Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Karnataka High Court

Karnataka State Road Transport ... vs The Deputy Labour Commissioner on 9 June, 2017

                          1


      HIGH COURT LEGAL SERVICES COMMITTEE,
                   BENGALURU

            BEFORE THE LOK ADALAT

 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

      DATED THIS THE 9TH DAY OF JUNE, 2017

             CONCILIATORS PRESENT:

       THE HON'BLE MR.JUSTICE G.NARENDAR
                        &
          SRI. ARAVIND KAMATH, MEMBER

           W.P. No.49424/2015 (L-KSRTC)

             (Lok Adalat No.2448/2017)

BETWEEN:

KARNATAKA STATE ROAD
TRANSPORT CORPORATION
CHIKKABALLAPUR DIVISION
CHIKKABALLAPUR
BY ITS DIVISIONAL CONTROLLER
REP. BY ITS CHIEF LAW OFFICER            ... PETITIONER

(BY SRI.H.R.RENUKA-ADV)

AND

  1. THE DEPUTY LABOUR COMMISSIONER
     AND THE APPELLATE AUTHORITY
     UNDER THE PAYMENT OF GRATUITY ACT
     REGION 1, KARMEEKA BHAVAN
     BANNERGHATTA ROAD
     BANGALORE-560029

  2. THE ASSISTANT LABOUR COMMISSIOER
     AND CONTROLLING AUTHORITY
                         2


    UNDER THE PAYMENT OF GRATUITY ACT
    DIVISION 2, KARMEEKA BHAVAN
    BANNERGHATTA ROAD
    BANGALORE-560029

  3. N.VENKATASHIVAREDDY
     S/O LATE NARAYANAREDDY
     ADULT
     R/O NO. 550, 2ND MAIN
     16TH CROSS, VISWAPRIYA LAYOUT
     BEGUR, BANGALORE-560068     ... RESPONDENTS

(BY SRI.I.THARANATH POOJARY-ADV FOR R1 & R2; SRI. M.C.BASAVARAJU-ADV FOR R3) THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE ORDER DATED:21.01.2013 (ANNEXURE-D) PASSED BY THE R-2 AND QUASH THE ORDER DATED:12.3.2015 (ANNEXURE-G) PASSED BY THE R-1. THIS WP COMING ON FOR CONCILIATION BEFORE LOK ADALATH AFTER BEING REFERRRED BY THE COURT, THE FOLLOWING CONCILIATION ORDER IS PASSED :

3

CONCILIATION ORDER The learned counsel for the petitioner-Karnataka State Road Transport Corporation (for short referred to as 'the Corporation') along with its representative and the learned counsel for the respondent No.3-workman, who is the sole contesting respondent, are present.

2. After prolonged negotiations, the matter is settled. The petitioner-Corporation has agreed to pay a sum of Rs.47,238/- (Rupees Forty Seven Thousand Two Hundred and Thirty Eight Only) with interest at 10% per annum from 20.07.2011 till the date of deposit, in full and final settlement of the claim by the 3rd respondent towards payment of gratuity and the 3rd respondent has agreed to receive the said sum. The amount agreed as above which is in deposit before the Assistant Labour Commissioner be released in favour of the Respondent No.3, on proper identification, and remaining amount be released in favour of the petitioner-Corporation. 4

3. The writ petition stands disposed of in terms of the joint memo.

Sd/-

JUDGE Sd/-

MEMBER rs 5 FILED BEFORE LOK ADALAT HIGH COURT LEGAL SERVICES COMMITTEE, BENGALURU BEFORE THE HIGH COURT LOK ADALAT W.P. NO. 49424/2015 (LOK ADALATH NO. 2448/2017) BETWEEN:

KARNATAKA STATE ROAD TRANSPORT CORPORATION ... Petitioner/s AND:
THE DEPUTY LABOUR COMMISSIONER & ORS. ... Respondent/s JOINT MEMO This Writ Petition is filed challenging the order passed by the Asst. Labour Commissioner and Controlling Authority bearing No. ALCB-2/PGA/CR/75/2011-12 dated 21.01.2013 and the order passed by the Deputy Labour Commissioner dated 12.03.2015 in DLC-1/PGA/CR/92/2013-14. The Writ Petition has been referred to this LokAdalat by the Hon'ble High Court U/S.20 of the Legal Services Authorities Act.1987. The contested parties to the petition have settled their claim before the Lok Adalat on the following terms:
The petitioner & the 3rd respondent being the contested parties to the proceedings have agreed to settle the case. The petitioner has agreed to pay a sum of Rs.47,238/- (Rupees Forty seven thousand two hundred and thirty eight only ) with interest at 10% per annum from 20.07.2011 till the date of deposit, in full and final claim of the 3rd respondent towards payment of gratuity and the 3rd respondent has agreed to receive the same in the above terms. The amount agreed as above be released in favour of the Respondent No.3 from the deposit made before the Asst. Labour Commissioner and remaining amount be released in favour of the petitioner - Corporation.
The parties to this petition have set their hands to this settlement before the Lok Adalat in the presence of Conciliators on this 09.06.2017 at Bengaluru Bench.
Sd/-
SIGNATURE OF PETITIONER                        SIGNATURE OF RESPONDENT 3



                  Sd/-                                          Sd/-
ADVOCATE FOR PETITIONER                         ADVOCATE FOR RESPONDENT/S