IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 17% DAY OF FESRUA_R'Y*;«':z.G«.:fi§'T' . BEFORE " I I' THE I-1ON'BLE MRUUSTICE SUBIIASI:I"I1S;;ADI'.'.1'IV « WRIT PETITION NO.6oO62/:2A0.17oILaKSRTC'I[}~,.._' BETWEEN: THE DIVISIONAL CONTROLLER___ - MWKRTC, GADAG DIVISION, ' .. _ GADAG, REPRESENTED BY THEQ . ' CHIEF LAW OFFICER, __ ' » CENTRAL OFFICES, GOKUL'--ROAD., ' " HUBLI 580 o3o_.f * " ....PETITIONER - SRI. :.RAv.I v.--..IIOvSAMANI, ADV.) EL); MAHIABOOESAI3.R."«MUDNAL,. j AGE MAJOR; OCC':AAIEx..¢DIRIvF.R R/O I~I.NO;EwS---1_s5,'IwIU'DCO" COLONY MULGUND' ROAD, GA.D'Ag.;I' ._ " ._ '- ...RESPONDENT 'In':-3:-k9: ""'TI~:I.S'"wvR1T PETITION IS FILED UNDER ARTICLES 225 AND I i2T2'7_OE_TI-.IEQONSTITUTION OF INDIA PRAYING TO QUASI-I THE AWARD'-«._DATED 26/6/O9 PASSED BY THE INDUSTRIAL 'TRIBUNAL; HUBLI IN ID 24/O6 PRODUCED HEREWITI-I AS ANNEX'URE#C AND CONSEQUENTLY DISMISS ID 24 / 2006 FILED BY .. TI-TIE RESPONDENT HEREIN BEFORE INDUSTRIAL TRIBUNAL, HUBLI AND ETC. THIS WRIT PETITION COMING ON FOR PRELIMINARY HEARING THIS DAY, THE COURT MADE THE FOLLOWING: ORDER
Respondent-wWorkman raised a dispute in
I.D.No.24/ 2006 before the Labour Court,
Labour Court Hubli opined that punishmie-nt’
ordered against the workman v_Jithoutj,in.quiry__ much
without any reason and accordingly set order’,
of punishment.
2. Learned. “couns’ei” petitioner submits
that the labour Court no.t”eon_s_idering the case
in the p*r0p.erupergspective.’ Respondent has not disputed
the accident. the contention of the petitioner’s
coiinysel is coincerned, even in case of minor penalty, the
‘ authority must assign reasons as to why
L’.in’quiry’.1isVjdispensed with. As no such document is
produced either in this petition or before the Labour
V’ , Cotirt, I find that the award passed by the labour Court
does not call for interference. However, While passing
the award, the labour Court has issued several other
directions which are totally unnecessary.
In View of the same, except setting asig1_e:thefoi1*der
of punishment and giving consequential
the directions are unsustaiIiah1e’.« s_ PTO; .thiatV_Ve§iite’nt, 7
petition is partly aliowed and it
kmv