High Court Karnataka High Court

Laxmi Auto Diesel Service vs Senior Labour Inspector on 13 March, 2008

Karnataka High Court
Laxmi Auto Diesel Service vs Senior Labour Inspector on 13 March, 2008
Author: Subhash B.Adi
lit]

'3
C3
w
I13

 

Iwm HflN'ELE MR.JUsTIcEféfiEHAsH 5 £31: 7*'
w.H, nu, 10543 my 2Uqs?jL+REs$.  _7* "T

BETWEEN :

Laxmi Auto Dieael ServicgfV *
firmp. Upandna B.R.;>, ' '
gqed abeut 54 ve&rs»J -- av

.. J -'   5. ,
Eon wfi Ramaiah Achar,-V  "
flailanfiur Raafi}  ww.f

chirmaga1ur,*g_; ' }§.PETITIoNER

£31:   ;«:.T. Hasmmnm,
'~" Aflybcnxgfir

tar,

1. 3efiie:'Lab§fi: £fiaaé¢
Circle Na.2,*'~ "
Chikmagaiuzr

-*,_2.jfia5i$tant"IahQur Commissianar,

V'Ehi§magalur nivisimn,

%ff%;n:xmag;1u:. ...RESPONDENTS

4'."-...

V-.r uu-u---¢.- -. -.--........-.---.. '

E2 5RZ} J§fififiEEEH'EUHfiARGI. egvr, Agvncarfil

This firif Patitian is filad unda:

%L%V%v%,%A;;rm%-ales 22:5 an-:1 22': me the filonatitution of
'-'xxnfiia, praying to quaah tha under bearing No.
7 Baa Haa Kaa I Kaa Ha Ni N Pi: AR: 55/D2~03

dated 25.03.2003 paaaed by the 2"" respondent

V  TI an:--I-In-£1 '1."|'
3.! II

V ..L.u.I.':- .i'.'LI".I.L"1$..ru u.:.'-'G

Thia Writ §atition caming on for
Pzeliminaxy Hearing in 'B' Group this day, the
Smart made the f@llowing:--



.' A   I. H  'A.
 . :1'.  5 '4..'Vl:.=' .'§ 

 -1, 
311'.

W _W¢fiild ia engaged.

CIRIIIER

Tha patitioner has called in qua$fiiQfi fh§ "

under paaaed by the  fis$iat$n§ 'fL%b§n:Z

Cwmmiaaianer, Chikmagalur ufider.tha'?:¢visi5nSV

Ind:

EPx¢hibi§~;n and Rggulaiivhsl

igtant Laban: Eofimiflsibnar, based

I''\
In U

0 in

on G3 0fi2

.€F'

a~ ffifififfi'. data
Grganimati¢fi_jgal1eflVfa5" 'fiikasana Qamathe*,

held an_£$@fii:§; vfiaged an the said report m

d%manfl ufitic¢zwa$piafiuéd by the Senior Laban:

InsEantQr.V~fi§£' of penalty of

mat replied and

IflflLEfiLfivLmB Lcmm15s1Awar

wmflduutéd an enquiry and during the course of

  'tug aflqfiiry, tha owner appeared and denied tha

 fiiiaQatiwna and alga submitted that, no such

Hawavar, relying an the

$%.fl§.-Q02 the

11*
m
m

mm +- .4 ' '
IEEJELJ  3.-v 'mu.  

Ewmmissimnfir passed tha

that, tha patiticner is guilty af angaging



c:'J:1i1u:'i 1.a].:w:n;u: anti direct-ad him 1:0 pay pena--iF_¢'fi_

RS.2fl,UOUfi*

3. 1'..»-:--':: E11. :9. i'_'!:;:11:L:':sr§2. fez; tlhsa.  '§:a't:,i°c-1r:naVV;.§ j

m1bm2'.1:.rs that, thare is: .:;1::» i1:L_s'pe¢:tiV..:'.§V:1.V'é:-1.5 Hfzhe

j;_:r+3m.i=.:==ae3 of th-B patitiL'cfi-.=:r_.  'tall-aged
rargacrzzt dated    £11911-

Gm.?aIT:£m9nta].. G.rgeax1igg'ti,Vo1fij :aaLr;i:1.V'11$}}'jV.c$na fr-am the

$3:-*n;.<.,i i:1rgaar::'is=ai;;Vin:1. ?.':1E;$'1?-Eea*;"--'e2:-'amined in thia

rrrasea and V i;;h'»?§+_J}?if=1   g:fi:heI.i} material ;:i:c3"11é:: holriing enquiry.

.3.  I1?' clear from the impugned O-Idfir that,

  dated 03.05.2002 alleged to have

 '1::iae.:1"' Eaukxmittnatd by sane 'vikzu-Jana Samsthe' is

 = for imposing penalty, the Authority is

1':~:~.u:ru,;L:»2-:.c;1 to find out afi! tn whether the child
i:~: :a"g*-ga-vi by the patitimmr -.::.r. mat and in

z':-1:'.'a:iee.1£' tn pr-ave the same there has to be prayer



._,'....

material. if tne NEG submitted. a r¢fiért}_

minimum QDQ witness frnm the NEG shQflld fifiv§w ~

basn examined. In the absenme of any m§téria11V'

and iw the absence wf suah 9fiaminfitia¢;_un~£h§?

*5'

i

1&1
W

mi the repurt} a_pol§ing' tEfifi*~»fihe

-2'!'
}.i -
r?

E

T!

.   I". 5
lama: ia guilty is net -ufitifled, ,H¢nce;

"A t...z-

tha matter raquixas V_hacbfi$ide:ati"fl and

raquirfia to_hé';em;£Eéfl§h§dh t¢'tfie auth0ritY-

.

tlafi is

g…

E. fimcwfifiiflgiyf”‘ ihe “*wfii% pat
a.11uum¢a. p:de;;”«a,ated_ 2aa.o:a.20x::a3 paaseci. by
the $””:aEpmndéhE’?ifie”Annexure ‘D’ ia hereby

quaahafi. uTha~mattar is remitted back to the

E5$iafifihtRg_Lab¢ur Cemiasioner for freah

*amqai:y2.yami* pass an” nnriata nrdars in

aflcorfianaé with law.

sdli

m:~.;,r- }udg”5