THE HOIWSLE MR;J1__JS'I'lACE_ !S', AN.r."1$:y;.At%_V
cg
Jagruti Asset Protecfiop
No.118, 2"' Flper,._ 14*'? Cmae, 1¢._B1ock
RaJa.ima4;a:;vto1o _ ' kt
Rep. by itg«*Chief._E?;c'.1jtiy¢--..._
Sr: K.S1*.a';'....e""-;.-r '
%j
The State at '
then Enfomament Oflioer (Central)
of the Regiu*~--=*- 'Labour Commissioner (Central)
\.I'I.\IC'I-'J
' ' 31.1.1 flwmu' aid Main
Yeehwenthapur Industrial Estate 3" Phase
" ._ 'E';3ngaio:e--5i;'si's"fi22. Ream:-..-ls:-.t
(By Sti "tfltietriprasad.
z "..'-'i';l1i1s Criminal petition is filed under section 482 _ Cr.P.C..
» AA praying to quash the complaint in C.C.No. 14202/2002, on the file
' " Of}?! A.C.M.M., Bangalore 815 etc.
This petition coming on for final hearing this day. the Court
made the following:
ape; A; 54:, 19?'; {for short. 'the A.c."} for videleflon o
Is)
IIQIIID
The petitioner arrayeci Vss ' = V.
No. 1420212002 on the file of
filed this peiition to quash pItioeediiigs"iherei:1;?.
2. I have heard and
learned Central :« 'Counsel for
respondent
3' has made fl
:’a._Tl1e”not legally competent to present
the 26 of the Interstate Migrant
‘V i of Employment 8:. Conditions of
th_.
._ fwovisiozgs the Act.
u .. under section 2(1_](_a_) of the Act. ‘appropriate
* ;.L…,=.-er;r..r:-…:z=.- …a.._ bee- d_.fi_net_1, reads thus:-
“2 “-“-‘Hz.-‘.5:-{1} In this Act. 1.1-1I.1.as.Is fl_._Ie
I IIVIIKIUI
context otherwise requires-(a) “appropriate
Government” means- N JQW Qvwoflxw
‘–= –.–r
U3
(:3 m_…_ti..oo. t-:.–
(1) any establishment pertaining
industry ooniod on:-‘hy’–«oArfAunnieif._theft
authority of the coooo1o,iicovommooiii
pertaining to any’ snch V
8 may no ti1is*
fin] % “emmem; . E
(2) any esta’i:«]_ishniL:nt;j_’ org any Iaihvny,
Cantonment or oil-
(3) ‘any of «sf; or insnmnce
1: fioiveinment;
L oi ‘the State in which that
ii 4′ inotheriestaiiiishinent is situated?’
In on hand, there is no material to hold
‘ comes within the definition of section
ieétmi)ioE’iuo:i[Aoo The Court below before piooooaing with
ooooploiot should have conidered locus stsndi of
“-acifliiplviiiinant. Therefore. I 31!! of considered opinion matter
= reconsideration by the nod. !U!;a.gisn’;=.tei
1\2.&~~9″””§0″”‘
«in-
The impugned order is sift “?”‘;1€:.. ,fi:f~)
remanded to learned Magistrate to«cpi’1aider = *’
compla1nan’ t. in the light of ol’)’V’eVie;1.fiIaa\t_ionsV” mad. in V
accordance with law. V .c