. {BY Hf_::=SHIVggR?fi1Mua"ABV<)
kLk%kWf@?k
' " _ :2 1sa;A'H.éDEvA
' " '~ . AA P§A;«iA.sH
EN THE HIGH comm 0:? KARNATAKA AT BA:;GA1.,.::::é}:..»_V'~V--_A
{DATEEE THIS THE 15TH DAY <39 ::::E:c;1aM3E1§-- F"
BEFORE V 1' .
THE HCENBLE MR, JL:sT1c§E~,A "'3'§é:)£5z%I~.yIr~34»';' "
WRYI' PETITIQN No, 49533/2t§a4%'" (L
BETWEEN: ' '
1 THE EXECIJTTE ENms1oN * , .
KARNATAKA URBAN WATER .SUPPi=..':'. _
AND DRAINAGE BAQF£"iIi~.f' 1 «V "
MUDA COP~.£?-'LE}£
v:vEKNgQAR,:*;Mi;s<§RE€
:2 THE MA£§AG_I?iG DiRECT{'}R ' 3.
KA.RE~:ATAi:A I}E1.?BAN'-W ATER ~31 IPFLY
Arm DRAEN.-§GE'B(fiARD_
JALA E?sHAVAN"'Nc:.*5
13'? STAGE, i$'1'"E'H£kS'E_
mm LAY OUT; B;m;~:E£eGHATTA
ROAD, BAN'GAL€1RE " .. PETITIONERS
1' ._ "-'.__.V_<~%*~,«rAJ';:':':.i:I'$av1.L:__
V. ' BY THE C'r.ENERfiL
* SECRETARY, THE MYSORE
EDIVISKDN WORKERS, GENERAL
ASSDCEATEON, 1 404}: RENUKACHARYA
TEMPLE STREET, KR, MOHALLA
MYSORE ---- 5% 004 .. RESPO«Nl_3'EVI7§T§'$'V;~ ~ ,.
{BY SR1 as' VENKATESH AND .
SEE 3. NARAYANA MURPHY, ADVs. FOR R-I M2. ,. _
R-3 sarevmzvy _ »
THIS wan' PETHION {S F1:-...I§L:.V'UNijE§ Az2'i*1'c1;E_:s""22c§ 85
22? OF' THE GGNSKTUTION OF 1'i3 AT ANN5§x:;_REgF. _ '
This Wfit Patition this day, the
Court made the f0}}.r2WiI1g :~ . * «V "
x
The Court assaifing the
award 'cié1:Vc¢%:1. :if, 9;1?;§;2d&3."- in Ref.No,164/G1
(L.c.No,5'2/953,'
., u'}',1,',1e:' V1:.=,v:é.})::i_§;1c:>rF;§3 ofi "i)e:1:2.a.if' 9f' the ltlalzagellltént. at EX}:}s:3'v'§i '£9
I13._v n':::i::;:;_ fitgazrl, tltzez: La}:2€r:I_§* €301.11': has aiseta izeliced
E;x:T£1$;?~:'I4 Vf§;r '?i*5 \a;1;1i:::i1 am {$16 €::<:t1";s«1v:*i'.:3 (::f the? Nonzinal
M11§;f,éi" R£*;i§s;V 4' These d«:xr_:u::1z€=.::1f-3 gm: 1*e:*}mra1::t far fhrj. p11I"§'r<.'_iSi:
{';::::;;)I1§i§11g E313 xmmbér Qf clays far 3522:1011 this: n:'+2sp031de11f=s:e
._'T&'_E1:;~":»:"1 with {ha ;3e:f3'£i§)c::1.;1' C0311": has $0111: 574:} the
-
W
{*¥:n31::b.1t5i+:§.:.1 that $11!: zsaici Workmexz ‘sizesw Si£:r*ee=3}:1′” 1 *
Mahadfiva have i»’§?'{}I’}{f5fZi for 5?(} t:iay.’s__»:=231(_§
N, P1akaS11h3d sx:Ca3’Tx.’111-91:: had wm~::e;i fog}
{:31 Q35 said dirirzumezzts, the L”éfi:3o_f:11′ Cmlfi 315.153′: .21
fiadizzg Qf fact that thus: :£spo13{1%%fi?$_ 12%;” maze
than 24% ciays, fh£§’¢fi’?tEI1fi9fl of the
management tizat $316!… had
abandcmed thfi 1:17g}_1t1y ncvtictéd
Ex,W3 1;e,, :2éé,11=1937 and has
i11diCatt=t i ” * art: esiepgxxi fitrzn
Contendizflg had abandoneii the jab cu;
their Qwga .t};at “w%_i:§ the situatiozi, the questian of
‘ “;i3st_1:i21g€’ ti}: 1’€}j€vi11gV’tifi:ier would not mist; Therefijxt, on
gfsgfigcts 9f the matter that the ma-3p911dc:mt3–.
Wdfi*:_1 iién _’$§:.)rked for more than 249 days, the Labour
CA:r111*t héfi p1’O(?4::6d€.(i to consider as to whether the
A ‘~@’2Y%rf!iSiQnS tjrf Sectian 25-? (if the I.;3.At::t baa heal} complied
befbns ciispcnsing with their scrvtiecs, in this regard,
” Labour Cemrt was of the View that gins: the 33:31: has
4.»
