High Court Karnataka High Court

Karnataka State Road Transport … vs The Deputy Labour Commissioner on 9 March, 2009

Karnataka High Court
Karnataka State Road Transport … vs The Deputy Labour Commissioner on 9 March, 2009
Author: Subhash B.Adi
 L ?hai.§ue;;:1ty L.é't:c3.a;§f_____.
  '§.§':3dfe3t_'th,e" F?a«yr_t;.::en% cf Gratuity Act
 BA?4€§§§_f§QRE~55O G176.
   <"§'}2fé"..'Asst.Lab6ur Commissécaer

" " "mv§s;on~4

EN TH§ HES?-E COURT 0? KAR§'%fixTAK£x A"? BfixNGAE.§RE

DATES "WES THE W DAY OF MARCH 2009

BEFQRE 4 V _
we H£DN'8i.E MRJUSTICE SUBHASH B._;§§;fii«'--. "~V..j.._i  _

    

     

n '.
'I

    

 

cgw . .!\§0.12189[26'fi3{L,;K) %&'<  
W.P.N0.11914[20'$3 {&;4.;§;3_c;_;g '    

 

8ETV\fEEf\§:

Karnataka State Road  '

Trarigspart Ccrpcgvratian j_ ' .  ..  .

Bangaiare Cantéfai    _'   

Eangaiore it;     V

Qivisionai Co:-2.;rc:i§_Ea:§r " '   ._  

Res, by Ei'$"Qh§ ef i.aV%%::3Z3ff§r;er~  1! ?E"éZTEQ%€\E:i:'R

{By Smtvfgjséifrrarsfiva§éV';..:?§fi§fL}--.: '  %

AND:

 §"smm-Esséfigtger and the
» Vgfiseaeiiaia Afi'E%1_srEty

'-B5é':'::nga§V<:'r:'I'ej=:,. Rézgéorrz
E<arrrae€+:E<.a ' éiahawan
Ba 5 neraghatta Read

°gA;*;5fiT Centroiiing Autheréty
Under the Payment cf Gratuity fiat

Karmeaka Bhawan
Bameragatta Read
B;*5sNG§§\L(3RE'56§ 0'?6.



4
t»..}
e

3, Hear Musharaf fiéi
E3/0 Late Meet" Abbas Husiars
No.6?1, Behind Pm'; Gfifice

Sunkada Katte
Viséwaneedam Anche

Magadé Raad

sAr~aaALoRE~56a 091. .. R.EE3'§5'@§s§§;E.ft2"f;S:'_"' "

{By Srijagadaesh Mundargi, Ea fa?

R-1 8: 2, Sréiakshmars R50, Adv, fé::f      

BETWEEN:  "   " 

Karnataka State Read  #
Transport Corparation _ f
Bangaicra Centrai ifiivisiofi" « 
Eangalere by if'.:s"g..__'.'- _ r 
ErrivisienaiC;mt».re¥§ggf--:_  _    ,
Refs.byits*:h%§f'§.aw'---Qffi'eier."-._.--   3. PE'§TE'IG§'=$ER

{By srzjstéfirxi ,ag¢g;%3

ANB:

1.

?he%mepu:y Lab;;_u%~%%_4
£gimm.is5§oné~–‘:r__Vand the
;i§_i3°iJ$i~E;ate,> Authcrifi; ‘

1.Unde’2′.th_e”i%aymant ef $ratui!:y Act

‘ fBa:1§’a_§6r.e; . Re=.z».gi:’:-~2

._ “?._aVrn’1eaeE-is: Bhéwan

* Bérer3e:ras3’E%.=r:;¢”i:ta Read
§;%NG&LGRE”55G 0795.

