High Court Karnataka High Court

N Karadigowda vs The Deputy Labour on 3 December, 2009

Karnataka High Court
N Karadigowda vs The Deputy Labour on 3 December, 2009
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA. 

DATED THIS THE 3rd DAY OF DECE_M$EER;:.A2~£V)fi9'  S  

BEFORE

THE I-ION'BLE MR.JUS1'IQE    _

WRIT PETITION No. 32 1 :9.{195 O1-*-#069  [vL-RES)

1 N   _ _  
S/O        

AGE 50'-W;ARs.'   ._ 

«R/ATS AjRAK1'%iE?E"'DA.1\EDIN}';SHIVARA POST
 'I'AI;UK. ;

TUMKUR D-I3'.1'RIC'f.-   .\

2 SRIKARIYAPPTX S /:0 MUTTAYAN

-- AGE 45.YEARS'-

 R'/'AT  NAGAR, D.HOSAHALLI

EJANATA, COLONY, AMMASANDRA
V --.POST_TURUVEREKRE TALUK
- .f§U_MKUR..DISTRICT.

Sm  KUMAR S /O Y PA
AGE 48 YEARS
" .13,%'A'I' ARAKERE DANTDINASHIVARA POST
=  4_ TURUVERKERE TALUK,
* TUMKUR DISTRICT.

 4 SR1 MUNI BORAIAH S/O DODDALAKKAYYAN

AGE 54 YEARS

R/AT MARUTHI NAGAR,

(D HOSAHALLI JANATA COLONY)
AMMASANDRA POST TURUVEKERE TALUK

ML



TUMKUR DISTRICT.

SR1 B T KEMPEGOWDA s/0 THIMMAIAH _
AGE 37 YEARS  '
R/AT BAREPALYA BEERASANDRA POST 

TUPATUR TALUK 
KABBANAHALL1 HOBLI,   

TUMKUR DISTRICT.

SRI CHIKKANNA s/0 I\:.ANJA:AH'~..

AGE 50 YEARS ' _   . x_    
R /AT SAMUDRANA KOTEADALACEERE Rosir
NI'I'i'UR HOBLI, GUBBI '_I_'_UM_KU_R DIS'I'RI_CT._5

SRI GA;NGA1AR S/C) NAR!:S;AD&H AA  

AGE 41 YEARS 1     

R /AT CHAKAVA§\IA1£ALLI'~HADA'VANAHALLI POST
DEVARAJURS R0AD,;,.~:DA;\§'D_1NAs1§i:vARA HOBLI
TURUVERERKER TALUK, _ 4. g. V ' 
TUMKUR.Di'S';fRIC.'E._   " _ 

SIQI C 'S20 CHIKKANARASAIAH
AGE'-48vYEA_Rs._ ' ~

;' "R/AT CRAKAVANARALLI HADAVANAHALLI
 HOST, DEVARA-5 URS ROAD.

DANDINASHNARA I-IOBLI
TURUVEKERE TALUK,

 <mMi:t;R..E1sTR1cT.

  SHIVAKUMARASWAMY S / O MAHALINGAIAH
AGE' 44 YEARS

 " R}-AT AMMASANDRA RAILWAY STATION ROAD,
" =  AMMASANDRA POST

SR} D S NANJUNDALAH S / 0 SAN NA THIMMAIAI-I
AGE 48 YEARS

R/AT MAGGADAVARA BEEDI DANDINASHIVARA
POST, TURUVEKRE TALUK,

TUMKUR DISTRICT. Q/'L



1-5



I1

12

13

14

SR1 A S HONNAPPA S / 0 SAN NAPPA
AGE 46 YEARS

R/AT AMAMSANDARA,   A

POST. TURUVEIKERE TALUK   
TUMKUR DISTRECT. I

SRI ARMUGAM S/O R KRJSHNAPPA
AGE 50 YEARS ' _ ' 

R/AT AMMASANDRA. RAMRIAY STA'1fioN7.=

ROAD, AMMASANDRA PQ.ST'~.._ 
TURUVEKERE TALLIK,  '
TUMKUR DISTRICT »  -

SR1 MOHAMMED,{3FIOUSE.S/O MASTANSAB
AGE 48  ,      
R/AT A,MiMASANDRA,:. BEHIND UNION
BUILDING;  POST
TURUVEKERE TALUK', «.  5

TUMKUEZ. I3:ISTI12iic:*T:A~."'---.  *

SR} 'B T .GA1\§GADH2ARA1AI¥ S /0 THIMMAIAH
AGE 45 YEARS     "
R/AT BAREPALYA'.BEF:RASANDRA POST
TEPATUR TALUK,

._"K¥.BBANAHALLI..HQBLI.

 'A  TIJNIKIIRDISTRICT.

A .VA.:jRVi;GA1\:ANDAM S/O VESHWANATHA

' . AGE '4«?;"L'YEARS

*-R/AT N_Q;229, NEAR RAILWAY GATE

RAILWAY STATION ROAD, AMMASANDARA
PO:-3T""1'URUVERI{ERE TALUK.

" 'SSTUMKUR DISTRICT.

ASARE S ANAND S/O SARANGAPANI

AGE 57 YEARS

R/AT M.G.ROAD, D 358--A, (BACK SIDE)
AMMASANDA. DANDINASHIVARA HOBLI,
TURUVERKERE TALUK.

TUMKUR DISTRICT.



1'7

18

19

20

M4,.

SR1 N S DEVARAJ S/O SANNA CHIKKANNA
AGE 45 YEARS

R/AT D HOSAHALLI DUNDA POST
DANDINASI-IIVARA HOBLI
TURUVERKERE TALUK.

TUMKUR DISTRICT.

SR1 RAJA S/0 CHANNIGMAH  A is '
AGE 47 YEARS  
R/AT HOSAHALLI DUNDA POST "
DANDIONASHEVARA HOBLI '
TURUVERKERE TALUK. ' '
TUMKUR DISTRICT.

SR1 SHN   VHUC 
AGE 47YEARS "  , jy  
R/AT TEERTHAPURA-I}'QST"» -- _ Z
 'HOBLE     'V 

vCHII{__ 'jIAY}¢i;?{AN'A}i1iLLvi"'FA1;UK,

 . '

cm ASpSAAmxa%iSS%S 
S/O;--..CJ'rIITl'AN:_ 

* AGE 38-.YEA'RS '-

~  R/Afr AMMASAISDRA

RAILWAY STATION ROAD
'1,az«w'1)11xs.ASH1vARA HOBLI

 * TURUVEIQERE TALUK

21°'

' TUEVEKUR DISTRICT.

SR1'C'VN NARASIMHAMURTHY S /0 NARASIMI-EAIAH

" AGE 47 YEARS

R/AT CHOWKAVALLI I-IADAVANAHALLI

H POST, DANDINASHIVARA HOBLI

22

' TURUVEKERE TALUK

TUMKUR DISTRICT.

SR1 C LAKSHMAIAI-1 S/O CHIKANARASAIAH
AGE 44 YEARS
R/AT CHOWKAVALLI.

M



23

24

25

-5-

HADAVANAHALLI POST
DANDINASI-IIVARA HOBLI
TURUVEKERE TALUK
TUMKUR DISTRICT.

SRI S B SHIVANNA S/O Bo.RAL1reGA1AH«   V

AGE 49 YEARS

R/AT SIDDAPURA,
I-IULLEKERE POST . 
DANDINASHIVARA HOBM 
TURUVEKERE TALUK '
TUMKUR DISTRICT.

SR1 S SHANKAR S/Q'S}-1.D;*A;LINGA£A1~I
AGE 43YEARS A f _ V V  
R/AT AM13'IKANAGAR- _ _  - 
DANDINASHNARA HOBLE _   
TURUVE.KE.RE TA;,u'1»:_   »

v*1*UIvII{D-1:1 Dis-3TR'1'BL1V'1*U._RU VEREKERE TALUK
TUMKUR DISTRICT.--. ' 1 '   .. '

SR1  's/Vt') R'u:>RAi>pz§ " M
R/AT _URS-VROAD',  .. 

 HADAV'Al\EAHAL£..1 POST,'

'DAN_D1NAsH=wARA__L1'QBL1,
"FURUVEI{.ERE TALUK.
TUMKUR VDISTRICT.

 SR1 MEf"iABQ_Q.B s/0 SHEIKH KHALEEMULLA

ZR/AVTDEVARAJ URS ROAD.

..CE!1LK"fNALLI, HADAVANAHALLI POST

 -- DANDENASHIVARA HOBLI

 56

' TURUVTEKERE I-IOBLI

W13/£:;UR DISTRICT

" ,s§<1 C s RAJASHEKARAIAH s/0 SHIVANNA

CHIKKAGORAGHATTA DODAGORA-

1.

GATTA POST.

