High Court Karnataka High Court

The Management Of M/S Nirmathi … vs M Prakash on 16 July, 2008

Karnataka High Court
The Management Of M/S Nirmathi … vs M Prakash on 16 July, 2008
Author: H.G.Ramesh
W.P.NO.7000/2006

-1-
ll THE HIGH OOURT OF' KARHATAKA AT BAHGALORE

DATED THIS THE 1673 DAY OF JULY 2008
BEFORE

um I-l0ll'BLE nm..ms11cs H.G.RAll£8l!  .

B T :

WRIT 1=>E'rmoN No.7ooo¢m (L-TEli'._l.,:4_: '  D'

1 THE MANAGEMENT OF' M/S NIRM;§'FHi"Kf3ND!§£--._EA  . «. " 

I-"'.E.S. COLLEGE oz?

ENGINEERING COMPOUND ' A _
MANDYA  _   
BY ITS PROJECT MANAGER  _    PETITIONER

(BY SR; H C'. SHIVARAMU. A--:§v.1 

1 MPRAKAS}-I 
s/0 :vL§DA1AH.,_' '
MA.JOR'*.__< ' _ _   
D.uQ.162'r,_  
I.§3RO'.3S, HALAHALLI
  ----------   RESPONDENT

113?” 9-RI”A?’%I§_; ADV.

. -;-OE w~::§VpPA’r£L~~as PATEL.)
‘firms WW-F*D’PETm0N FILED UNDER ARTICLES 226 &

s: 227 OE— ‘I’HE ccinsrmmon OP’ ENDEA PRAYENG TO QUASH
_ _ ‘i’HE AWARD*D’T. 25.3.05 IN ID.NO.21’7/98 VIBE ANN–C on THE
‘ “=,”F1LE 05* THE LEARNED PRESIDING OFFICER, LABOUR comm,

4 M’i’»SOR’EAINCLUDING PAYMENT 0%’ COST.

PE’i’i’i’ION COMING ON FOR FWAL HEARING, THIS

if;EY_,§ ‘1’!-IE covm’ MADE THE FOLLOWING:

W.P.NO.7000/2006

-2-

OEDQE

This writ pefition by the management is

against the award dated 26.03.2005 ”

passed by the Labour Court, % 1 1 V

No.21′?/1998 partly allowing the ‘1

the respondent under SectionV.iQ__(4-A)” “the

Disputes Act, 1947, as Km aka
Act’). By the impugned tee Court: has

held that the of the

x*esponder:.t–~V.v d7 irected for his
rei12state1 n.e1it’_ wifii’ ‘

2. I oormsel appearing for

“the and AA the impugned award at

the record of the Labour Court.

As from the record, the respondent had

any document to show that he was

as a workman by the petitioner –

h iagement. The case of the petitioner – management

Wye

W.P.NO.7000l2006

was that the respondent was a Mason and he

given work whenever the petitioner – ”

would get construction work. Prime faciefl 3 T

contention of the management xi

View of the two documents

the Labour Court such as EX.
M-2 —= voucher. Howevez;,._”th_e
who produced thesaid of the
management. for cross.

examinafion Hence, the
Labour the aforesaid two

docun’.1ents.é _ As »– de.-grlier. no document was

2 by the” in support of his claim

V. as a workman by the petitioner

2 — show that he had worked with

{hem 1990 & 1993. The Labour Court,

to the evidmice, has held that the

forth by the respondent was probable.

neyrd to the facts of the case” and in the

>§\9’w/

W.P.NO.’7000/2006

-4-

interest of justice, I deem it appropriate to

the impugned award and remit the matter__i:o-t _

Labour Court for reoonsideration in _

law, with liberty to the petitioner A

namely Naresh, who was examitioo as” MW51,

examination.

3. In View of the above,’ tltbfttie ordcrr:

i) the imgaogffiod 35 sa¢.asm, the
matte? ihetabour Court,
Myzeoro,’ in accordance
mm la_i§f;”*” court is directed to
disposeof expeditiously and
in ‘V six months from the

V of reoeipgproducflon of a copy of this
be t ‘,
are at liberty to adduoe
if any, but strictly within
tfifitiime to be gamed by the Labour Court;

‘ ootmsel on both sides submit that

they will keep their clients present before
the Labour Court, Mysore on 10*

my

W.P.N0.7000/2006

..5_

September 2008 without may further noticg
directed to call this matter on H

September 2008.

Petition disposed of.

hkh/Ata