.P. J0850/2008
IN THE HIGH COURT OF KARHATAKA AT
ammo mm mm 1315! mm or wens? 2oos._ I
swans M _ I
THE HOIPBLE mz..ms'rIcII: n,(§.nAngI:nr3nf -
BETWEEN:
SMT. SAJEEDHA BANU
W/O MOHAMMED ILIYAS
AGED ABOUT 55 YEARS
R/O ASHRAYA HOUSE
SANTHINAGAR '- ._ I ' ._
CHIKMAGALUR V -- " '....lfl!;TITIOflE'.R
(BY SR! A§3%.:§3LiI=I*I*E';j
1 THE;ijE15U'I*I*I.5coz~Ié.ERVA'I§oR_0-9 FOREST
CHIKMAGALUR'Vi}WISI,Gi%i_ 1- '
cHIK~IAc3I\I.uI=:_* *
2 THE RANGE F'oI2EsT'*QFFi¢ER
cI~t'IxI.I.AGALuR_RANGE FOREST OFFICE
" .....
I i'§eANGE'IroI:éEsfr MOBILE SQUAD
" "g.HIxI§A,QALLI.I§.1.. ..R.E8P0!lDER'!'8
'ms WRi"F"¥'ETI'I'iON IS 911,213 UNDER ARTICLES 226 85
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
"'v.'l"HE ..AWARI3~ DATED 13.03.2008 PASSED BY THE LABOUR
'GHIKMACEALUR, !N ¥.D.R.NO. I6/2006, AS PER ANN--A.
*fI'£II s PE'I'I'I'ION COMING on FOR PRELIMINARY
'I~I.gIe.I{:Is:G THIS DAY, THE mum' MADE THE FOLLOWING:
m&&$
.Q_&Q.§.£
In this writ petition, the petitioner is
the award dated 13.03.2008 (Annexure-A) A "
the Labour Court, Chikmagalur, mes.midis/dzoes}t,
By the impugned award, the :7.'
the refermlce made by the
10(1)(c) of the II1dusu'ia1:*'Dxisputés:. A ('t11e";%ct')
on the ground that years in
raising the dispfuieg xlthe dispute
had become referred the
dispute determine as to
whether the petitiener by the
respondents 3.1--.0A3. was lawful and whether
the 28 years was justified.
2. the learned ceunsel for the
pceusim perused the impugned award at
. .. V ‘ <'\;mexu;e-~A.
. There is no acceptable explanation by the
-fgetiticxner for the delay of about 27 years in raising the
W
dispute. The Labour Court, on consideration of the
matter and by relying on the judgments of the ~ V
Supreme Court, has held that the dispute ” 1
stale and accordingly, has rejectt: tiWtl1e«
my opinion, the finding A.
that the dispute had become Siz%ié»is
not warrant i11te1fere2a:c<:_ ..A.extf.eiért1xmary'
jurisdiction of this & 227 of
the Consfitufion'
Petitann '
Iudgs
Sh1/