57

DANDINASHIVARA HOBLE
TURUVEKERE HOBLE
TUMKUR DISTRICT

SR1 CHINNA DORAI S/O ANTHONY CRUZ
R/AT R.S.ROAD, ‘
:;,2’§

58

59

60

T63

AMMASANDRA
DANDENASHIVARA HOBLI
TURUVEKERE HOBLI

TUMKUR DISTRICT

SR1 B RAMCHANDRAIAH S;/’Q D”A”BYATAi§F,§~~ ‘

R/AT WEAVER COLONY,
DANDINASHIVARA HOBLI
TURUVEKERE HOBLI ” ‘
TUMKUR DISTRICT

SR1 s KUMAR S’/O’ s D
R/AT SARIGEHALL-I * ” ‘ =
BHEECHENAI{AJ;i;I.POST
DANDINASHWARA H’OB.LI~- ‘ ”
TUR:VJ%;E1;–ERE..HOBL1 ‘
TUMKUR ‘

{if S/O GOPALAIAH
R/AT DUNDA ms’: _ *
“‘.KAsA13Ax~.IOBL3=, ‘

TORUVEKERE Tm”

TUMKUR

SR1 H [\fA.RASIMHAMURTHY S / O VENKATAIAH

‘ EVR/AT’HEGGERE POST
V »_KAsAI-3A HOBLI,
* ..f1’IJRIJ’».?El.KERE TALUK

‘1’Lt£;aK1JR DISTRICT.

. ‘*7s2R’1 “15 Y KUMAR S/O YALEKAPPA
‘ _ R/AT AMBEKANAGAR

“DANDINASHIVARA HOBLI,
TURUVEKERE TALUK
TUMKUR DESTRICT.

SR1 NATARAJ S/O SHIVANNA
R/AT KUMBARA BEEDHL
DANDINASHIVARA HOBLI,
TURUVEKERE TALUK

OW

64

65

66

67

TUMKUR DISTRICT.

SR1 D T NARASIMAIAH S/O THIMMAIAH
R/AT AMBIKANAGAR * -.

DANDINASHIVARA HOBLI, V »
TURUVEKERE TALUK ”

TUIVEKUR DISTRICT.

SR1 S S KALLEGOWDA S./_O SH-IVALING ”
R/AT SASALU HULLEKERE POST» . ‘ ”
DANDINASHIVARA HOBLT,-., S ”
TURUVEKERE —

TUMKUR DISTRICTT. ; . 2 ”

SR1 G BASVA1:zA,.I,Ai;4ua Gi2xz\i(;§;és1SNA
R /AT O .E:IOSA§H_ALLI ;I:ANfA’i’A.. COLONY, MARUTHI

NAGAR AEQZMASANDRA DANDINASHIVARA HOBLI,

TURUVEKf£i{E TAi.__IJ’K ‘

SR} ‘OA NAGAPPA

R/ATAARAKSRE ” ” ‘
DAmO1NASHNA12AO’HOBL1,

;’ » TURUVEKEREVTALUK
:f§’EfiyIKUR”DIHS*_T}7{ICT.

V JAISHANKAR S /O JAIVELU
* .,.R,(AT4fr_ir1 CROSS.

VINLOSANAOAR BESIDE
VIVEKANANDA SCHOOL,

x “*rjUMKUR DSITRICT.

70

SR1 H M SIDDARAMIAH S/O MARJYAPPA

R/AT JANATA COLONY,
HADAVANAHALLI POST
DANDINASHIVARA HOBLI
TURUVEKERE TALUK,
TUMKUR DISTRICT.

SR1 DORERAJA S/O M MUTTU

MS

g

71

72

73

J3

R/AT C/O THOMAS CHURCH ROAD.
B SIDE BASVANAHAPURAGATE
GOTTIGERE POST

BANNERGHATTA ROAD,
BANGALORE 83. I

R/AT AMBIKANAGAR’. ”

DANDINASI-IIVARA HOBLI
TURUVEKERE TALUK
TUMKUR DISTRICT.

SR1 HONNAHATTI S/O THIMI-AALAH

SR1 M VENKATESH. S/O ‘MUDALCrIR1’YAPPA
R/AT D }EOSAIiiAI;LI.:”w _ ‘
JANATAQOLONY,
AMMA_SA?:JD_RA. POST. DAI~zD’INA’S’HIvARA HOBLI
TUI2U»fII:KEI”«:_TALUK;’–TUMIs:UIz DISTRICT.

S /’OJ-IINJAIAE
R/AT CEIEIKKARAES/IRURA HOSA}IA’iTI
PO.ST__ .

CIIIi<IANpIYA;KpI§IM5IALI TALUK.
KAITDISERS H_OB};I, TUMKUR DISTRICT.

SR1 S/JO BORANINGAIAH
"'AR,/ATAJANATA COLONY.

