashikaflt Pralhad Bhosle,
V' " Age M-ajof,"a-EX.Employee,
'- At 'PoSt--".§§Eid,aSoshi, Tq.Hukkeri,
I3-§St. ...{R1 in WP NQ60573/10}
A A »1i. 'S1-'i, Veeragouda Shidgouda Patil,
A "Age Major, Ex.Emp1oyee,
} At Post Hanjanatti, Tq.Hukkeri,
....-FVDist. Belgaum. ...(R1 in WP No.60572/10}
WP No.60SS6 of 2010
These writ petitions are filed under Articles 226 85
227 of the Constitution of India praying to quash"-.the
impugned order dated 22.04.2009 passed _.'b-y:*«._ti3.ve
Industrial Tribunal, Hubli rejecting SEA No~;~2.b"_'/2'006;..p
7/2006, 16/2006, 17/2006, 21/20O6,_.A"=18/'2t006;:
8/2006, 20/2006, 23/2006, 22/2006,'"=,3'O.]'2006',"
10/2006, 26/2006, 09/2006,. W294/2006V,d' -27 /'20:06',.,
19/2006, 31/2006, 13/2006,] 298'/20'Q6',_"24-,!'2t00f;,f
12/2006 and 14/2006 respecti\}'e1y¥._On the_V'fi1e ..0'f_:"'tlf1i"e'..
Industrial Tribunal, Hubli,*(p_rodu'ceci as ,Annexure--D}
and etc. -- " ' " 'V '
These writ petitions c'o1ni_ngl"-»on for"-preliminary
hearing this day, the C-.oi':rt :irna;c'.e' th_e.,yf'o11_oWing:
Petitioner has called in
question t_heiVio'rderf'rejecting the application field by the
petitioner:rnanagerrieritiliunder Section 33(2)(b) of the
_ Ind,i.tstria1 Disiputes Ag,-t.
A " » l--°.e'titioner--management had sought for approval
liofiithe of the employees under the provisions
of Saection.i03(2)(b) of the Industrial Disputes Act. The
it lli.fflr1du.strilal Tribunal, Hubli, on considering the
application found that the management has not
r%§'3S...
,,,..g-.
WP No.60556 of 2010
complied with the requirement of Section 33 (2)(b) of the
Act and rejected the application.
3. Learned counsel for the petitioner
the said application was filed by Way"
caution; since there was no ':l;:iisp11telVlo_rf
dispute pending in the {eye olfallaw beltivveen
management and the Union as there was no
reason for filing an ap_plicai'_ioni seekingapproval of the
dismissal. He also submi.ts=tha_t~th1ei*evisl_serious dispute
as to whether._there.1s indulstrial'-disputle or not.
Learnedlcoiinseliplapppearing for the respondent-
workmenl’subznittedzthai, there is dispute pending as
A__regai«2ds__?the charteI:___.of demands in I.D.No.12/2005 and
the pendency of this dispute the
nianagerr1eint..rhas sought to dismiss the employees and,
‘gin suchficases, if management Wants to dismiss the
Viemployees it has to seek approval and if the approval is
not in Consonance with the provisions of Section
WP No.6OSS6 of 2010
33(2)(b) of the Act and if it is rejected it is deerned___that
there is no dismissal or discharge order.
:@
5. After arguing for some time, air? i
the petitioner–rnanagernent seeks leave
withdraw the applications fi.l’ed under’Secti,o’r1
the Act. No doubt, the appiiiicaltion foeenligdecided
and, at this stage, s_eei:1i<s;_ "the said
application. However,:,hev:.relie–s_&ioniiiitheliorder passed by
this Court 2.2.2010 and
subrnits the petitioner to
withdr'avv._ after hearing other side.
Since * ihasliiiipermitted the petitioner-
manaigiement i'to–_.i:Vivith:riraw the application filed under
»:'3a;cctior1iA"i33(:2}(b) of the Act. In View of the same,
ipe,t1ti;on'e'r7is permitted to withdraw the application filed
undler. 33(2)(b) of the Act. ; 3
WP N0.60556 of 2010
Consequently, writ petition stands disposedpf. In
View of the same, the impugned order does notj'Si:if1=\ti'v¢
for consideration.
Kms*