High Court Karnataka High Court

M/S Hitachi Koki India Ltd vs Engineering & General Workers … on 31 July, 2009

Karnataka High Court
M/S Hitachi Koki India Ltd vs Engineering & General Workers … on 31 July, 2009
Author: Huluvadi G.Ramesh
IN THE men COURT OF KARNA'l"AKA AT BANGALORE
Dated this the 31*' day 0!' July, 2009

Before

3713 HLWBLE MR JIISHCE HULUVADI G__ T f:   _ _

Between:

M33 Hitachi Koki India Ltd

P1ot#9A_,IPhase  

Peenya inclusirial Area, Bangalere 58      

By its Financial Controller & Secretary L'  b _ "-- ¢_ T ' 'Pe:i§ioner

(By Sri B C Prabhakar, Adv'. . 

Anti'

1    
if 2, Mili ~£'gc~;ner,"1fSa£1:pig1e Road
Niaflesiiwatawig-Bmwgaiogé"*3 ' '
2a SdC}1§m1igai3.h, '1"
2b 3 _; 'Sm: z~Iax£ja:.e:gg a','gnio"1ate Beregowda
«   ' g & General Workers' Union
' » #2, Miii. Comer, Sampige Road
«maiisghsviaraah, Bangiore 3 Respenctmlts

(3y---5;;-i M -(3 magma" Assts., Adv. for 121)

Tia; Writ Petition is fried mas: Art.226f227 of the Constitution

"   to quash the award dated 21.3.2905 in Ref.28!20G0  file Pr}.
_' . 'igxficat Ccrurt, Bnagalare.

This Writ Petition coming on for hearing this day, the Coast made the
following: 3*,»-

Writ pezaean 16483 1 2995  »   1'  'V



ORDER

Petition is by the management assailing the award passed byfige Pd.

Labcar Court, Bangalore in Ref.28/2000 on 21.3.2605.

About three workmen were    me' u u

petitioner company, to difierent places. .Aebordm_    g'e'r;:av§7e;.7r,t,V{'T::§

per the canditions of employment the?) treizsferred. A3pgs§a!.3_.3flae$e >

respondezat workmen have werked for ” in fiie’ Unit and
they were transferred to ._B:ranc1-Fees ;e.f1fl’ie_ on the gonad
that fixeir services are needed the_1′..6.-. said transfer and

alleging moved the Labour Court Labour Court

directed the on duty ta their original place with

centintzity’ (sf serviee ef 60% back wages. However, we of the

.vi*Grkn1a::¢ V V” durm’ g pendency ofthe writ petition and

and in case of one B V Cfhandrashekarappa,

‘ ,-gi11s¥i3fi!s?’IVft£:ntV with 60% back wages. Hence, this petition by the

7 . « . _rt*..:tz:ageznei1t_. i~

‘ ” ‘iieaxfl the counsel represenim” g the parties.

According to the management, transfers made W35 3 cenditien of

azzpairmnent but the workmen were not Rather, they raised a dispute.

W

The award of the Labour Court is agains! the conditions of

perverse mad there is scope for trarmfer and there was sushi: M

Managemeni is justified in ixanafenirng mam,» ‘Lehman’ Vizetehaiée V’

taken a lenient View in the matter to extend

I”-‘er contra, enamel representing the workmen subt::i§tedV’:fliat *’

fltree workmen, one of them died during offhis 12.5.2007
and his legal heirs are on mm meme; has the benefit
of the award af reinstatement and Court hm taken 3

View that there is n:;..a<%zx;ii_1ist:'a:fiv'e§e7§igene§«"'§e_'~ttaf1si?er'them, rather, only to

victimise z:r§e:ra,TV:i:e';%.'»:;aye:V'31§¢en'§r.§g;sr¢;~r.:=ci" 1: is also subxnitted these two
Warkmen W 'n–.vo3ved_ i:a'j.1J:§ion::;ic:s«eaties as President and Vice President,
to victimjse isiaeii a "weS"'iaken to transfer them to far of places.

of ifieezfguzxtents advanced, the point for consideration is

V ' ' prder requires interference,

_ é"2ei:;2ter'§§i:'§het fmding, Labour Court was of the View that the

V V' _ecmd:1et'—-of fiée menagenzent in trmsfexring the workmen was rm: fair. It

_. , { evotsld have been some demand on the part of the workanen

need, of course it was the discretion of the rmmagement to

:)P/

High Court. As a matter of fact finding the Labour Conn wgs..¢s£.:.4§;vicw

that 'm the absence of any exigemy, oniy to victimise,

transferred and also opined that the Union a l¢;iierv– 'of V

the Union has notbeenconsidered. A. = 'V
The stand taken by the marzageméxgt 'is, tixereiaras no

Union. However, the managamerif was}?

mcongised Union. When :3;e.1.,a1aox;:..c:}fu.-1 hm foznfiiizést ixés nothing but
victirnisatimt, there is no by the I.-ah-oxxr Court.

So far as ordef cnncerned, it came: be faulted.
But so far as ifs;-f– person who has died to whom
60% baa; Wages cannot be interfered with as he has

expired. S-5″ parser: who can be taken on duty, whiie

_ the pf rgrinstatexzzcnt, it is ordered that the workman is

e:;:.e.f1;ec 59%’ 25% back wages.

” A P¢:i:i;<§;g..V;,:Canowed in pan.

Iudge