-v,_DAIIJ.DiNASHIVARA HOBLI,

‘V’ II .._’1’I.JRIJ’VEKERE TALUK.

75

S76

‘IUf’§g€[K}JR DISTRICT.

. SHIVANNA S/O RAMAIAH
‘ SP.’/AT VEERASAGARA SAMPIGE POST

DANDINASHEVARA HOBLI.
TURUVEKERE TALUK.

TUMKUR DISTRICT.

SR1 K KRISHNAPPA S/O KARIYAPPA
R / AT BEERASANDRA PALYA
BEERASANDRA POST
KIBBANAELALLI HOBLI, M

F
as

-24.

TIPATUR TALUK, TUMKUR DISTRICT.

7′? SR1 HONNAOIRIYAIDPA s /O THIMMAIAH ..
R/AT JANATA COLONY . I’
DANDINASHIVARA HOBLI –” — 1.
TURUVEKERE TALUK,
TUMKUR DISTRICT.

(By Sri : s V SHASTRI, ADV .3 ‘ V ”

TIIE DEPUTY LABOUR…

COMMISSONERvRE(3;ION%1.: I _ V_
KARMIKARA ”

I3ANNER(:+I«I’AfI’1I<x-I3OAII.§_" I I i

566.; 029- i Q
_ RESPONDENT
(By SI’i.__: MUNDARGI, GA I

;’ » frI-1EsEuI>EII’I*IOI§Is FILED UNDER ARTICLE 226 er.
OE THEJwC__QNSTiTUTION OF INDIA PRAYING TO

_gOAs’II THE ORDER/PROCEEDINGS DTD 14.11.08 BY THE
I ‘reEsIéOND.EI~r__r_, VIDE ANNEX–C; AND ETC.

COMING ON FOR PRL.HEAR1NG

A’I}-VIIS ‘BAY; THE COURT MADE THE FOLLOWING:

ORDER

The petitioners claiming to be employees of the

Mysore Cements Limited, Ammasandra, alleging

termination of services on representations for voluntary

retirement, initiated conciliation proceedings under the

£4

-111

Industrial Disputes Act, 1947, for short ‘ID Act’, whence

the respondent–Deputy Labour Comrnissioner,”

commenced proceedings by issuing no-ticesiigtolll athu’eu’»

parties, recorded their respective”st«at_ei:rientjslv ‘is: the A

further allegation that the conciiilatioln officer ccinnclluded,

the proceedings without forwaIi~dingV.a–report sstatel

Government in compli.ance”ix’rithj4 ,’V3lAec_tion 12 of the Act.
Hence this Writ petitioii/”C

: Though:Sri’;S_fV.S1*1astry, learned counsel for

the petitioners’x’c.ont_e’nd5s that the action of the Labour

Cori-irnissioner”taifita1nounts to exercising a jurisdiction

‘ ifestectin:’th’e.__Labour Court or Industrial Tribunal, to

adj’u’dicaété§*:_ lubon the industrial dispute, in the fact

situation, it is unnecessary to advert to that contention.

I say so because, conciiiation under the Act means

bringing warring parties to ensure a settiement or

arrangement, in the course of which the Conciliation

Officer possibly would have recorded the pleas of both

bk

-16.

the parties in the proceedings. A bare the

ordersheet maintained by the Conci1i£at,ion;*

records the rival contentionsgvof

the Conciliation Officer found fa\fonr’~\ArithV.thVe

of the management. That more, it
cannot but be said the Officer recorded

decision rejecting the_.c.1a_im

3. It is .npo–doufzbt thaft: the Eonciliation Officer

cannot. ‘merit of the dispute but will
have to if the conciliation ends in a

faiii:.1re_,”to forvvard___av report to the State Government for

‘ further’actio’n._ under Section 10 of the Act.

‘ agadish Mundargi, learned counsel for the

.State.’=on instructions, submits that the respondent~

O Depnty Labour Commissioner did not send a report to

” ~-the State Government on the conclusion of the

conciliation proceedings.

M

-1 7..

5. In the circumstances, the pczti-tio:n.ef:3,: 11avi;ig».»

made out a case for issue of
Conciliation Officer to fori3v’3J:d
Government, it *.;heip11:9oceedings
before the Conciliatior;-L)ffiéceIf_; ‘4 A.

In :1e”‘eiV’11owed in part. A
Inandaflfifiieflefiiefisoeiflféheeespondentto fiwflnvfih
forwerd ‘Government in accordance
with Seciion 12″ of

” ….. _. « Sd/”f
EUDGE