---M w Mn-mam nlvn yuan} gag: Iuumunimsn mun cougar or mmnmcn may COURT or KARNATAKA men COURT or KARNATAXA may CODE!
an-3.-
t:*rns axes caurr or xnnxunnxn.nr nnnsanoan
namnn razs THE 28" may GE JUNE; iflfifi
BEFORE
THE HnN'BLE HR.JUSTI§E_S.AEDU$j§fi$EER. " 2
wax? ymrzrxoa nn.§4sq gr 2safi"(iK;ja
THE mAnNaTAKa,sma3ssRnAn; f«
TRANSPORT coRE6ޣT:aNay;"
CERTRRL 029132 ; j~': ,_%j» ;
SARIGE sAn&un,_gHa§$H:x3eAg fa'
BaNGALogE~5$0 e2?€_9 .."u"VV
REP 3:_:rs{¢§IxE_Law_s$3Ic3fi; ... pzrxxxansn
i3y_sw¢§s§§3&$a é3a§§,:£Dv.:
v,An:fl%aAyAflA§E3*7
fifiwvmmmmfiuwmmmmyaa
';3K!G.W$TADEHfiSEHfiLLI Tflflfifi
eafifizninayua TAEUK
"_*Ig0zAg,§3$?RIcT ... R£S?0flfiENT
'={ny'$£i Lagsnaax Ran, Anv.3
, ; rams wax? PETITION xs FILED uunzn axmxcnx
'"226 ARE 22? or was CONSTITBTXOH or INDIA
pnn$:ne we can; yea ram RECORDS on znn
EDDITIGMKL Lasaua ccumr 3nNeALoaa yaamnxnxws
T0 I.D.HG.31f2OD3 BT. 6.2.2008 VIBE ANNEXURE c
FILEE BY THE RESPfiKDEflT HEREIN.
uvvnl ur nnmw-unna mu'-rl coultj KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT
-I-an
THIS WRIT EETITION CDENG ON EQR.
PPELIHIIIARY HEARIIQG - B G1-ECU? TI-{I5 .EAY, THE
CCFURT EEESSEB THE FOLLGWING:
Though, this matte:§W§.$"«3,i$teci.fiV:f'c;.*:_"c$rd.éns;__
by the zmmsent -916 the ':v"'.:11e:
partials, it is takon;V~lfi;p, fizz-x2'*--tfin:i1.
diapvs-ad of by 'claim éétdléx " C' - ._
2. Thev working as 9.
condugt A Stiéir-carparati an . He
wag pursuant to an
a:é¥;1e;~ fciiaciplinary authorities.
'£hia¥.Lci:i.asa;is§ééA;l..Hzgives rise to an industrial
Vyégiisput-Q ,, zcaspandaant tiled an
Hwtézxzder secticn 1I.'>(4-A) of the
nisgutes Act if;r: shark 'the Act' }
A"''3:a:9£i:i:s:*§:'*.A:hsa II Aczdl. Labour Court, Bangalore in
A. .xI)';£-39.31303. During tha pendency of the
VV"'p'}<:cesdin.gs, respondent filed an application
aaekitag interim xnalief. The Labour Court: haa
pa.-359$ an order: an 8.2.2008 grantzizxg a arm at
M
‘R
._ ………t.’.A M_.,_f ………..-ma mum uauxr or mnnamm men COURT or KARNATAKA HIGH couzrr or KARNATAKA HIGH COURT
$31
Rs.5,QGGf- par msnth tawaxds interim relief.
Feeling aggrieved by the aa;dLa Qzder,
getitianer has tiled this writ pg§if£é§;ft }
2. I have heard tfie:1afirfi§d ¢§fifiaeiQfotV:
tbs §axtias.
3. Laarné@fl’¢afin§§i4 f§r_ tha petitioner
would c¢nt¢md:thfi§:#§% i&fi§fifi;Court was not
§usti$§§$ §fl§n ‘fi%i#gg ifi§arim reliaf at
Ra.”$_§ ém submits that the
1a%t_tfi%awnP»w§§§§–fo£ the respandent was
Ra.§;253f*=fifiififikififiluded all other benefits.
_$h$;af$reg th# noun: fixed by the Labour
‘”«_ Cofi£t i$ excaasiva.
; #f’Gn the other hand, learnsd ¢oun5el tax
VauV th§*”nespandent would contend that deupite
V *§£ant at sufficient epportunitias, the
petitianer has failsd to lead the evidence
befara the Laban: Court. The matter is or the
M
R
~..umu ur !\AKNA¥Al§A I-HG!-E CO9?’ KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
1 n 1
year 2093. “…’har-arore, the rzaspondant had no
other nption but to claim intexim r§Li&f;_ The
Labour (mutt on consiciaratian £3f__–3£ii§’>v:.’};}§1i:i’&_;{.;i§,_£!.1
C-n :::&<:«::::o::1 hag granteciiug'
taswazda interim z:eali:e:4f.::'''O..:' ':
dismissal of the writ«–.._pef2iti'-31;.
5. The L«é.%z;.$i1; raxfizx that the
enquiry petiti<;:m:r-
praper. The
V2093. It ia alas:
-szv:r5′.:,V”.»:’.?.4=3;.’:§iA:AVV”O”E:’1i.-.::1.i_:.V’Ai”w’;£:%_i”}%:x.ae’.:j,’i:ia-nar has failed ta lead
evidtanca agapi%:e grant of auffiaient
V, ‘rho Labour Ceuxt had imposed
the p-atiticrnar: thxae times. It
fxom the pay alip that tzha gross
A of the raapondant was Ra.4,253.«’-.
A. __.§3%riia:.i.cie:ing the Q’.t:$l3 salary of the
VO”.f:e:spe-indent, the interim relief granted by the:
Labour Ceuzt ia axcessive. : am c:~f the View
that it is just ané propex ta grant interim
é’
‘Ox:
.- ……..,…_ ……… .A i_….V5 …….«…..-W. nium wax: or amxunrnxn men cook: or KARNATAKA men COURT or KARNATAKA Him couar
.. 5 ..
relief at P.s.3..f:0Gf- per manth. _I.aarnad
counsel fan: the petitioner assures_4v~tV}*s§’i*-._r;:tz.r:t
that the patitionar–Co:paratir;7:{é..ii’%s?i’;;3;i-‘.._._Tt:g-
aperate with the I.ahour_£;gu:t’.’;’i.i1″‘
the matter at an eazly §’:1aLtrge.”. .. 3 A
6. In the” faallewing
eraser: A i A.
Ci) VV§§i»;i.§i’§:fii;v”fiucceeda and it
4 “}f_j .. :&;ilos-:ed- in-p art: .
granted. by tha
– Court 3.5 reduced to
per month. In other
” the respondent is smtitlad
interim relief at B.s.3,500/-
pex month fram the date :01′. the
applicatian i.a., ‘I.9.2£30’I.
Liiiii The petitioner in directed 12:: pay
arrears at interim relief at the
afezureaaid rate within a. pexiod of
four weeks .
W
vwnl wt’ nnmflfltl-\l\.H mun uuuljff KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-“GR COURT
(iv)
H31′!
‘.t’ha Laban: Caurt is directed “to
dispose of the matte:
pariod of six months
Ho coats . _