nu-1-. IN THE HIGH COURT CF KEETTRTfiK?'s. ET' nmmnn mars THE 24" DAY 03 Hanan, zoqgfifffifv BEFORE rum HflN*BLE MR.JU3TICE SEEHRfiH7fi §§i§%°.f.' % v.2. no. 10951 or 2oo6«jifTfini& -i« 'VkA Smt. Bhahaena Parveen, Wfa Attab A11 Parveen,f 1 Aged abaut 35 years, '..: _ Gem: Eannada Tvn*m*; ..*.'-V:" -4-J3-..----.= ~- Tuwn Hunicipal~Q¢unci1,_f V __ Kadur, Chiim§hqaiara'Ei5t._ a ";i.BETITIGHER £E?:S3i§}R;CgxfifiE$3AJ;}ADVOCAEEJ ENE : 1 T A . 1.
Tmwn flfinicipa1″fiGfifi¢il}
Radar, ‘g -V g 2,».
E33. by its hia£ Dfflicar.
g2. fieputy.EoKflaszi¢n£r;
x_.chixmgnga;o:a.
‘ ‘. 3..BifécED£Ifif the Municipal
Adminiatfiation,
vishvaghwggaigh Tower,
.y finBanqaiure. …RE5?0NDENT$
‘~gf’;fi2 sax. Jnamnnmsn uunnner, GOVT. ADvncnTfi)
This firit Petition ia filed unde;
Articlea 226 and 22? vf the Constitution oft
Inia, praying to qnash the award éatafiik
lflioaazeflé made in I=D=A= Hg.42!155B yg§§éd§hy*,”t
thm nistrict Judge and Presiding 9ffic9r{i–”
Tinfinatrial Tribunal. Chikmagalur at fiafiafiura
‘F’, being arbitrary, erronaéfls ‘and _against.”»
the law; direct the reapondsnta tn rGinstat$x,t
tbs petitioner into service Hwith. full- back. *
wagea and continuity ef service and al365qth§x
cansaqusntial sarvice benefiits. ‘– K *:””
This Writ Patition”‘flC§fling i’on~t for
Preliminary Hearing in:’B? fixouy this day, the
Cmurt made the fioliuwing:-avf
an zone in I.D.A.
Na.42fl§Hfi= it “éailgdf it wétaation by the
Vi_cantinu¢fis»§érvice in a year and was illegal
i”i”términatad fram service in violativa of
itsafitiah zsuy of the 1.9. Act.
ViV, ta. In this regand, the petitioner raised a
dispute before the Laban: Court. The Labour
n
(.
Y?
REulyirg;s3″ 2;-n .£:h~u_V_V”r:i::::v;i1:1e:1ta at
in ‘ .n-rm-3’
A. ‘_
man ..i1*:ucusJ.y
X
31::
Court held that.» the ixerminntiean <93'; BB.rVi£:f3B
of the petitioner does not
amcmnt
J:'etr~sn-chment within the meaning of M
2 [no.5
of the I.D. Act. Th§"~Lahpu¢ "fi¢fir£.
ohaerved that, the a_gpc:-i111V:1rIa::11»".:'«V§~a':i':.-afi'3::<$fi'£;,i:az;1:uéa§:I.'~..A V'T'
EST:
Rlnlfllu
«L 1′.-c;a.:n¢c:!. t3eL=..-as:z1… . Q =;:_’_a”Ist_:;t_:i-:.mt-.2;
fifibtfiifféfi ‘fi1″_1é_fi, ;5>f_ac.t’*. _’v:h* patitiaiiar was
appointed j’.::;sVV’not: in dispute
a .nd it ‘cfi’a§uted that, aha worked
from 199$xfic_1saE5a§&§ga¢ camglatad 240 days.
E2-LW2. W”‘3; W-4
. hv
””’-.l
111′
133′
“‘€:…e
pass
f
fll
Ii1in_ir:t.ipa;l:”‘*«.,f3~:>im’i:i1, further aubmifztad fih ,
_th-aséw ‘£L:;g’3-L;.1A.«:i14cionB clearly damcanatzratzas that,
H ,3-et1:i–*’t::ionIaer was working continuously from
1998, fuarther once the petitioner has
_ ea1::aLt:~1ishIa~.d that. she had worked far 240 days
in e. yga;-.r she is entitled ‘Sex: 1:11
benefit under Ssctimi fiha Emir. ”
25-? Df
vpetiticnax Von_ ¢onfiractual basin.