V’ w’ff}3ich za1tis:fi$V’f<3r'Vc0:1side1ati0n is with ragard to the
_ '.4misio1;..s}:;£the Hozfblc Supnzme Comm. which were citfid
by the firs: pmiy as wall as the secmzci parfy and
h V A u " raismg the dispute, the Labour Court (#431136 ccrzlsidm' the
:10: bee}: cmmpfinjd wifiz, it wcsuid ameunt gig; 2,
ttrminatioxz .
5, insofar as the fixlding m11fi¢1m§A.s%fivf1§ ; A’
nmziber Q-f days $331″ which the ,§*E5_pro11€iE:;tS 2§§114:.1
the nlamzer 1’11 which they were would
indicate that the Inateriégfi,-‘a.. –«t:._~ari§ia:1:ce a§ aflabic on
mt;-cmzi has 1313,51}. fiéfspatfivc by the
Labour Cou1’*.?i Qf fact does not
indicate fie éfiafiaié: this {hurt to come to
any Oi§I3(:.’;§”.v’lZ’:£L1″3.l1:t2?;[‘i.I’:?::iVtf:%:!;V” pefifion.
6: _ Thd4{£’g1_iV th.i§3 ié$’v.t1fi:.. pmsition, the next aspect Qf this
‘:”1_’22i:uifé’«:3f”–z:1_z%:’]M:iv:’=.f’ giantcd in a matter of this naiure; €311
this aimabt, the I,.«abc;xu1* Gozlrt has Itfezrmi to the
czfimg {(3 the conciusi-311 that dcspitt: mare being delay
1:
matter 011 its marita. T9 the said exteni, ‘them c0;;}L%– ‘2.
c:l::rubf:_., but the delay also farms basis M
cfinsiticxizlg tht: nature 91’ relief it; bf? ‘Q
7. Firstiy, in the i11sFt,z’2[fiiLt:VV:..V’c,’:a:s¢2, Vi&<.1V1§;§:1
a(;'a€;'OI'di}1g hr) Ififiyfilltifinffizi:'f§§§I11§f1Ei%§S: 1'11 the
3ém31~ 1987 and the disI::1tcV:§a':§s_Vi*éL§:Vi'§f;?1e ycar 1994,
but the same to the Labour
Court in the aspect of the matter
amofig That apart, the
position Vgif km i3:::;§ {dew of am decfiaians at' the
florfblc S1l}i3E1';E1!3 -;_(.1¢i:_11*t« several ciecisians, mom
'V in V "am. _____ pass: of JAIFUR BEVELQPMENT
"._A1rj*I&:Q:e;:*3%% RAM SAHAE awn ANOTHER regrmrted in
259% '-i,A§,i:f_33.. 23% and 3351:: in the case cf 5:714 RAM Aréi)
-VOTBEFES MQTILAL NE!-1R1} FARMERS TRAINING
‘A “‘ f;;§s’r1f1fL;TF; :ui’:p0I’f:e.t:i in 2608—H-LLJ-688 {SC}, that even if
‘1=§é’é}1g¢:1* has mxldersd mam than 2413 days usf and
T “1’f’t’he1*c is vicylaijon of the prtavisions cf Setstiinn 25-»? of the
” ” i.D.Act, the relief Irewfi not he of reinstatement but the
–
‘9:
appropitiam reiitztf ts: be granted would be c0mpen:sat:i<:y_1_1__ in
terms of mcmcy. In the said cases cited S1i1}1fV'=::¥,'~A'
ergsmpexlsafion gmatacl has 3154:) vargied and tfiiére '
sfmight. jackat folmxtlat
S, In the pmmlli: case, t&§1::~~VV§ifl§77t'i".?.r1_af:t' 'i"8!'§Pt:;l1{i(311tS
wem wo1'1<:i11g as daily' u since the
ultilnate 1*eI:ia:%:£' glgzifggfd "£2 £0 reinstate
them as ~ «filial; has 13:36:11
Esta}J}:is31£§;i__V}:3e£?s:5i:eV Vis that two 0f the
iffipflfldiéfiffi' fdays Wllflfi i'}}i17d wm*1<:1:2a;1
had wo1*ké:l.__f€:sI'_S4G_. waaulci imiiczate that $116: said
pe1'i«:)tE5af s¢e:11iE.*1:v..:::€11{ie1*:"é:i them in 311 was icss than two
. &V.Fii1"fhé3', the aspect aim cgmes into piay whfle
O11 behafl? cf the :{'t3S1){311dt'_'.Z!1§S, While:
fizslrmct 91' cvo331pt:11sat:ir:r;1, what xtzquires to be
. mxticcd ';is3, i-at that pfjillt in iixzza when they had :u::11t:¥,::1v::{1
21ea1*iy twin years, fl"."£€1'€ was hflfifi fcrr c2:::z1iii:1Liaiic:11
.__ "bf ;":;n:a13lt:syme11t and 1'11 any ::ve11t§ co1:sidz3:'i3.1g the fact that
J: