Karnataka High Court
The Chief Law Officer vs Smt Nagarathnamma on 31 January, 2011
IN THE I»-aim--I COURT OF' KARNA"mm, BANC§ALOR_E§__
Ef3A'H-ZET) 1*}-11$ 'mg: 3 1 51%'? 13533' OF' JAN UARY. 20:1' L f f« '
B EFO RE
THE I*~iOE\I'i';3L3t=1 MR.JUS"i'I'CE3 if--E.I$E.,NA§3A?v§'{}'}:£}'xf5E':VE'§AS
W'Ri'§'PI%:'i'I'i'IOE'~§ NO:}.73V€+§1/2'G]:C3
ESETVJEEN : ~
'Phi: Chief Law Officei',
;{{.e11"nai.a.ka State Road .
Transport C()rp0ratioI1,'
Central} "Division, ' VA
K.H. Road,
Shanthinagar,
Barléfiaiores. 4
(By Sri BL. :
¥3E"iTfIONER
AND: ~
1.
81111.)' l§}f2iga1ré1t:hi1':ir;?1j1ia.,
W/0. Lafie {§}ang_§a};::;)a.«.,
Aged abcmi. 70 years,
a*go.V4£3% 1,.1«:.R=.-V N;};gg1;;
A "L'--}..G--.§'L'~E»ia"EEi. RMV If St.ag;e,
" » _Ba.I1g:21Emfé" ._--__ 94.
" ~--j"}'h<:éV z"-'§.As;j::~is3"Lj;2ii"1.t' Labour Comnaissioner
A ATnd CoLI1_I,mIEir1g ;'--\uth0r'ity urlcier
"P23.y'=rAI3£3h'£'. of Graiufiy Act,
I)i1{is'i(Jn--4, K21r'n'1iE<;a1 I3hz1va11a,
* s ,_ Bani'1s3.1'gha'{,t.'c1 Read.
, Ef'~21:1g§ai.€)r&2.
'}TI'1a<3 {)€put.},.-' L£1b(31lE' C(}:1T1r§1is:5ic}2":er
Anti Appé-:l1a*£,<: 5-&L:£4}2:::riE.'§;,
I-J
Under the PEij;.----'I1}€"£1Ti of GI'21'[£.t§"§.}=' £a{:i..
E3ar1g;a1o:*e Regiorlél,
K2:rI1'1i.}<;a B}121va:11e1§
Ba.r1I1e1*gI121t£:z: Road,
E3a11ga11ore.
{I3_§g Sri Lakehnlazra Ram, Advocate C/RI)
{By Sri Jagadeesh ML1£1da}'gi, GA for R2 and R3} "
:<»:£§sPéo&V£)Ei'%j\zfi*3.
Thie WP. is fiied under A1*i.ie-oiesb-E226VVoE'"./_i.hé~..
Co'r1s1',.i.tm'.ion of India with 21 prayer to quasjiri 'LI}»1eAAorde;:ier EheAIPayn1e'r}f;'V--A.oi 'G£'af'ui.i:y
Act. DiViSiOI1~5I~, Bangalore {Res.fsp"o.31de11:t' No;2)Vv{Ai:.n'e::L1;'e~A} " L'
and the order dated 28.01.20'.E.Q'~passed._'oy--'the, E}eputy
Labour Commissioner zmd App,eI.1aie=.,Aut.ho'3'it.y urider the
Payment of G'raLuity .v-'§'e;L.A }32?{I'1gElAiG¥_'C V Riegi.on~2;A Bangaiore
[Respondemi No.3) in N'o';.PGA;?CE{.{37,}"?gCQ9»--_1G [Ar1r1ex'ure~B)
ete.. -. 2 1
This petmziwn "_c~-on2§;ng§o§1'i'c)«:7 'f::ii§:3ei§1.1iff£ary hearing in 'B*
Group this d;1y--., ih{e'CoLu'E« rI:ae:1e ilée foIE0w1"ng;w
In this _Wri1, Pe1',i111'_o31,._~~"{he petitiotlers' have prayed for 3
VVFii"~3'i.I1v'{:f1F: 11£}'LI'.'1"'1"f:,'__(.}'f';C€I"i.iOI"aFi to quassh. the order dated
by the Comlrollirag Authorfity at
£1Iv"'1_:.f..'1 V.i.h(3 orcler dated 28.01.2010 passed by the
-- r5Xppe'33.21t."e, A"u"t.hm',y as per Am1e>s:ure--}3 under the provieions
«of Z-'a4yr11e1i1. of Gz"at:u1"t:y Act. d%re(:1:iI1g the p€'.'1iU()I'lfi'I'$§ to pay
_ fiv§fi:°e;'1*<%r1(t€: in g1'ai'.L1ity' zm'1oL3.I1i.. of R.€L'72,1'?2?,,r' - with interest. at
" " '''i.'O% pna. f1'on1 01. 321996.
. , é me:v~9$?;11g
:
2. The <:s1'11:s; §.;;1"ie<:'21r1<:e 01" the p€£.ii,i()."{'.1€*.z" 13-3 with
rega:'d 10 this gr21:1€; of i1'1t.<:rr'z1ers'".t§;~"
the grai.1.':it:y' aruouni wiéihin 30 days from V Adgiié" K
1'€T'i!'(:'.I1'1€I11.. Claiming dii'f::r*ence i11.~"grr~1tfuiiy ;:;f:{1C>t;'ni_,_ {.hé~.,
respor1.de11£ No.1 zipproacxheci the
fiiing 21 pc1.i'ij<)n on 25.04.19§.?L"'-.fF}"1u5§""'LIjer<:V (Sf 4 "
months 25 days in appr0a1c:hi'11g§_ it'.E1e'{3_oni.rb.i.1i--ng Aizihority.
This delay is ai.tributab1€*;«f:{3 the No.1,. "I'1"1em-fore.
the res;)r)i"xd.efij%, NE§;.;1'-- iés--_fi.0t é'1ii;.itiéd for interest for this
deIayedV'v--.pei'i<)ci. _Ii'; i'.h§i"r:ii*c:ui'n_st.ances, the im._pugn€d award
1'eq_L11'rc:s 1Iio::_iific1at'ion§'._ the reas011s sfiated above, the
ORDER
” 2 «’ ¥V.1″§i.:;”f3eI,ii.i011 is parily aiiowed. The impugned
. Elivéifii ;’:wV;;a:<.°.Ls*éjr:I by 1,116: Contmllimg Authority is hereby
V1'11'0-ri1f£':i<~:(1V"t1i1'ect1,ing the p(;'.'{'if.i()11€E'S' to pay ime:res'£' at 10% pa.
§.;i<:§ri'1'25.04.I99? instmzd of 0.1.12, 1996. Rema.ir1ing .2111 other