IN THE HIGH COURT OF KARNATAKA AT I3AI\IOA;;OI213
DATED THIS THEE 22M) DAY OF' FEBRUARY :"
BEFORE % V 1%
THE IION'I3LE MR. JUSTICE
' -- WRIT PETETION NOI»2Q34A14(}1f3£.3I.OIO:.'{"LAR'Eé)'_i';. " W
BETWEEN : ' V V '
ADDITIONAL SOUTH I)I"vISIo:\I if;
BANGALORE ELEC'E'RICE'i'Y-" SuPI:>LY c:.O'.;..},tIjrI_.
MUSEUM I=2OAI)._ " 1 I
BANGAI,ORI:.,.~~.._ :: "--.f'»...._i...PE'I'I'I'IONER
THE EXECUTIVE ENOTNEER i__
(BY SRIIIAIAI AI:)vgI
AND :
1.
STATE. OF KAr;<I\IATA'_I;AV~–~
DEPARTM Er»zT"O F» LABO UR
I/IO}IAI'x,IA'SOLII)I–»IA"~"
¢ OR…AMBEI3_I:AI2 VEEDHI
….. .. V
‘ RE9RES.§:NT’EO’ BY ITS SECRETARY
I O2; fi*I~I’I’:;”«S,;E:CI’;?¢.’a:TA-IAY
. “*ITcI.f.’;I.AIORI5So om. …RI3SPONDE2NTS
‘S SRI.JAGAD}’jESI-I MUNDARAGI, HCGP]
a’~\AT
Ix)
THIS \=\-“RI’I’ PE”ITE’lON IS I’1Li§-D UI\5I.)I3R x’\R”I’ICI-1’£S.~__226
AND 227 019-‘ ‘FI””II§ COE\§STITU’I’1ON OF INDIA. PRf\YINQ ‘TO
QUASH ‘I’I”IE ORDER DAT{*3D 01.10.2009. V1131?) ,/\NNI1’_::’~~
Ii I–ITOLDING ‘E’ITiA’I’ ET HAS JURISDICTIO1\E TO 1\I)c:}UI3If:
RKCFIFIRIEINCIE IN I.D.NO.80/2007 AND ISTC.
TH is WRI’I’ I-‘IS’1’§_’I’EON COM INC} ON 1=’c)1;i1:.;…QwgNC:E_ _ 0
‘
Respc)1’1cicr1’1I’: NHO . 2 elfeigl ” Hi C _. t.’fiiti(:* vv.=,.11’T1viE):T1 an (1
they 211’e espousing employee by
name I”3y1″0’g{(.)\f\{(EEi;:V driver in thy:
peE”iti01″1E:r E’ .. ~~ . A
2. }”1’ir: V pt);{.ii..i'(-).1j1′(:é’_.0″”s{i&i3 0:’cIc:1* of pcna1l’ty datcci
06.09.1993 0″‘~\vVii.111’i£>1_t.t–._ V'(:~)11c*. 2m1’11.:a1 in(:remc1’1t with
“€’…1.1:1’1-?..1.Fat’,:_;”*JAc e£”I’cc;t€.. ‘P§’gg£’ic\re(I by this 0:”(.ie1° c)1′”pt:11z-my. t,I’1c
“V’i?’.i1:V-V’10§,1€’§:E’..Byi;€~§.§0W(‘IE;1 miseci a Ciis1.’)ut’.c before the T ri}:)m’1211
in Ii). No.. /2003 2.mc,I iihe same cramc to be ciismisse(.I
1’1()£.” .§§;12.1.i£”1f£1iE1£1§}1&3 on T110 g1′(:JLmci i,1′}E1’E. i1’1divi(:1r.1aI
T 0C?..Ai$p_t01_A?«i–‘(:’ (‘2’11’1n(.)t. E36 (‘f()£1.’r’,idC£'(.’.(.I as i1’1c11,1sI’rie-:1 C1i5’S}’)L.1{.(“3.
