High Court Karnataka High Court

Smt P K Omana W/O Sri Anand vs The Management Of Premier … on 28 September, 2010

Karnataka High Court
Smt P K Omana W/O Sri Anand vs The Management Of Premier … on 28 September, 2010
Author: V.G.Sabhahit & B.V.Nagarathna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY OF SEPTEMBER, 
PRESENT Q I  I
THE HONBLE MR. JUSTICE yf.G.S   I

AND

THE HONBLE MRS. JUSTICE B'.'II?V.NIAGAP.A:TR:NA  

WRIT APPEAL No.S}42_}2Qo8IE»TER) 1'
BETWEEN: A I I I K 

SMT P K OMANA W/O SRIANAND;
AGED ABOUT 55 YEARS' " L S  .  »
WORKING AS sACI:;.O'LINT.S ASSISTANT. 
PREMIER IRRIGATION"EQUIPM--EE=lf"FS LTD.
NOW ILLEGALIXTERMINIATEB. FRQNE
SERVIC E'§',,R[r®T Dr)_OR..NO_.9 19.,/__2A,..%5TH 'B'
K.B.E1;TENSIOI\I, DAVANAGERE-2

 ~. ' . "  _   ' -  APPELLANT
[By M/SS1}-BBA R;A:_0._&' CO...) 

 "  _ I.  'MAI\IAGE-EIENT OF PREMIER IRRIGATION

" =,fIBy..M/S S.N.MURTHY ASSOCIATES)

 EQUIPMENTS LTD, 7TH  MYSORE ROAD
_  BA.NGA1,_O~RE-26, REPRESENTED BY ITS
 MANAGER

2.  TEE SR TECHNICAL REPRESENTATIVE
NO;_3139, M.C.COLONY
'B~'~ BLOCK, DAVANAGERE-4
 RESPONDENTS

THIS WRIT APPEAL IS FILED U/ S 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE
THE ORDER PASSED IN THE WRIT PETITION
NO. 18682/2006 DATED 9/4/2007.



This Appeal coming on for prly. hearing this 'day.
SABHAHIT J., delivered the following:- * 

JUDGMENT

This appeal is filed by the unsuccessful..p:et;iti’orie.r in ”

W.P.No.18682/2006 being aggrieved

learned single Judge decliningpto interfere order’ 9

dated 22.10.1997 passed in

I.D.NO.79/1990.

2. The appellant herein’ an Accounts

Assistant respondent and
was being,paiedf”a of Rs.550/– per month.
She was erititledp’to:i:ProVé9devnt*Fund, ESE and other benefits.
She waslputon two years and probation was

confirrncd on” It is the contention of the

the services came to be terminated by the

1jes’pondei1t_~inariagement. without complying with the

proe;isio’n’s.oi” Section 25F of the Industrial Disputes Act. It is

averred ‘that the services of the petitioner came to be

9′ terrti1’nated by order dated 25.9.1990 and she had raised the

M V. dispute before the Labour Court. According to the Petitioner,

the Labour Court after enquiry held against the writ
petitioner and the Labour Court has not at all considered the

material on record in the proper perspective and therefore,

the award passed by the Labour Court is liable to be set

aside. Being aggrieved by the said award passed’4,by.”_th_Ve

Labour Court dated 22.10.1997, the petit_ioner..’_’vfilled:

W.P.No. 18682/ 2006 by contending that the award::pa’s.s:edA by: l’

the Labour Court was illegal and li=abie…toLblerrset’

though she had demanded.<an__ amount oft'-rtgéstooij/';i,

Rs.l7,000/~ only has been is case of
closure of the unit, but4_.Q"the petitioner was
illegally terminated without in contrary to
the provisionsfofindustrial} Learned single
Judge aften tilled/.'jcopunlsel'lappearing for the writ
bylulordler dated 9.4.2007 held
that this f'telr:~nination of service, but it is a

casegof closure .of';.unitV'of first respondent at Davanagere

V' had been lcllosedas per EX.M} dated 7.8.1990, neither

_ the " p.etitio:1"er_Vwas transferred nor terminated from service

norldisrriissied': and in turn, she was allowed to have closure

conlperisation for the closure of the unit at Davangere.

ljiowever, the petitioner has accepted the same and the

petitioner has admitted in her cross~examination that the

"management had offered Rs. 17,000/– compensation but she

had demanded Rs.25,000/- and therefore. the order of the

Labour Court. is justified and does not Call for interference in

Vti'

exercise of jurisdiction of this Court under Article 226 of the

Constitution of India. Being aggrieved by the order.

learned Single Judge dated 9.4.2007'. this appeal _

the writ petitioner.

3. We have heard the learned counsel for

and the learned counsel for the

4. Learned counsel pveltiitiorterhiehemently argued
that the learned’Cjsingleigludge ixzsaiisil-1/f1or._._i.ustified in holding
that it is nota ‘fro1tf,§;;e’t’trice and it is a case of
theprovisions of the lndustriai
Disputes lea.rned.–~single Judge has also failed to

note that the V_Labo’urA’=Co’urt was not justified in confirming

‘ t.h’e..orc1Aer termination and after awarding compensation

ottght tod_haVe_:a1lowed the application and set aside the order

reipnstatinggt:t.b;e appellant.

Learned counsel appearing for the respondents

submitted that the respondent–unit has been closed as per

it Ex.i\/[-1 produced before the Labour Court dated 7.8.1990

the appellant was paid closure cornpensation in accordance

with the provisions of the industrial Disputes Act and the

respondentmianagement obtaining permission under

Section 25–N of the Act was not necessary and closure.

been done after paying closure compensation in l

with law in respect of all the employees_..Vi–nc_luding._ti1e”

appellant herein and the IIiE!.1’l£1gf:.-‘fl1|i’I:’l.1L,’A

Rs.25,000/– which she demanded as”r_:o’ntendued3 A’oefoi*e°’:the

learned single Judge in additionv’t’o._tl1e closurelurjmpensation

already paid.

6. We have caiiefui ~c’¢n’s1;ieira+.:p§i§’ to the contention

of the learned and scrutinised the
material on record would clearly
show that the has been closed on 7.8.1990

and Vtherefo”re,p’ the; qt._es”tion of termination of services or

‘d V’ reinsitaztement ofx”th’e”*petitionei- would not arise. Admittedly,

the paid compensation with the closure of the

as flaw and the same is not disputed and the

appeiialnf demanded an additional amount in addition to the

closure compensation already offered and though the

Vrespondent~n1anagement is ready to pay additional amount

of Rs.25,000/– as demanded by the appellant as admitted in

her cross–examination, the same is not accepted by the

appellant. ‘i’here is a concurrent finding on the question of

fact that there is a closure of responclermunit and that it is

not a case of transfer or termination of the appe11anj;Vefroa;1

service and therefore. the compensation which hasj’beer1~ é

in accordance with law. Therefore, we do r10f.~vfin_:d.an§fgo0d”‘

ground to take a different View conti:ary:t,Q« tgheorgglers’

by the Labour Court and the»IearnedV”sir1″g_1e Jjui*;gev’Va«nd’:’:the

same does not call for interference.._ir1 this {r;.t1~a*–¢bu£~;5 appeal.
Accordingly. the appea1’i.s “c”1isrr.EAis$etc1\ 1

V {V£fiSABHAHH)
‘ JUDGE

. . ‘ . ‘I ‘ . – ‘
V ‘” ” ‘ ” ‘ (BALNAGARATHNA)
JUDGE

S1: