wm uwwmmawwtarfinlfl rnusm Wmslullafiflfi KIT' NMKWM§#§Kfl: MIG"
IN THE HIGH coax? ox KERNRTAKR, BA3GfiiQfiE
DATED THIS THE 12" DAY or AnefiST,é§é9Tj'
B33032--_
THE HoN'BLE HR. JU$TIfi£ Efi§$V$$i $V3A$E$§ _
w 9 N0.19157/2ooé.§%v W E Ne,i9i$5f25b9
s w 9 No.19155i2¢o9zLaaEs:;
BETWEEN "gA',i,'_'a=u'.
A,W 2,flbx1915?iQ£'20o9
sMm.AKKAfiMR}V,. .€;" ".'""~*
wfc H.E:EAME$H ',. »_'*'* *
R/Q CHiGAflEHALLI,°fi't""
RELR$aLA£E @asr=_-. *
I--IAZ~&:_{IBJ1L_ZI' 'T3033;
sAxLEsH9Ua«rALuK '£a'»_~,*_
HASSAN Dxsragcr '»'VJ='*,"*'... PETITIONER
(By sxigz K écvifinanfia, ADV :
AHng;f~
'*1 s£1,M,aA;$Rn:5HNA, MAJOR
_ S10 g.saMAHJsaoDA
"R/O.NG~§45,"ABHAYA ASHRAXA"
']v23RE snags
.'BANmSHANKARI 111 sraen
« Bsnsazoxawsso ova
1'1-E DEPETY CCDIQIISSIGNER
GE' Iu§.EOUIi RED TIE
yr"
§»*é'%'%.%% COUWV OF KAR¥'v3flTAKA WGH C
:11 w.i_w ..., .,,. Wmmnm rmsw wumr as smnwrmm Maw mum" M mmmmmsz-=.,
APPELLATE AWE'!-I€)R.ITY UNDER
THE FAYPIENT OF GRA'1'UI'I'Y,19'?2
nassmc REGION . .. *
{By $ri : NI'.t'HYR:sIAN'DA v gazmrszq ;~§:;a}s._ .
Sri : JAGABISH
THIS 97.9. 5-mgr)' 'alffinsa ':am.f£*1*c::;zzé' '%é'2'sV AN'D
227 or 'IE3 CONS1_'ITUTIQ3§l'~QIé'n.__IR}§IFx-.._mg.?iYING m
Quasi: mm 0213211 37_;6,12 m:~s._s»._ '$135539 23: THE 9.2
vzm: ANX-C.' mm co1~IsE§{;_n'£?sa_té?1ji.1F'«..:ttCiIy'jsaI~a11 trim ORDER
PASSEB BY_ Vavffiionxrtr AS PER
Aux-A, 2 as PETITIONER IS
caxcmnrzséa. <i_
_ 193.55 cm 2009
. V' V "
SKI-QR'. B , .. _____ .. »
acésm 3339?? 51 YEARS
A 39'-E3?{I'I'Y comaxsflansn" as .mao::rR"'
AND THE APPELI.A1'E'F'z4;U*:1-IoRIf:*§t_fitILI::E;;a
"rm: PA'.'£'!mN'I? OF ezz.aTt3I*r*.rF,1972'?'--.A
HASSAN xmexm " RESPONDENTS
{By 5:: : VHI’l”1’A2sIA§~’f}}A.”5_§?’ :rm*.§:Ri=r2 AS pm: Ammx-A IN so
_~’E”AP, A3 BHTITiGiw*ER Is cauczmmn.