W H ” The .i¥s.§t.Lab0zJr Comrraéssianar
_ A526 Cofitmiiing Authority
‘£.-£::’der the Payment ef Gratuity Act:

; 5i\fi$i0n-3

7 Karmeeka Eshawan
Barmeragatta Read
BANGALQRE~S§Q §”?é.

fvg}
3

3.; Mae: msaézaraf Aié, Majsr
fife Late Mae: fibbas Huséasz
E\io.6′?3., Eahéné 9&3′: Office
Sunkada Katie
Viséwaneeéam Anche
Magadi Raaé

Bfis?s}GALGRE~560 991, 955 REs:é;’:i:%~é§EV§§:*é = M

{By Sri.3agadees?: Fviunéargi, GA far:
Br}. 8:. Z, R~3 served}

ma w.$,w§’;é*§§;%4;€2%§a§
BETRNEEN: ‘

Mir Musharaff Aié, Age $6 years’ j
329 Late Sri Abbas’ I-iassarfg

€*\£fl.6?1, Behind Pj<:§si'r,._S?f;::e
Sunkada Katta ' =i
V§swaneedarg:«'?'c$t1~–._..If. " '

ffiagadi Road _ » _ '_
E:§u?\£Gfi=LQR1.E-5S'é3QQ'£¥:;;, " PEETEQNER

(By Sr§.i:;ak$h'm.§éfi'»¥§a§'; ' "

Afaifiz

3. T§3s§ §%’e~35Eona7’i”s’:’;@fztrQ:F%er
K,;SR;TATC;Ai .. %%%%% ..

» Sa;’;gaE€;«re,Ce.nirai Divisimi
‘L’.–“,§A§t:a’n*.;E_V”;<§.:f;a~gaz'f
~.B'ai–:3gaic%%:1_Ee_S':'§C% 32?.

« 2,. Tfgé fis$':sf.i.é.fbour Cemmissifmer 8:
Cer:t'r9§fiing Autharity unéar the

x?T.Ls,Act 2.972, mzisgon NM
a;”i3’aEka Bhavan
V.B=Ta:’zr;eraghai:ta Read

jaanga;:ore«s6e 976,

“SVVBS five fiepuizy Labcur Cammisfiener’

8: the Appeiiate Authority unéer the
P.G.Act W72, Regien 2
Karmika Bhavar:

Banneragiaatta Raaé
Bangaiore–560 W6. ,. RESPQi\$QEiKi”§’S
(By Smt.S.fi£Ermmaié, Adv. far R-3,

Sri.Jagadeesh Mundargé, GA for Pea 8: 3)

w.mm.1@s3a/2068 23 fiiefi amfier Artici;es””;*;:;261.A$eVn22? :53

the Constétutien of mam praymg te.J<;;.ua_sh t;?:e'be:c:-E), etc.,._._ ‘ V ” ”

W.?.f*éfi.i21SQ;’ZGG;8. is fiieti”iifidér-»AF”€§C§éSv–22i6′ S: 22? $3′
the Constitution of £ndia~..4_pi’;ayi.ng ,to ‘ q;ua;S’§3%t?2e orders passerzi
by the second resmndent’%c£t;i2_,S¥§»,;:G0′}’._{§.nnex~A) and erder
passed by the firstVre5pom;i§é1*:_dt,_2?C}.6i’2OfiSjV {,fia:m&x-»C}, etc.”

W.?.N0.1iV9l}§f2f30V8 ii? fifeci4Vi.3Vi”li.1§é’f’~;*5EE”i§*C§éS 226 & 22? ef
the fionstitutierr 5__sf’~–1.,n’rf§ia .p::a§’y.i_ng~.”t$V’3i;’&ct the 2% respersdent
~– Contmiiing’§xu%tjht_:r§i%;”to._i$é;LrE{but iifsteresi at ifi 99:” cm: fie:
armum t§*§e:_ ‘g’§a§_t.u-éiy’ V.§rn’emn_t_Fdeterméneé by the 3″‘
rezsparzdtant xzEé:§»V.,ord’e,r o§§.2G.5.2GG8 sat out $5’: Anrgexure-@,
etc.,. ‘ ~ ‘ . u %, –

“f’!1ese’?__;e3t§tv%oVE*as.’%;r§rn§:é§_§ ‘or: far Freéimiaary fiearéfig $2′:
Group Aitfiis day’, §?ae.Cou:t rizaée tha feééewing:

‘3’?=;é$ei%”E§i:=é§j..wrE€ pet§t§0%*:$ ariae gut sf an ewe: fiatéfi?

by tha Cantyoééing Auiimriiy Lsrzfier Em

‘~..4. _’¥*.aymen’i.§%* Gratuity fiat (hereiraaftar referrafi ifi as we act”)
arder fiateé 28.6.2638 gassed by Agaeiiate fi.utha§éi’2;
the said fine: between ‘1.’§’§€ respanéent ?~%e:.3 W werkman

jara§ the petétéener »-~ management.

