E
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS TH}: sm DAY or JANUARY, 2o1x& d%'j(_
BEFORE
THE HONBLE MR. JUSTICE HOHAFJ T
_q___m'r PETITION NQ5652 or%2o¢9'%:L;xsI{1+c:k ' T T
BETWEEN:
KARNATAKA STATE ROAD
TRANSPORT CORPQRATIQN
MYSORE DIVISION, MYSORE _ . .
BY ITS BIVISIGNAL c0NT:%0L;._.§;;g L
REPRESENTED BYYFS '- 5 i
CHEEF' LAW oFF:CER__ " '.....:.PmITI()NER
(BY Sm'<H.R.RTE1¥i.s:3m;.AD.§f;~;....._ _ *
AND: ' L' V "
THE: GEr¢§:RAL"'sV.fi;A<:i~u%_:'Iué;-RY'
,-- V.K.S.R;"F:,G, WORKERS.5SSOCIATi0N (INTUC)
K;-R. MILL 'PIMPQYEES ASSOCIA'I'iON BUILDING
".t;*eL:NTAi3${ 'CIRCLE, MYSORE RESPONQENT
H = 'm17s'£ifE::rii:9ii)N mm) UNDER ARTICLES 226 65 227
OF' mm c~aN;=;*rITuT;oN op INDIA PRAYLNG T0 QUASH
-THE AavAgvD"MADE IN REF'. N£).1()4/96, D'I'.25.()3.2008
-..j:,-~.__(;=mr-I-12*) M93339 BY THE INDUSTRIAL TREBUNAL, MYSORP3
gsatqgmfc.
PETITIGN, COMING: ON FOR PRELIMINARY
,.._ I§~iE£iRiNG {N 'B' GROUP, THIS DAY THE cavm MADE THE
'T . . _ { ~ FULLOWING: Lag'
2
ORDER
The inerdinate delay of 16 years in raising: “”2311
industrial dispute over the ciaim of the
have his seniority and time scaie of pay f1xe(;1_Viéiiififh T’
from 16-O2»-1978, though adva;;1¢eq:L”gse«_TTa’§:ea»VVe:éi;_&”f
Paragaph 3.3 of the counter _$tateiI;Le’:1t V
No.1{)4/1996 before the Ind1j’é;t.§_i;a1’T1ibL:ij’a§; Mme,
the Tribunal did not beer the
deiay and latches and asewak-es1:iVIt,i.»hzi”sVeetmeéioned grave
i113’ust;i(:e,_ to Calied ii] question the
award ciaiegl —«.2X1;%iexure~”F” direciing fi.x:ix1g
ef senierity benefits from }.5«-O2-1978 in
fisrprhnefi represented by the respondent ~–
Uitiefi. .111 fipiilion, this is an ermr apparent on the
V face (if £11e’rvef:0r(i and therefore, calls for interference
K ” ‘ A w,ith .fJ;;1e award.
The writ petition is allowed in part. The award
’em? {fie Labour Court is quashed am the proceeding
bi
3
remitted for considering the petitioner’s plea of delay
ané latches in raising the industrial dispute
answer the same after extending reasonable
ef hearing to the parties concerned ..a1:_1§1 tef
strictly in accordance with law.