3 P my 19156 cm 2009
mfmm .
r A{~.’§Efi’ ABOt?T 5′? mus
= “3¢.v’.Q.._3i2*1HAPPP:
0 CHIGANAHALLI:
‘ POS’}:’
HAN’5BAL{I 3921.:
M
Hm?-‘E COURT 0?’ WHNRYAKK WGH C
WWI. ummununnn niufl EUHKY” OF K-flWWfl”3’AKfi Wfififi COURT 0F KARNfi’fi”§’%
samssawx mmzc % ”
I-IASSAN DISTRICT . . . ~
(By 5:: .-, K sovINnARAJ,:,;aI:jv
MID :
1 SR.I.H.BAI.AICRISHN}’&.g ‘=zma’c1a;~ _ _
s/0 ms
R/(LNG. 445;:-‘ .,.f’ABIa2i;§rA.;ss1a.*=3,a1’A” ”
2331:: czzoss AA
a III *~s:’m_3;_’– V
BAHG¥§L-0RE*-569.. (:70 – _ ‘V ”
2 1:1-minE:«:r3:’:.,z:fea:L12sIs_s3;z12d”21§”b2* IABOUR
Am’ Ai::r;=:oR:tra.’ mum:
4103*.’ egATU,:=:T’:, :s.9?2
xi-a~..s_#.5+f;N i§.mIeg’– RESPONDENTS
{B§f”:_S.iri, ‘: v max mp. R1 5
31:1 _: a;Ac;an:t:sH_ KUHDARGI, AGA ma R2 2
++++-§-
‘ é;f2z:s~.._._w.P. “”” “FILED UNDER ARTIEILE8 226 AND
“‘2A2″3’T. ~’:”m}7″%1@.coz~:sz’zTUTzoz~t or INDIA PRAYIHG To
‘Qt¥rssH”2é:-1.?$:V.’T1′ 0RnEn Mn 8.6.09 yzassza BY my: R2
vim “1«;é;é~u~:’3*é’;x-c AND TO coxzmux mm 03.1333 93.3553:
sf: ‘3-13; cemmnnzrrs Avmenxm As 92:3. ANNEX”-A
29.11.03 50 Fax AS THE PETITIGMR 1:5
@j:oz~ic2Pa~mn.
,\3~v:¢»nnu -an-rm wquq
*§fi€W£ EOUWE £3? wmmmmw mu-m %%,«*”uffiE vi” 8V’&KsWa=Mmww,.
nmsm smrr PETITIGNS comm
HEARING mus DAY, Tim comm :.~~1-s:_I;BI2__’_ –
FOLLGWING:
In cheese thmse pie’-*2;’L§£l”.:»ic>1:1 fi;._.thé”v_:15€§ii’iti:ne:B’
have sought for’ i.$:.$’l.18,¥id’ti: _C§f ‘!§;?i1’2A’ 51.. =:::$rti<.::¢a.::i
quaahing the c:»:r:<u:fl e z_ paszmd by
the and also
'an by the cazzzntrolling
Aflt§6fi'5'j\'. a*E 3;3'§:::is21?'5't1r6a¥¥Z's '
2.._ ‘I’h”e.s¢’ 3;a.ti~?:i'<§2iar5 are claiming themselves
the aén;-1-zsyeea under the firm: respondent
: they served £03: mere than 10
they were xefusad employment
ilifgtnl ly wi thcmt paying any terminal
.V }$a_nef§.t$. The petitianara appraached. the
Gantzolling Authozity fan: payment czf gratuity.
The Contrciling Autharity allcawed their
2*"
2*’
WEWH MWMKI war” §\§”\N¥*’lfi’$¥.F’ti’\d”‘l nuau nu
éf 3: 5-\ y’ ‘-=
?{,§:S§;’;3$,WL”§.” Q?’ KMKNMEWKA HQQW Q? KARNATAKfl HIGH CUEJWV UP’ W€AfiENA’M%.K% MEGH LUURI 6.)!’ lS.Miv£§\%f;~v>
applicatians filed by the workraan.
the said order, an appeal was _
tkm Appwllate Authority. 4
Atzth-axity aet: aaida tht,
Ccntrolling Authmrity cs§;’«-..;;he ” v.<:14aV}I.«€:y 'A
as well as can merits. bean
aezsailed in these V titfirefi "-9323:
3. I-iea1:_d.. jj; for the
respa¢:tj.vit.af:a§it?f;ies;;*~ ~ V V
4. According ta”-tits? ..’i”e=.:a4.’1:§.:’r.1e:i;?e’ra, zI.9§.’i.At:Vhe.v:§ug1:’.t the firm: zzeapmzdent
maintained raccamls, he cmula
haxAr:3e3~_ sazaa before the Appallate
he aciid nod; produce. According
fig Cantrclling Authbrity passed an
mrcier, but tha Appellate Authexrity
T any prayer raasans ravsrsed the same.