.2, Werkman fiiad a daim patitéon shteraffa aiiegirzg that,

fie was aasoisted a5 a cenfiuctsr on Z.?,i9?S am ?:e: r5:’r3.rE<e§

tiii 32.8.2934 i,e.,, fer a peried sf 2% years and fa.:¢i;.?é'$V% __éz:%%.ié§'<.%:§

that, he is entitfeci far baiance of gratuity ar:1,cH;.§:'?s2~??;}. i'c:A_T.:%;§€§%t[Ls*r§eu

of RS.,1,61,§44f'*.

3, Said ciaim getition w3§4__.oppé5§:id my [i%’?§’e_Aif;§.rp§;ré%éa§j”L.

interafia aitegéng that, the woVrE<r§:évr¥ fiafd §éa¥t–.v.x;¢;i*.E§ed far 2%
years 11 months, but fié' had_§*«.?'%§§$§é'é[':A_of§Ai';'_'far 28 years 11

months 16 days a;i'd.__i':i5 fbaséc1l§;¢§gej}%as;_é§+R§.%S,370;'~.

4. T?1e5.€§Zc::;:’t'{$EV.li:fi–€,;» Véqnsfderéng the materéai on
record fv¢5i£%%§Td”TiA.’§é:t, sf ‘£’§ié wcrkma§: is covereé by a
fieciséon °r.efper*c’ed:’g§:j_j :i.’Fz j2§£s3 KAR 511 in the matter sf

SIQQA VRg’-§MAf.¥%.'{_:’–vS,+ Assiéramr macaw C0f*ffi’fESSI@?a¥ER &

” ‘;fiiV0~-?”f:i$*,g;../.:a:Tsv:.3. heE:¢!’t’%’2’at’ he is emitted far deamass aiiewamze

“basiciérgfigéég-T_:a::1d caicuiated the difference of amour}? at

Rs.§i,_:3$,6{§3};§

AA éiiéainst Efie cxrfier $1′ the Canirefiina fizathcrity, bath
‘w’d?i<:man as waif as tha maraagemeni fified 'mm sefiarate
VT : "a'p§:eais. "(he workman fiéed art aspeai céairnéng that, he is

' " eratfitied far gratuity far a peried of 30 yearfi whereas, the

flomeratisrt fiieé an appeai questisrzéng ihe grant Q? gmtéxiéty

has comaieizeé 29 years 9? seraséca or 3% years of servéae have
ermnecuséy given 3 firming which, in my oginéan, rajéaéres
recensidaratien, as this; Ceuri is not in a pssitéen m..~«a–s¥:§a?$;'Sé%;:é..é

evidence an racsrd to gfive findéng 0:: that

Accardineiy, Writ fietitiens fiéeef' by §?§.é'.C:}éf;:§:*a–%:§::f:

wet? as wazkman are aimwed, ffifze i:2*4:';*;–:a:_.zg§;eé grfierls aré; $211:

aside am the matter 53 ;*fa.r.':j§ttes;$V"?:'e.';fiifié'"-{figr:ir§E'E§'nA§~-2$.u£E*2¢:'§ty
fer fragh fiésgesai after :0 bath the
gartfes, Ir; zcage-tag' iéze ;:'{fé§*Ip_§§::§ra.§j'c§:f:'_:.._$v§:::::';§-Qéfis befcre fine
Csgztreiiégag Vefizgess amwni, E: car:

resover th;e—-rgarf:f§?e'~,. N

Sd/-$2,
Judge