Labour
_ _
{N THE HIGH C(){ER’I’ 01+’ KA1{?\E;&T}.’Ai{A AT
BANGALORE _,;j,
DATED THIS THE 01″ DAY OF ;a;:>x2;§ILi;2%t:逻;9% f
BE1?'()RE….__ %
my: HONBLE :\»1R..ms*1’1(:E%H1′;msvaincé;i=a,éxMEs;:é1% x
WRIT P]:{Ti’i1’i0’3§é m;%9s§n (i§’2o:38(L:g;;
BE’I’WEEN: i X F %
Kamataka Statt:,<R@ad . V
Tra11sport C9r;§e;f$:iQng_ _ 4.
Bat2gal0r¢.C'e;1tt1'§1_i)i'visi;::11,. I; .
Bazzgaiiarsiz, V _, »
B3: i:g.DivAiV$'iQh -'€_fL::_)n*–;r,f'11;§:5r,”
R€pif€S€fli€t{i E’§}i’ ;£1t53VCi:-i§f*~I,,aw Ofiicer. ..PETITIONER
{By ‘SA1’1’1£,’ ‘ ‘ .
‘ ‘€_’§_$:3;_;:;i$::i_<i';;er and the
L X % A9Vpé'i'§-atfaj;;Autharii§,
Un.d\er:f31e gzayment ofG{atui1}-'Act,
Régiébnai Office,
-‘The Assistanf Laban: Cammisgiener
And Canirrgfling A1;1:herity,
Under the payment affiratuify Arc;
Chikkamangalixr }:3i’%.«’iSi{)fl,
Chikkamangalug, –
M
4. If the payniezzt; of gramity is ca.icu}at$:i the
regtaiatémi by ‘taking the last drawn ‘oasis pay-imitfa’é:£§t§’:;i§i€::>$Lii;3:1
the respofzdezzt NG-3 wmzid
whereas, under the Gratuity fact i0 ‘ J
Rs.1,20,71-45-. The nofé’ Lfif
these aspects noting: that Axéétiiziflflbe eniéfled ts
naat-{imam grgmiiy §_i3.tect6d the petiticmer-
Ex/Ianagemgfiéi éfixount uf gratuity of
‘A As’ pef””{i?1c,_ (if tbs Eearned Cmmsei far the
jgéfiifianer éitfifif thé Regtiiatictrn has in he fcsiiewed or the Act.
A * -. If “:Es__f0E10wed it is not berasficiai to respandent No.3, but
is fofimveé he wuuid get Rs,48,8C>Gf- mare.
iif§:§31.1Vt4’ic’m§ci::g iflta these aspects {ha impugacd order paszsed
A ‘éirectézzg the petéiianerufiéanagemgnt to pay fin: diffarrsnce
mnauni af gratuity of R3.89,€368:’~ is €f”I’B¥’£€(?{iS. in that View Qf
‘ihfi matter it is far {he Appfiiate A.uihorif§/ ta redo tha
W/
caicuiation in aC€’.-€.’t¥’dElI1C6 with {aw ané £0 modify if}i7c0rder as
per entitlement.
6. Accordiiizgiy, petititin is–~Ta?.iaiv«;{§d.'”in'”‘};fsa;’t;<;; Q
impugned Qfdfif passed b_f€' 3'}:e§: A;;§:pre3'§'at3 qfiazfiéed.
The matter is rsmjtted is '$36 i X'§9'§§4+'§!}at§i§Au£harit3' fer
ciifiposai in asceuréaficg the pajm1e£:t of
gratiiiiy §i1"k§:1f as "as per the Act and '£0
Order Autharity shall dispose 0f
the date of receipt of this
tfifdflf. 2
«. Lsgmedvvéévcmnlent Advocate £5; directed to fiic his
Qfipgiaaranea within few" weeks fram today.
L ~ ' %:3;;;%;.
Sd/-
Judge