High Court Karnataka High Court

Sri R Surendra Babu S/O Late R … vs M/S Hindustan Aeronautics Ltd on 27 June, 2008

Karnataka High Court
Sri R Surendra Babu S/O Late R … vs M/S Hindustan Aeronautics Ltd on 27 June, 2008
Author: Dr.K.Bhakthavatsala
IN Tflfl HIGH GOUT OF KARNAEAKA AT BANGAQRE

SATED THIS THE 2?" any OF JUNE 2eo3*Wgfy
BEFGRE A '

THE HQN'BLB ER. JUSTICE K:BHAK?HA§fiIsALAjV"

WRIT PETITION No.4389f2G65I<¢m5§§)_~"~VT

BETWEEN
I SR1 R sURENDRA_BABu V
sfo LATE R RAJAGQEAI'
AGED ABOUT 35 YRS W"
R/AT NO.G--1424 IV V 2 ,»
HAL EAST EXTN.,~TG_3SHIPI
Mmmmmmmm:m$Iu5 '*=
BANGALORE 37, -' '

,. .... -_T=, w,. «_-_ 7... PETITIONER
(BY SR1 N SHAMANNA, AQV.)--

I §M£S HINBUSTRN RERQNAUTECS LTB
_f%BagGALoRE"cx BANGALORE 1?
. " RE§fi BI IIS MANAGER{PERSONNEL}
"w.waLIARE".
'.*.' 'a.~ RESPONDENT

:5: 5RI.$jvTsHA$TRI, ADV.)

IHIS WRIT PETITION IS ETLED UNDER ARTICLES

‘,226,& 227 OF THE CONSTITUTION op INDIA PRAYING TO
._”«CALL3« FOR. RECQRDS or THE COURT BELOW IN
_; MA§NO.?6f2003 (RI THE FILE cw” THE an: ABEL. CITY

=__” CIVIL JUDGE, BANGALORE CITY {CCB~11} Afifl ISSUE
u”~WRIT IN THE NATURE OF MANDAMUS STAYING THE

“a ENFGRCEMENT OF THE EVICTION ORDER DT.5.7.2003 OF

THE ESTATE OFFICER OF THE RESPONDENT COMPRNY RNB
SETTING ASIDE THE ORDER DT.2?.2.2006 OF THE
HON’ELE DISTRIC? JEDGE TILL THE PETITIONER IS
REINSTATED INTO SERVICE SF THE RESPONDENT COMPANY
AND ALLOTTEB THE PETITIONER WITH A COMPANY’S
QUARTERS OR TILL THE PETITIONER’S INDUSTRIAL

DISPUTE IS FINALLY DECIDED IN THE INTEREST OF

JUSTICE Ame EQUITY & ETC. g .

THIS PETITION COMING ON FOR Paetimiwaky

HEARING IN ‘E’ eaeup THIS DAY, Tfifi cover Mafia THE

FOLLOWING: =2 “{“a’%.~

The petitioner ‘in this petition}”ha3i

sought for quashing order,date@ 5;7i2G53 made

in Case No.EVC,Q;/20fl3″ehixthe fiiév of the
Estate Officer, HifideStae:Aef6fiautics Limited,

Bangalore «at”.AfinexQrew5GTa_aad the judgment

datga’i”é?;é;_%2o”:%jé :fi”ivt.A.No.76/2003 on the
filexivof Vthie? City Civil Judge:
BengalofeVfCityi;

‘i–QLea§ned counsel for the petitioner

saemita teat the petitioner, who was working

‘g as “_$ecurity Guard in the respondentw

VV_«3rganization, was dismissed from service, on

17.3.2001. Thereafter, eviction proceeding

was initiated against the petitiener under
eub–seetion {lj of Section 5 eaf Public
Premises {Eviction of unauthorised Occupants}

Act, 1971. (for short ‘PP Act’). After the

l\/

petitioner was dismissed from sarviC@,,”he,

raised an industrial dispute before théWfifisfi¥; .

Addl. Labour Court in IDR NQ,;53f2fiGi §%,fihe

file of the II Pddi. Labouf,CQurf[flLé£efi bn’g

the said. case was trafisfgrréd ‘to 1Iu$§@§ifl
Labour Court an&’ it _:Wés, #fin$§%e@: as
Z.Q.No.66/2005 and §§§rdfl¢a§§-t§tb§_pa8sed on
32.12.2006 in f3vou§g$§ fih% §¢£ifégnér and the
order of _§i§§%$8$l’w:ba%§fi& W$gain$t the
Petiticn§§ wgfiflggg §%iflé;:Tfl€ respondent was
diyectefii~to §éflin$téfe’:the petitioner in

servicen “gAsVvagainst }the award made by” the

‘_Lab0uxfl”C0urt; =t§e _respondent has challenged

“-:néfa:s§:am%._%5;fi.9§z.9.No.55o9/2007 {L—TER) and the

same miS ‘@&fi&ihg. It is the case of the

petitiQnér Ehat since the petitioner has got

‘éu’award in his favour for rewinstatement, he

_is éfifitled to Continue to stay in the

ufitémises and therefere, the impugned order of

uéviction and the impugned judgment made in MA

No.76/2003 on the file of the City Civil

L.”

Judge, Bangalore City, are not sustainable in

law.

Sri S.V.Shastri, learfied counsel jet the

respondent submits that tee petitiener isaln_

unauthorised occupation sf the quarters and hel

is not even paying the”r€nt,. It is further
submitted that ssl agsinstfgthe order of

eviction, the petitieher filed an appeal under

sect,i§1{{“9ltr5»;>f¢ Actwvxn MA No.76/2003 on
the lfileé of lt5§¢:Qity Civil Judge and the

prayer le.thera§pesl was not for quashing the

.H m order of eviefiisfi made by the Estate Officer,

‘_ but the eetitioner had sought for injunction

restraining the respondent–company from

a interfering with his peaceful pessession of

Wlrthegofficial quarters in No.G.l424 at HAL East

“Extension Township, Msrathahalli Post,

Eangalore. It is further contended that since
the very framing of the appeal in M A
No.76/2003 was bad in law, the appeal should

have been dismisEefWMty’ the appellate Court

instead of -dwelEing’ upon the merits of the

case. _g ‘

Perused the copy’ of the mefiorandfisfVef’

appeal of the petitioner in Ms Q§;és/2¢e3;oh;”

the file of the City
City. Though the hgrosisimn her “lew is
mentioned as Seetien Bier the §P=Rct: but the
centents of theh-s?§§si#fl%%h_like a suit

describing the Vhplaintiff and

de§e’t;é:’am§f.Hariég” gagged .”1£’h’e sun at Rs.1,000/-
under tsectienzhfififcjv of the Karnataks Court
Fees and hSuits’fVéluaticw: Act and gsrayed for

eérmenent. injunction. Ck: that score alone,

V*etheta§neaihsheuld have been dismissed.

h’ fkeefiing in View that the very’framing of

he the “appeal is not in the proper form and

7 subsequent to dispesal of the petitioner’s

rappeal by the City Civil Court, an award came

to be passed in favour of the petitioner and
the same is challenged by the respondent in

the writ petitien before this Court, it would

L/W

the lower appellate Court an 31.12008 with§dm};”‘~«.V.”‘

notice.

No costs . * ‘;

\YI’3’_’§:)[–