ia alaa aubanitted that the aezvicza zendexad
/
n wwmmw wt muwnawnmmwwm l”E%M7l+’F \»\l5§1FK,i W-If RMKKVHIRRQ g
by the petitieners have not been ta.kLé:1_ “i’nto
ccnaicieration by the first reapondght ‘V’.
5. fie: contra, learned “2-;o:;’._:::a£e1″«: ¢”;:. ‘V ‘t11,G .._Afji£at
responéant suhmittax:e
there exists employer
the anployagt, «.:.£gé’;étiti<3n.er3
neighbg:=w::~':=;__ fihggy an attempt
ancr.¢_a;;¢hV _ V waging to him
when it viaa false claim has been
made by thug" _pVé€;it'ia;§§aé claiming benefits
v_:_i.thout«§; "there accrued right in the
a;;'s3 :5£$zj.:;:sa_V'«;:1v~§;V?"~~.s_u::h relationship. It is also
that this ceurt baa
V V ;5ipacif§;4'é2e§l'2;a3.r ° "gheld that a pxrmrza eding under
3 3-;t.'I{2) of the» Industrial Disputes
'i9 4'? is in the natuzze of Execution
. .{ , , _ édizugs . when the relatiansship at
<. »e®loyez: and ezapiayee betwsen the petitioners
W2"
and
and
3339
the
and
gwmmw Q? Kflfiwéfimfifi flgfifi $3? KARNKYAW Hififi EUUWF €43?’ fififlflwiflmkflh Wifisfi UUUKE U!” m«’ma’~sssMx«’&mm Hswm Kmwum WV nmnzvnamnn nuzn s…
anal the aontasting resyondent is
teatabliahsd, the question of .
gratuity dms not arise a$__§1_1§:h ‘4
Court in the earlier 1.’.O’iI11d
rejected tm claim of ‘A
game has been in
w.p.Ne.13’zse/zeov; L
6.. In the a.g::g,:i;z:.{ei1ii”$: advanced,
the point V __ “a:J:.i*’:Li.Aa”a=’ ccnsidaration
is 9.3 veE*xe:1i1*i€5;¢-_V:”t;fie_:”‘v§.nt;::igned award needs
interfarencie? * V
%£«9#4§£V§ta Authczrity has allowed the
aaidve the ezzder 9f the
»f2o:1trar i”2.;.’.xi§_:§. fiézthority on tha ground mfi delay.
Rii3;a 10 of the Payment mi Gratuity
;l:h.e applications (night ta have been
within 90 days from the data zaf cause csf
§.§§t;:I.$zz and they ahvauld have; sought for
xv
u
E
Q
m
§
E
3
%
§
guy
3
9″
%
3
3
9
z
§
2
§
54$;
Wwmrwfifi W mmwmmsm mmufl magma: war zmammnmx WWW fi.’0K1fi€'”¥ «W mwmmm Wm-i COURT $3′
10
as wall as before this ccurt whareiz.g”‘£.:’t-4_ ‘fi,fs
stzaterd that them is rm relati.s;i1s§;:i§:;fif”
employer and employee, extan.<1ing".V~3§'é':1§;:iL: '
by the Ccmtrolling
unjust, :13 auch, V__'.:1-gex° .,_A2igsp'aVliate"»
Authority has allcgsagad t;Ah\9VVV:A'£«.y;'m 3~.al &rxd._Mdi,:§a:aissad
the claim of the
9. 34:1: :_. 1%.-1a3 c-:5. these three
patit _i.an5jA @5319′:-1§i’s;ni a:§§§:i«.–. . .
sd/-~
JUDGE