S_1_.fl:>sct(;11(:1T1ily. t:1’1L=>. secut;c ()i’1′]’1C ernp}()ye.c=? in (f}l.1(‘;’.S1i()l”1 by way of
1’efe1’e1’1(:c=-? in 1.1.). NO. 80/2007. E3cf()i’C [}”1(” 11’i}311i”.1;;ii’~_fE.?.§%
1:)c:1it’a1o1’1::1~ filed <)b.je<%i:i()i'1s im:e1'-21l.iz-1 c(:)1'1i_c1'ic.ii11–_s_§_ i;']'1':2Vi;'=t_lFiés____"
claim of rcsp011dem". N0. 2 is; hit 13y_1"]}e p1'i.1i(ii}_3!:Cjs E517
juciicatz-.1. 01'} E116 i)ElSif'-3 oi' f)}(TE1(ii}"1g;§S 1:!"1'c:~'11~ibu1"i:1i i'I:&'t:fI'!€E'}.'_:
issues. "F110 micvam. issue i;f’=.1_fi”:~i.:s.. xiwii.
p(:1;iti01’1 is as LiIfld0l’I”
y
” 1} Wi1c’>I.I1.er rzhc ref/l9r(3!’:_(:<3.'I'S }'1o£"~r3ia–1'j§'1i!ainabfe fc')r
{he reas<_'2i'tS"F; é.='Iec1"I_'rz U'(c1"':C?O.iItIiifCI:?~".._W:
3.”;_’1’l:i1c 1’iV19i”r73L.a”;-“1it}._ ‘2’1′.’fi_t;%i=..l”ic211’i1ig both 1110 pzi11’E:i@s on
the e110(.>\re*– issué’._ the impL1_sg1’1c«:i (.)Fd£?}’ on
O}.}0il:2C)09 ]1(.)]cié–.1.’1gv_ t1]”‘1vLi.1″ {ho i’ci’c1’e1’1(tc is maim2’1i1″iab1e;.
V”._vS11bE3CqLfiC1′}1.3:j[V;””vU16 petflionei’ fiiecl 21:1 2~1p1)]i(:e1ti'()n :10
1’e\:*ict*w71.1’1c% (E5’i:’-(i§VC}1’V(iii-E1′.<i.?d 01.10.2009 anti the same (remit: 110
I130 1'e.ju(:¥~:)iiCt!.f1 Vick', his 1’dcr dated 30.} 1.2009. H(‘3I1(‘.t;T, this
» fJ’f:?’i.i1.i()I’1.
4. ‘l’hc’ i1npz1g11cci (:)1*(‘ic1* am crcguitabizr and
CfiSC]'{3T.i()]’}2-i}’y ()}’c1cr. _At’ this S1.21.ge, this is not fit. (‘:z21s’é*–.’fi)1*
int;e1″Ib1*cm:e wiih f.1’1<'.= in1pt1gncd orcier. I*I<.)\x{:2.v_g'-1-…"'11j1c¥'
pr-et,i1'i(3}1e1' at 1i1)c21"ty {"0 take up the &€___);l'()L41.1"1_'(i".'S'~-.V.E1'iigE3C'1 1171*»
{his wri1 pet"iti0n at. the time of]c1'1g1i£c-;.1g;j:'I1g*V1;1'"£e .fifiL31 2
21 w a rd .
5. With the abr)’v..c;f'”‘nbs«}31*v;1f.ib:’1,gt.h«<:: wril ;:)c£:i1..io:'1 is
hereby disposed OEwi1.h0L11._1"c:E7c1'€:1ct@ 1,'<5'~ E}V1'e..'j;f11c1e:21s. All
co1’1t;e.11’t.ions 2111* £Q%if’i’; vo;.3(;–.13.: _ “1:’hc. ‘é…1″ibz;’m–211 to CXp€(.§iI.€? the
matt”.e1′ ,–,511’ad C115-:{§Qstt 7iIit:_415″e.i’:1cii11g tVi’isput:c’: as expedi1.ioL1siy
as })()ssi13’i:€}. ”
S§/«
JUDGE
Tyix/I