High Court Karnataka High Court

Sri R V Keshava Reddy vs The National Seeds Corporation … on 17 March, 2009

Karnataka High Court
Sri R V Keshava Reddy vs The National Seeds Corporation … on 17 March, 2009
Author: Ajit J Gunjal
IN THE HIGH comm' OF KA:%NATA:{.é;" '  '- " '
CIRCUZT BENCH A'? DHARW~z'--'*sD--4.:   A
DATED THIS THE W23 rm  If¢££5;R'C5Ij{ 2.1009 'V T 1:'
3;E¥'ORE.  T' " "
THE HONBLE MR.JL:"sT;cE §\J?I.' J;v(}L¥NJAi;  '
WRIT PETITION Re..i%'%;sé2i;*.t;oo7(i;*r'm:2;A~ 
BETWEEN: " A' ' _  "   '%
SR1 RV. KESHAVA RE}3'D?,- if *
3/0 39: R.V..Pa'>M§*A 1239:)?'
AGED Agouifr 3~;rv§:,ARs, '
EX~EMPL{)'YE§1 ~  4- - "

NAT¥0NAL_SE[_ED coaptjfimcw' 015%: IEJQIA
BEI1,ARYABR3QAiZ,7§i,_R;*Q BBLLAE2 Y.  .. .PETI'1'IGNER

(BY 1'39: 1*. I$sKS'Ef.t;§iK5.'P€';lT" REDDY AND
SM'? Y. A MALATH1' RE;pm__, "&D..'--*JS.}

AME}:

 « 1"}~5'1*I«?;.I«:.:~:A'r10:~IAi;'éEE3s CORPORATIGN

_ :,*rD;.,%(;a, GOVT OF mam URDERTAKING}
"BEE; E-«HAv:;.N, xmsa coaapamx,

 p:E%v"'a_$'1;a'i"1:0 :12,

A "imp. B'¥.'_'I'i'-{E cmzaagaw cum
 Mag' {awe I)I§'¢'EC'i'O§._

2. 'f'zi~IE':REG£ONAL MANAGER,

,, AA ' _N'AT'IONAL SEEDS CORPORATON L'I'D.,
r _ _  £1'EGI{}NAL OFFICE, i-IEBEBNL, BANGALORE 24.

 ;3. THE AREA MANAGER,

NXIYONAL SEEDS CORP"ORA'I'ION LEMITEE3,

BELLARY BRANCH, §{.C.ROAD,
2-1, BELLARY. ...RESPQNDEN'I'S

(BY SR1. Is'1.S.NARAYAN, AEV. FOR RE AND 2. R43 SD.)



THIS PETITION is FILED UNDER ARTICLES 226 AND 227
09* THE CONSTITUTION 09* INDIA PRAYENG T0 QUA-Sf! THE
IMPUGNED ORDER' DATED 1:,/03/2904 pAssg1f>.. _TBf£g_THE
PRESIBING OP'FICER,,' PRL. LABOUEE coum', H.L:43_L.t"_"::§ '1s::::>

{$0.148/1998 V§D§} ANNEX D. AND DiREC'I'  4_
TO REINSPATE THE PETITIONER wrgfra AL1;"L"3'C)iESEQUE'§N'EIAL, 

BENEFITS. V V _  'V  
THIS PETITZON COMING oN'11éfQ'R¥>téEL1ivi:.NAR,Y~. Hsiamzg

IN 'B' GROUP, THIS DAY, 'r:~m'c_:;1zr '1»z.At»:.«: Tr:'g€''FE>g:nLLQvJ1r¢e: . V *

0 Rui"). $ 33' L'

The petitioner passed

by tizf:  to which the dispute is

dismissédg V.

   ~,_'._1'1'1e  in brief are that the claim of the

I    he was worifing in Bellary branch of

the r€;'$pi's   , 
terminated on 91/02] 1990. Iiifxe .
petitioner fied writ peetiee béxere  f 
Court did not entertain  T.  however,
permitted the mfifioeer 5:9  before the

Labour    is fled under

section 4193 ie.)_j_of 'Inii'ziF'$1fi:ie1"VVV'1i)ispute Act, 1947

  Indeed, this court
had  file dispute till 01/ 10/ 1998.
On    the respondents entered

aed.._.__<30ntested the pmeeedings inter alia

' that the dispute is 3 stale claim and is

H " The Labour Court, further, having

xthe time extended by this court in the earlier

* petition, recorded a finding that the reference is in

Vgtime. Insofar as whether the petitioner had worked

' continuously for a period of 240 days in a calendar year,

it was of the Opinion that no documents w

; 4 :

forthcoming to Show that indeed the petitioner had
worked. Thus, according to the Labour Court,V.S_oction
25-F of the I.D.Act was not at all
dismissed the claim. As against which,

before this court.

4. The loamod A’ fo;?%ome%
petitioner submits that a of wouid
clearly disclose was to the

provviooiito’ a clwr indication that

he j’aro1*Vker1;_. for a period of 240 days.

5. I’i.~ no doubt true that the petitioner is

.LVA.Vsv=:1ui1′–..;*:’fi’o1’t to get back into the servims afiser ms

~. 1990. But however, the sympathy of

me ot be excendm to him, if he has failed to

” the statutory requirment that inasmusch as he

worked for 240 days in a calendar year Without any

A brcak. Indeed, the findmg recorded by the Labour

Court would clearly indicate that no material woo placed fl

/”

/

6. Having given my anxbus conside1féfi0:fi:;—-.I__

of the View that the award by ” ”

dues notwarrant irxmrference.

No merit. Rejected