High Court Karnataka High Court

The Shankar Vittal Motor Co Ltd vs Sri K Prabhakara S/O K Krishnappa on 24 July, 2008

Karnataka High Court
The Shankar Vittal Motor Co Ltd vs Sri K Prabhakara S/O K Krishnappa on 24 July, 2008
Author: Deepak Verma A.S.Bopanna
IN THE man czoum" OF KARNATAHA AT BANGégi;Ol§:E:'.   

DATED THIS THE 24TH DAY 01;,' JIJLY  3    

PRESENT

THE HONBLE MR'. DEEPAK VERI-..{A',4--.5cTz§qG{:1-{IE1-*'gi'i:§;r::::g, 

THE HOWBLE MR;.§1j:s*r;%cB:; A; S-..B(§F~'.fi._NNA
WRIT APPEAL NO.' A.3.1:'1_:'rV/  '{L:i'E$:s§} 

BETWEEN ;  \      

THE SHANKARMTTAL £v%,£}T€}R £30., um. 
ATmvARA:,NANaIeu.am-3 R'OAi)_
MANGALOR~E1'-- ' . ' f  "    '
REP. 32* MANAGING 'r::¢;x:./A1' NEAR PRIMARY HEALTH
" _ CENTRE, POST KLIMBLA
 -wsaaaoz: DIST

 KERALA STATE

 " SR1 K CHARLEY D svuzux

SKO ELIAS D SGUZA fl
=.§:§-i



MAJCDR

R/AT KURUVERI HGUSE
CHIPPAR POST

VIP: BPPALA KASARGOD DIST
KERALA STATE

3 SR: K HENRY Ersouza
s/0 ELIAS D'S<I1L¥ZA
MAJOR'
R/AT KURUVER1 ;-1<;:L_.s=sx.:«',_.
CHIPPAR POST  
VEA UPPALA    _  
KASARGOD DIST. KERAIA SfFé';'}'E.V " 

4 saxmeepasmggxsuwa %  
 %     V
NEAR GCiPAI,AKRIS'§-iNA~TERéPLE  
KUMBLA F1-QS'._;*;" p   'a ' 

xAsAI§Go D" 'mé:;fr 
KERALA S7i"A'!'.E' » __ =

5 SR1 P RAMAGHANDRP: BEAT
s/0 NARAYANA BI-iAT7--. "
AGE§D'MAJOR _  '

 «_ Pg»N;::AgE HOUSE"  _____ 

 KANYANA  AND VILLAGE
» :r.»s«s;.1::z.s*:'«,   _

6 .sR1_f:* NAR_AYfa~I$I''
. ago' KBM <:zs:1=':rrIAR
MAdOR__' -, 
, KANN.A'}'£ FARE HOUSE
  POST BEKUR via UPPALA
V. KASARGOEI DIST. KERALA STATE

 RESPONDENTS

T {By-»s:~i: SACHIN 13.5. ADV. FOR SR1 14.3.1, NATARAJ)

THIS APPEAL I8 FILED (1/8 4 <31? THE KARNA'?;PG{A « "

COURT A("}'T PRAYING TO SEE'? ASIDE THE ORDEI?_.P1kSSED IN

THE wan' PE'I'}T'IC)N No.26601/2001 {}ATE£!,O1/0%}/2(3€1'é.;;V»

This Appeal comm' g on for «. "

clay, DEEPAK VERMA, ACTING’

the following:

Heard Sli A I{cshaVva..V:%’I€3h:;é§_t, taqunscl for the
appellant and Sri for the

IBS1)OI1£i€31tS. ‘ H

2. The%k%a;ppenam%1§¢r§i;;k%::aa filed a wnit petitiorn mzdcr

A1’tic1es:§.é:2fi.& 22*: _ _df’i:he’r:o”ns5mfien of India chaflengtillg

‘ ,_t.1:;e bgéwfhe Labour court, Mangalcrre on

said award, the reference has beam

2 answérgd of the l’C$f)O1ldCl}tS*CH1I)l€3}f%3. They

” to be minstated on the post cm which

wtzrking togethcrr with continuity of service with

% from the. date of their rtzfilsal to Work an the

F” . fiat: of their actual rcinstatenzent. It is fimzhcr directed that

the sat} Carder he givt.-.):;1 eflbtzt to within two months.

ix”)/l

3. The learned Single Judge C€)11$id€’3i!’i11g M

firearm all angles came to the concluseixifi “tI1e::u?: t$*5as: my

illegality and perversity in the

the Labour Court and therefore
dismissed. Nmv, this ifltra *u_1’1dera 4 of
the Karnataka High Court },§.a”3′.$_’Vi.~VE}V:V’.:,’;«:f:’J:I3. the

same on variety of

4. iffiffifiiflfit g;i¥§§i11d’V:that has been urged
by the is that the perusai

of the impugruieci_ Vo:fler-by the learned Single Judge

Vvweuld fie has been assigned by him to

It has also been contended that there

V was’. placed by the appellant bef-are the

Labour indicate that in fact the workmen»

‘§efsg)6ndentVV’Nos. I to 6 hexein were employed by «me Sn’

ivhe was a Iesaee of the appellant to leak after the

V[ jjfialxfiirfless nuaning bus lines of the appellant for Puttur

n “Division. Our attaenticm has also been drawn to an

agreement said to have: been executed between the , V.

and the said Sri Sanjeeva.

5. As far as the Eat ground is :t1n (i<'1.»111;~t;

is true that no detailed fi:1d'm;g;e._V:V%':;»e;yc 'g;§§e;1 me
lcanmd Single Judge bug on and
circuzustanccs which was T11e learned

Single Judge has clahqaatcly (if tbs case

and thercafirsr «f¥.'AtV'§.j'»f;.II'l(i':':'i'*3l'{itl W35 iriiz-ta": fit case wherein any
intelfemnée was cavjlkaa" . pxwwded to dismiss the

petition. 'FheVi*ef{i:t'-1:, 'CEt=:,é:€,iisi4)n with application of nliud

.to the. cf tfié In fact, the Labeur Court. has

discussed each piece of evidence that

it and only thcmakr the rcfcmnoe was

amswefezi in of the workmen as mentioned hatsin

IIi"'{ri:w of the detailed discussitm made by the

it was not incumbent on the part 01' the

Single Judge ta have discussed the same evidcntw in

writ petition filed under Arficles 226 anti 227 of tht:

m4

appellant that the Labour Court has ngh' fly T' d'

agreement on which it was contended;

were not employ& by the agzpeilant }1av4$7._1:1'ot_ ''

aeotmzlance with law. This findiaog' also"

the Labour Court and thy has the
oonelusion that Sri Even
otherwise, a baIe_ flfiement dated
30.9.1991 which dedicate the same
is shown View the date of
refusal of. 1991. Further the Labour

Court has tendered before it and on

4… ‘the recorded a fiiildillg of fact. The

any perversity or error appaxent.

H ” heard the learned Counsel for the

appefleiitz fitted.’ efier perusal of the Ieooztia, we are of the

x V’ ejonehiegedvdopinion that no ease for interfelenoe against the

by the learned Single Judge or the award

T by the Labour Court was made out.

W

Thea appca} is devoid of merits and the same is I1¢1iéh_3}’~.V_

dismisst-.d. The amsmnt. dirmctfiri to be deptyszifrfi to .1.

of 50%: shall now be paid. to msgmndents No.

their entiflcuzenf. For the balance amL¢;1.xz31:.x;§m’i f

the respondents 311331 be at Iihryriytn eke-=_€:’iitc E12124

awcoxdance with law.

% Sci!-

_ Chief Iustics

Judge.