High Court Karnataka High Court

Karnataka State Road Transport … vs The Deputy Labour Commissioner … on 25 August, 2010

Karnataka High Court
Karnataka State Road Transport … vs The Deputy Labour Commissioner … on 25 August, 2010
Author: Ram Mohan Reddy
-1-

IN THE HIGH COURT OF KARNATAKA. 

DATED Tms THE 25TH DAY OF AUGl§'STv,jV'_2¢VV)" To  'A 

BEFORE S'

THE I-ION'BLE MR.JUS'IICEA:'RA'Mz  E-?.I§1)"Alf)!VV?"   

WRIT PETITION No. 3191-9 01$' 2069 
BETWEEN : T' V' S" V

KARNATAKA STATE ROAD .
TRANSPORT CORPORATION   . »
BANGALORE CENTRAL 135'/TSION ' "
BANGALORE B*g>i'1_fs_  _  '
DIVISIONAL t_3ONT?ROLIgER~~. _ _  '

REP.   LAW'-OFFIGETT ...PETITIONER

{BY GMT'; s  '

&.}.§T..'_D_I. _

'S V'  - «    .OEPUTY"LABO§;e2

. I .vVCOfs/IIWISSIONER AND THE
V ._A3?_PF'JLLATE AUTHORITY
UN'_D_Ei?;THE PAYMENT OF
GRATUITY ACT, BANGALORE
'REG1ON- 1, KARMEEKA BHAWAN
" BANNERAGATTA ROAD
BANGALORE --- 560 026

S   THE ASSISTANT LABOR COMMISSIONER

AND CONTROLLING AUTHORITY
UNDER THE PAYMENT OF
GRATUITY ACT, DIVISION-2
KARMEEKA BHAWAN
BANNERAGATTA ROAD
BANGALORE -- 560 026 .

19%



3 H V SHASHIKALA, MAJOR
W/O LATE SHIVARUDRAPPA
NO. 118, 10TH MAIN
WILSON GARDEN      _  
BANGALORE-- 27   j; '.:,».RESPONDE1\I"£'S

{BY SR1 JAGADISH MUNDARGI. AGA_.'FoR   0'
SRILSHEKAR, ADV. FO.R'R3) 2' A ~   '

THIS WRI'E'~PET_ITION IS---.lt'_lLED.. uNoER.tAR'f1cLEs 226
AND 227 OF THE coN.sTri:*U'1jioNi .oi«'_1ND1,A PRAYING "PO

QUASH THE ORDER'ip~PAS_SE§D"'13f'.fpVt€FHE R1, DATED

20.08.2009 VIDE ANN~D."

THIS l_F3ETEflfl-ON::_CQM.lNGV HEARING IN 'B'
GROUP Tins DAY1,.~1THE__c-QUE}: MADE THE FOLLOWENG:

"WhRpnR

??.ec'ord1ng"the0'submission of the learned Counsel

forpvthe pafties'that."the: respondent -- workman is Willing

with interest at 6% pa, from

to the date of deposit before the

C’ontro1ling’Authority under the Payment of Gratuity Act

pin fullaiand final settlement of all the claims towards

it the writ petition is disposed of. A months time

= granted for payment of balance amount if the deposit

falls short of the amount agreed upon, failing which the

M

-3-

respondent –~ workman is entitled to iI1teres_fl’_:mat .

p.a., on the aforesaid amount.M_ The””Cdr:tfGl:}i11.g ‘4

Authority is directed to release ttQ’*1.’f

respondent — workmanjand ‘i’1<11.,1nd" in yefljrid

_ _,_?

to the Corporation.

KS.