High Court Karnataka High Court

The Management Of M/S Yuken India … vs Sri J Saneerappa on 26 March, 2008

Karnataka High Court
The Management Of M/S Yuken India … vs Sri J Saneerappa on 26 March, 2008
Author: S.R.Bannurmath & Gowda
-1-

IN THE HIGH coum' op KARNATAKA AT  v N
DATED THIS THE 26"' DAY op MARCE    "
PRESENT""-4t im""  "'"
THE HON'BLE MR. Jus'r1cE.i's:1§ ;3ANLN1t,A1§Iu?iA*fI{;:%\/ f C 

1  MANAGEMENT GF' _ V , 
M/S;'YUKEN" 11~1p1A--1,;:'p:....  " . '-
WHITE P11E;:,D Ro'A,D,'-3 ._  
  3 

 BANGALORE ' 560. .066
1REPRESEi'€"I"F.AD' BY'--1'_I'S---- 'SECRETARY

S. ANTONY CRUZ." » "  
 - * 4  ...APPELLAN'I'

(Bjf SR1, s.;~i. r.qLjR*I*HY;' SR. COUNSEL)

.  SRI_jd__SANEERAPPA
A SE/0 LHFE SR1 ERANAGAPPA
 AGED" ABOUT 55 YEARS
.. R'_.{O MADHU NILAYA HOODY
WHITE FIELD ROAD

"  BANGALORE 560 048
'  RESPONDENT

” 5(I3Y SR1. s B MUKKANNAPPA, ADV.)

-3-

THIS WRIT APPEAL IS FILED U/S 4 or THEAV.1;£§s§§:;é?rgL’K5

HIGH coum’ ACT PRAYING TO SET ASIDE THE Q.;2DE1§”PA’ssTi§:–n’

IN THE’. wan’ PETITION NO.17285,!2005 DATED..3Q}”9?f’2Q05.
‘1’!-IIS WRIT APPEAL comma frvoogi A.PR-ELEMIIMRY

. rn, Av DA “‘5 ‘f.

HEARENG, JHES Dru, onNI’v’.’JRMA’FH LL, DEi,J’y”‘:.*.-RED—-4 FHPJ;

FOLLOWING: __
gupgfigxr

Thong the mot£ér_ pcys£éd_’Lfof’adm-ission, as the

.. .1. 3…. ………._.;…..;.. ………Q..L’ ..”~;’ 1 9-.
“II. ‘~ 1:5 xgxlumjuw yvfltni ‘(.116 “*”I’1S6I’it Of

counsel on taken up for final

– «is filed by the management
being {foe observations of the learned

«Judge offiofagraph 9 in the impugned order

‘3 In order to understand the dispute in brief,

39 neflnt ri .5

m Lho __fl_wmg facts:

-3-

Respondent was working as an

Officer and on the alleged misconduct of’ K

-I”-31″: r~a1’I11′

o . V
I’, .

fl-.-I-I-ll-I-ll-I16 D21 1414 VI I.’-I. .I.’|.IA.n.ln’ ‘ \l uILln_ ma ‘

after enquiry. The workman raised’w.industriai disjoii’teV.’*V.r

The Labour Court on coneideiing the’. Wplacedwd

before it, set aside taenm.ar¢rmut-muonand ordered

reinstatement ‘ accepting the

2″ “.. _ ‘ ‘3. f 1′” ~ . ‘-

award, the ‘L153 Q51 .;_.,.,.«…,…~…..n under S-fl.ion

3
3
5
‘3’
*3
3;

2

33-C(‘2’) Vtiie;”A:’induatIwa:Ti Act (for short ‘the
Act’) notional-‘.vpromoflon and benefits arising
out of bite} As’ t!ie”%:said”«apfilication, came to be rejected,

the; ‘worlcrnan V_V_abpro«aehed this Court in Writ Petition

, on Cnnuidarafinn Of ‘H13 enhre

relying upon the pronouncement of the

I

in the case of ML. Corpn. qf Delhi 0/:

at Result .9. another reported in [1995 up LLJ

the learned Singe Judge held that the scope of

-4-

and the Labour Court cannot determine

the entitlement of the ela1mant_’_s.o1aim »

recognition by the employer as

writ petition. It is to

3a_”rp”e I-“nab tnnrirrnnn I’11I” ‘ {‘n1Ifi’ in

Appeal No.2Q5Si’20(;)’i%. be dismissed on
31.1.2008. _ ioanagement also
chanerlged order at paragraph 9 of

the Single Judge inter

cal-ha V .l’\’;”I’|i’P .-tn. Qinnin .I’Iu-Inn {-
E1111 1. \.uu1§.I.15 usmb .l._u.u.I«l5.A”‘l.lVa’.flal».lJn\.l\-I. uulaua Uuuuu llll-I-ll\-I I-I.Il=lI-

there wasno eo impugned order of the Labour

” _ inn ciisinissirag the application, nevertheless,

V error in setting aside the order of the

hour’ which was to the eifect of non-entitlement

nan’. I-1-¢nAn”c1u-un-5–:1:-cu-4-n–u -pun–n I-._..-naafli-1-.
1 ‘lip ‘UV J’-I.I-.I I 1′) ll-IKJI-I.I\Jla-I-‘JIIIII. I.-E1153-II-fin

-5-

4. It is submitted by Sri. S.N.

senior counsel appearing for the _

+1-\n+ bu 1»-‘min muffin

u aahi

_y u.u.s’.) :Iu|.u.u.g ucuue 31′ +1″: fir’ 1″” H13

I…I-I\.J ,.I.l.II.\.I.I.IJe;’ -‘I_-\I

of disrnissai of the writ petition ietairen *’

practically, the writ petition been aim-ed.

5. On order of the
learned Sixigle ciudgge the learned
counsel on finding and the
direction aside the observations

-de ._t1’1c:_ mfizftai”; oi’ ‘r’n-entitlement of the ‘

m
wor1_nnan”‘<for benefits are contradictory to
'~ _ flndi1*g:3"upholdiI1g the order of the Labour
the application under Section 33-C(2)
this is clearly contradictory in nature,

1……” 11

.. ……… 1….

uppculiluwuc ucd” ‘1’.

Ifiu

Accordingly, while maintaining the earlier

‘ ___5portion of the order at paragraphs 1 to 8, we set aside

.é””‘

-5-

the finding at paragraph 9 of the order of

Single Judge dated 30.7.2007.

The appeal stands    Viabeire

modification.

'bb_