High Court Karnataka High Court

The Management Of vs The Karnataka Rajya Hotels And on 6 December, 2010

Karnataka High Court
The Management Of vs The Karnataka Rajya Hotels And on 6 December, 2010
Author: V.Jagannathan
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
Dated tha €511' day of December 2016
: B E F O R E :

HCWBLI: MRJUSTICE : V.JAGANNAT.HA;N"' 5   

WRIT PE'T1*I'I£f)N Ne. 25%: /%'2:3:'1:) (L-;3ES1A.A .  ~

BETWEEN 2

The Management of _ , _ ._

M/3 Banjara the Restaurant' :   
MR8 Groups, No.32/3, vMezzani£!.¢'~.Fi9€;§r,A 
Hvtcl Goldfmch, i31jC'_m€::1§1t Ro:1d,'«.V   
High G1'ouI}ds_C}fi', {Race Ciotérsaflaad, 
Ba11ga.103:C W E3(30,f0Q "£;':*cpi'é§5a':Li'11i1§d   V

Vice PfCSid6flt;,.C30iTf}0I'£zt€w  

. . .P'e£itj0I1er

(  C. Advocate, for
,?sVB_1_10QpaJ:;;1n Law Assts. }

        

V '   «Raiya Hotels and

RL'c:$0;r_ts&TAS€;&f'f &.iE.fi1p1oyees Track: Union,
C,/0 AETLIC.  SiI*u1* Park Road.

  _ShesI'i«ad1f§p'L:rfi, Banga1ort:~56O O20.
 4 £§0dand;ara;§na Bfihetty -- concerned

" "   'w5€;):kman;V--*

. . Respondent

{ By Sri M.C.Narasimhan, Advocate. )

Writ Pétitiflfi fikeci praying to quash the order dated

13.6.20 33 passad by the Labeur Gourt, Bangalere, in ID

No. 45 :1 2369 {Armtitxure-J1.

2

This petition coming 031 for preliminary hearing in

‘B’ group this day. the court made the f<;)11<)\=sz"iI1§f:;"t;" " A

The petitioI1er~EVIanagen3_e:1t eatlein q:;e%s;:2¢:: I:i§;1e'.'e

order passed by the Labour 'oq gent
of interim relief dum1g%_e-gehe Vluaatter
before the Labour_{3our§."… 9» 2 ' '

2. The Labgugf Qfdef:’Ve’r1—I;’;A.No. allowed
the :3;pp1ieat;i€.(;n~ j applicant and
directed j pay Rs.4,()OO/L per

month wa_\f=. relief to the first

V party’/42§:3p}jcaI.it”»frei§1 May. ‘.2010 tifl the disposal of the

‘¥.Vc3;se’1§ef0fe it’&11(i in respect of arrears, it was to be paid

{dire ‘of Rs.i2_,OO0/- each for the

V V’ _peI’i0{‘i”*–fr0:’1:1.fx’§e1y to June 2010.

~ :The ‘$ubmissi0I1 of the pet:it:i{mer’s eounsei is that,

Vpetitjiener has assailed the impugrled order on the

T -«’..:’gr0″1.T1z1d of {he respondent-Union espousing the cause of

:t:he workman untier Section 1C}{4-A) of the I’;1du.st.1′:iai

Dii§1I)’£l’é.(i’:S Act arid secondly. though the petitiener diti

3:»

as r

Maeege:fie:3.t;”‘

3

offer aitemate employment to the concerned workman

as iiildicated by the petitioner at AI1I”1CXiJI'(‘:’.-H.

respondentwworlenan did not aeeeifit

even. for this reason also, theVimépugiieci”order.ie.1ie1§le°’§.o”~

be set aside. V V A

4. Apart from the fhe learned
counsel also submittedAtee’~ieeojo petitioner
before the 2: ‘-ievefi? how and the
petitioner is employment to
the B.S§1ett3r’) on
payment «month as salary and the
court §n.ay f1′:a.e ” offer of the petitioner-

for the respondent (concerned

_work1″12.aI:}__”suiimitted that the ofier made is acceptable

” the Coljrt may also consider ganting the arrears as

the IIIORUE of May 2018 onwards,

2 Having regard to the aforesaid submissions made

sand aieo taking note of the memo féeci by the petitiener

3:

before the Labour (lourt as per An11exurs~»H, as

mattsr is stili penciing before the Labour .

necessary to examine the contentiqns puitf by

tht-: pt:tit.io§1er’s counsel before this cgiuzi’; kist” if

prejudice the case cf the ”

confining the matter to the
foilowing erdttzr is passev<i'E'– s' T . .

Tim: petitiszasg: is
the B.SI1stLy) and
the to choose any one
of the tI";:i'c;e" in the memo filed before

the Ap(ér«…?ir1r1eXure~}1. The petiticmer

"'shaiI._':§1sQ_; p£1jr i;fié"'s9§1cem1ed worktman Rs.8,5{){}f- per

ciuimg the psndsncy of the matter .

¥;ref.Cr§: Vthe_ Lféibc§1.1r {'3s1.1rt and the petitioner shall also

. 'pay arrsars to the resp0nde:nt~w0rkma:I1 at the rate sf

per I1'10I1l':h from the momh of May' 2010 till

—-. §?0\fember 20 .10. The resp0nden1:~workma11 is fiver: time

~ iii} 153* sf this month to report for Work.

%

‘A

5

With the aforesaid Qbservations, the writ petition

stands disposed of.

sali

ckc/-