.auhmiEt
I
further submitted that, diamisaal of
tag
patitionat is per 39 illegal and petitionaf iS k
entitled for reinstatement. back wagea*%hd»§II% “%
awnsaquantial benefits.
5. Learned Gavarnmnnt Adv9café_&ppea£i@§!f§#u
the naapnndenta aubmittad’Efi§t{ bf”fi§fi§l@tion
dated 02.12.1995 of
I
etxtiener “egg
V:
N
Ccuncil an_ita$@oraryEéénffiaéf”W’
cons01idatéd $g1§r§ af Ra}?5§!; per month and
aa per Ex,W¥§Tgn§.w«$Vandjfurther reualutions
ware passed. fiofitinfiiné” the sarviaea of the
It
mi
“W–1
ufihsfn
_,,-,
…. _ _1_
110
fll
pétfi-_i’G_i(§21~’$:”f..V’_WQEEV working war?
V gust andQit fins subject to the sanction of the
“” gfiet by tfie Gnvexnment.
Luanned. Govarnmant Advocate also relied
the doctxzrsenta produced haters the Labour:
Cmurt ahnwing that, the patitianer was nat a
4.1″.’ «,9.
_ _’r’_3’e.=.;r::n’.-:.~»«fi for which she was engged.
t: %r.’~.;:ac=L~a-:.r*T* app eintment
-5…
qualified to the post and there is a direction
by the G-ovaxnment not to contravene with”:
Racruitment Rule .
“.7. It is nut in dispute thaig.
_ Council is gcsvarned by’ the U
in the: matter of re-:ruitmai:i’i:.; _’I’hI:&”‘§:ei9a’:ol1V.if;tion
prmdumad at A:max1i;c.§f 1~.–%_v 02 .12.1995
«mi.
(1
I2
1r-u-wr 1:’
alearwj aha.-ea tmfi.-.t; the._¥;.et-iti lfimr”’–i&3;:.=
:-
Hi
can 1′:aLLt1p<:a3:.:u~3v_V hfifiifi G1'
c::a11sc:].ic1.ateVc;i..V.v"§'=.aa.§ggu= " niqf. «. Vper mt:-nth . AB
par Ex;.1i'2__ .iju clear that, the
1:: at it ianérf . 'avaitii " were ext ended for
vf1.11:1:11§;j.t" i._:J.e1:i.V<:/<:*..__ r':h1':"L same terms and conditions,
I{1i';1_it5j.ipalf"*«r;_o1irm'il has nu autihciz-fzitjr ta
and "'i'-11rt;'iie-.9; the aggp-ointment is on contract
"i':1;1e mnplarnyaa canmzut claim right to
_'_'g'a:i':_L 1:7i.3:':$1a: in the past much 1-gas beyond the
It is
it: 1-sill nvhize
WWII, an the catupiétién """'""'"*
pariafi. Evan othsrwiae alas, the post is not
a aanctimnad. The petitioner does not fifirfyfik
any lien or right aver the post.
3. Tha Labour Court ¢9ngifl££ififi = th§ ¢
circumstances, has foumdfthat}7tfie pafiififiénafiu
does nmt get any right to &1§im réifififiatémant
on any benefits out §f~tfia§a$ifi émp1oyment as
it dvas Ldfi within the
£3
13
t amvunt ta :et:@n¢h
,_ ,3
meaning D Séctibn Eicfii éfafiha”E.fi. Rafi.
1′”!
-:.1::« mt tin»: «é’fi_r–c3 §t’* .’ iilégality in the
award.
91. I’-Iancua, “–«.L’irm.i.esV -v__wA1t~..,1’_.”t<.jneatit3'.on fails and the
;"aamef£$;fliwmiafiéda–# ——–
"_VE&&rfiedVfi@flernment Advocate ia permitted
V to file Hsmfi of appearanca within four weeks
V ' * %.::-ii-om, toaagr.